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 24, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Chintoo Creations, Delhi vs Circle-50(1), New Delhi on 22 March, 2022

            IN THE INCOME TAX APPELLATE TRIBUNAL
                  DELHI BENCH 'B': NEW DELHI
                  (Through Video Conferencing)

                           BEFORE,
      SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER
                            AND
       SHRI ANADEE NATH MISSHRA, ACCOUNTANT MEMBER

                     ITA No.1772/Del/2021
                   (ASSESSMENT YEAR 2018-19)

       M/s Chintoo Creations           Dy. Commissioner of
       WZ-119A/2,                      Income Tax,
       Naraina Village,                CPC, Bangalore-560500
       Chintoo Heights           Vs.
       Building, Naraina,
       Delhi-110 028
       PAN-AAAFC 3893K
       (Appellant)                              (Respondent)

          Appellant By  Sh. Suresh K. Gupta, CA
          Respondent by Sh. Jagdish Singh, Sr. DR


                            ORDER
PER ANADEE NATH MISSHRA, AM:

(A) This appeal by Assessee is filed against the order of Learned Commissioner of Income Tax (Appeals), Delhi, [Ld. CIT(A)", for short], dated 09.09.2020 for Assessment Year 2018-19. Grounds taken in this appeal of Assessee are as under: Page 1 of 15 ITA No.1772/Del/2021

Chintoo Creations vs. DCIT (CPC) "1. The Ld CIT(A) has grossly erred both on facts and in law in upholding impugned addition of Rs.21,63,304/- u/s 36(1)(va) of the IT Act for delayed deposit of employee shares of ESI/PF ignoring the fact that such payments are paid before due date of filling of return of income u/s 139(1) of IT Act and therefore are allowable under law as per decision of jurisdictional Delhi High Court. (Tax Effect: Rs.7,57,156/-)
2. Whether on the facts and in the circumstances of the case and position on law, the Education Cess and the Secondary and Higher Education Cess amounting to Rs.1,27,329/- is a disallowable expenditure u/s 40(a)(ii) of the Income-tax Act, 1961. (Tax Effect: Rs.44,565/-) The above ground is an additional ground.
3. The appellant craves leave to add, delete, modify/amend the above grounds of appeal with the permission of the Hon'ble appellate authority.

(B) The first issue in dispute in this appeal is regarding the additions totaling Rs.21,63,304/- made by the Assessing Officer u/s 36(1)(va) of Income Tax Act. These payments by way of employees' contribution to ESI/EPF were deposited by the assessee after the specified date prescribed under the relevant laws governing ESI and EPF. However, payments were deposited by the assessee well before due date of filing of return of income under Section 139(1) of Income Tax Act. The aforesaid additions totaling Rs.21,16,043/- were made by way of adjustments u/s 143(1) of Income Tax Act; vide intimation dated 16.10.2019. The assessee filed appeal before Ld. CIT(A) on 15.11.2019, which was disposed of by the Ld. CIT(A) vide impugned appellate order dated 09.09.2020; Page 2 of 15 ITA No.1772/Del/2021

Chintoo Creations vs. DCIT (CPC) wherein the Ld. CIT(A) directed the Assessing Officer to verify the assessee's claim and to arrive at the correct quantification of addition after affording reasonable opportunity for producing the requisite details/evidences to the assessee.

(C) Aggrieved, the assessee has filed this present appeal in Income Tax Appellate Tribunal ("ITAT" for short) against the aforesaid impugned appellate order dated 09.09.2020 of the Ld. CIT(A). Vide order sheet noting dated 18.02.2022, the Co-ordinate Bench of ITAT, Delhi ordered Early Hearing of this appeal; accepting the assessee's application for grant of Early Hearing. At the time of hearing before us, the Ld. Authorized Representative ("AR" for short) for the assessee submitted that the Ld. CIT(A) should have deleted the additions, instead of directing the Assessing Officer to work out correct quantification of the amount of addition. The Ld. Sr. DR relied upon the impugned appellate order dated 09.09.2020 of the Ld. CIT(A).

(D) We have heard both sides. We have perused the materials on record. Relevant facts are not in dispute. Employees' contribution to ESI/EPF, totaling the aforesaid amount of Page 3 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) Rs.21,63,304/- was deposited by the assessee after the specified date prescribed under laws providing ESI/EPF. However, these payments were deposited by the assessee well before due date of filing of return of Income Tax prescribed u/s 149(1) of Income Tax Act. The aforesaid addition of Rs.21,63,304/- has been made by way of adjustment and intimation u/s 143(1) of Income Tax Act. The present appeal pertains to Assessment Year 2018-19. (D.1) The issue before us is whether, the additions amounting to aforesaid total of Rs.21,63,204/- by way of adjustments and intimation u/s 143(1) of Income Tax Act in respect of delayed payments made by the assessee [payments made after stipulated dates prescribed under relevant laws governing provident fund and ESI, but before due date of filing of return prescribed u/s 139(1) of Income Tax Act] are to be sustained or deleted to the income of the assessee. We are aware about amendments to section 36(1)(va) and 43B of Income Tax Act, brought into effect by Finance Act, 2021. As regards whether these amendments are prospective in nature and applicable with effect from 01.04.2021 or retrospective in nature having applicability even before 01.04.2021; it may be mentioned Page 4 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) that the present appeal before us pertains to Assessment Year 2018-19; which is before 01.04.2021. We are aware of some reported orders of ITAT, passed after the aforesaid amendments were brought in by Finance Act, 2021; in which the issue in dispute for Assessment Years prior to Assessment Year 2021-22 (i.e. for periods before 01.04.2021) has been decided in favour of the assessee and against Revenue. Some such decisions are: Digiqal Solution Services Pvt. Ltd. vs. Assistant Director of Income Tax [2021] 92 ITR (Tribunal) 404 (Chandigarh) for Assessment Year 2019-20 (order dated 4th October, 2021); Shand Pipe Industry Pvt. Ltd. vs. DCIT (CPC), [2022] 93 ITR (Trib.) 54 (Bangalore) for Assessment Year 2018-19 (order dated 27th Dec., 2021); Mahadev Cold Storage vs. Jurisdictional Assessing Officer [2021] 190 ITD 273 for Assessment Year 2018-19 and 2019-20 in ITA Nos. 41 & 42/Agr/ 2021 (order date 14.06.2021); Nikhil Mohine vs. DCIT [2022] 93 ITR (Trib.) 658 (Jabalpur) for Assessment Year 2018-19 (order dated 18th Nov., 2021 of SMC Bench, Jabalpur); Gopalkrishna Aswini Kumar vs. Assistant Director of Income Tax [2022] 192 ITD 562 (Bangalore-Trib.) for Assessment Year 2019-20 (order dated 13.10.2021 in ITA Page 5 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) No.359/Bang./2021); Continental Restaurant and Café Co. vs. Income Tax Officer [2021] 91 ITR (Trib.) (S.N.) 60 (Bangalore) for Assessment Year 2019-20 (order dated 11th October, 2021 of SMC Bench of Bangalore); and TML Business Services Ltd. [2022] 93 ITR (Trib.) (S.N.) 35 (Mumbai) for Assessment Year 2017-18 (order dated 29th Dec., 2021). In the cases of Continental Restaurant and Café Co. vs. ITO (supra), Nikhil Mohine vs. DCIT (Supra), Shand Pipe Industry Pvt. Ltd. vs. DCIT (supra); Digiqal Solution Services Pvt. Ltd. vs. Assistant Director of Income Tax (supra) and Gopalakrishna v/s ADIT (supra), the different Benches of Income Tax Appellate Tribunal have, in fact, specifically considered the aforesaid amendments brought to Income Tax Act by Finance Act, 2021; and have taken the view that the amendments are prospective in nature, having no application for the period prior to 01.04.2021. Even if Revenue does not accept the view, that the aforesaid amendments are prospective in nature having no application for Assessment Years prior to Assessment Year 2021-22; it is clearly established in the light of aforesaid decisions of Income Tax Appellate Tribunal (ITAT); referred to in this paragraph earlier, that the issue whether Page 6 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) the aforesaid amendments are prospective or retrospective, is at least debatable and controversial, on which a view in faour of the assessee (that the aforesaid amendments are prospective) can legitimately exist, even if such a view favorable to the assessee is contested by Revenue.

(D.1.1) Let us consider the two alternate views, one in favour of the assessee and the other in favour of Revenue; more closely. If the view in favour of the assessee, that the aforesaid amendments are prospective, is accepted; then the decisions of Hon'ble Delhi High Court, which is the jurisdictional High Court, in the cases of CIT vs. AIMIL Ltd. 321 ITR 508 (Delhi); and CIT vs. P.M. Electronics Ltd. 313 ITR 161 (Delhi) continue to hold good for Assessment Year 2018-19, to which this appeal pertains. Accordingly, the view taken by Hon'ble Delhi High Court in these cases, that delayed payments of employees contribution of provident fund and ESI [payment made after stipulated dates prescribed under relevant laws governing provident fund and ESI, but before due date of filing of return prescribed u/s 139(1) of Income Tax Act] does not constitute assessee's income, will continue to hold good for Assessment Year Page 7 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) 2018-19, to which this appeal pertains. In such a scenario, the aforesaid additions of Rs.21,63,304/- have no legs to stand; and the same deserves to be deleted. If, however, the contrary view in favour of Revenue is taken, that the aforesaid amendments are retrospective; then the question that will arise is whether such a debatable and controversial view can be invoked for making adjustments u/s 143(1) of Income Tax as per the intimation issued to the assessee u/s 143(1) of Income Tax Act.

(D.1.2) It is well settled that any adjustments u/s 143(1) of Income Tax Act by way of intimation u/s 143(1) of Income Tax Act, on debatable and controversial issues, is beyond the scope of Section 143(1) of Income Tax Act. In this regard, we respectfully mention the order of Hon'ble Jurisdictional High Court in the case of ACIT vs. Haryana Telecom Pvt. Ltd. 14 taxman.com 122 (Delhi). Similar view was taken by Hon'ble Courts in the cases of George Williamson (Assam) Ltd. vs. CIT & Anr. [2006] 286 ITR 0533 (Gauhati); Tata Yadogawa Ltd. vs. CIT [2011[] 335 ITR 0053 (Jharkhand); God Granites vs. Central Board of Direct Taxes & Ors. [1996] 218 ITR 0298 (Karnataka); Swamy Distributors vs. ACIT & Page 8 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) Ors. [2003] 180 CTR 0290; 139 Taxman 0310 (Karnatka), CIT vs. Eicher Goodearth Ltd. [2008] 296 ITR 0125 (Delhi); Smt. Shanta Chopra vs. ITO [2004] 271 ITR 0132 (Delhi); Kvaverner John Brown Engg. (India) (P.) Ltd. vs. ACIT, [2008] 305 ITR 0103 (Supreme Court). In this present case before us, the additions have been made by way of adjustments vide intimation u/s 143(1) of Income Tax Act, dated 16.10.2019. As on the aforesaid 16.10.2019, the aforesaid amendments to Section 36(1)(va) and Section 43B of Income Tax Act had not been enacted; but orders of Hon'ble Delhi High Court (the jurisdictional High Court) in favour of assessee and against Revenue on this issue in aforesaid cases of CIT vs. AIMIL Ltd. (supra); and CIT vs. P.M. Electronics Ltd. (supra) were available. Accordingly, the aforesaid amount of Rs.21,63,304/- could not have been added to assessee's income as on 16.10.2019 in the light of these binding precedents of the Hon'ble Delhi Court in favour of the assessee. Therefore, we are of the view that the aforesaid adjustments made by Revenue on 16.10.2019, whereby the aforesaid amount of Rs.21,63,304/- were unfair, unjust, and bad in law. For this view, we respectfully take support from the Page 9 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) order of Agra Bench of ITAT, in the case of Mahadev Cold Storage vs. Jurisdictional Assessing Officer (supra). At the very least, Revenue should have given due consideration to the fact that the issue was highly debatable and controversial. As already discussed earlier adjustments u/s 143(1) of Income Tax Act by way of intimation u/s 143(1) of Income Tax Act, on debatable and controversial issues, is beyond the scope of section 143(1) of Income Tax Act. Revenue was clearly in error, in making the aforesaid adjustments u/s 143(1) of Income Tax Act on 16.10.2019 a debatable and controversial issue. We would like to make respectful mention of order of Jabalpur Bench of ITAT in the case of Nikhil Mohine vs. DCIT (supra), in which similar view has been taken. (D.2) Further, it is also well settled that retrospective amendment cannot be invoked to make addition by way of adjustment and intimation u/s 143(1) of Income Tax Act. This view was taken by the Hon'ble Supreme Court in the case of CIT vs. Hindustan Electro Graphites Ltd. [2000] 243 ITR 0048 (SC), in which the view of Hon'ble Kolkata High Court in the case of Modern Fibotex India Ltd. & Anr. Vs. DCIT & Ors.[1995] 212 ITR 0496 Page 10 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) (Calcutta) was approved. Same view was taken by the Hon'ble Madhya Pradesh High Court in the case of CIT vs. Satish Traders [2001] 247 ITR 0119 (Madhya Pradesh).

(D.2.1) In view of foregoing discussion, we come to the following conclusions:

(a) The fact that payments amounting to aforesaid Rs.21,63,304/- by way of employees contribution to provident fund and ESI were made by the assessee after stipulated date prescribed under the relevant laws governing provident fund and ESI, but before the due date of filing of return of income prescribed u/s 139(1) of Income Tax Act; is not in dispute.
(b) Whether the aforesaid amendments to Income Tax Act by way of Finance Act, 2021 are retrospective or prospective, is debatable and controversial.
(c) Adjustments made by Revenue u/s 143(1) of Income Tax Act, whereby aforesaid additions of Rs.21,63,304/- were made, were unfair, unjust and bad in law.
Page 11 of 15 ITA No.1772/Del/2021

Chintoo Creations vs. DCIT (CPC)

(d) Addition by way of adjustment and intimation u/s 143(1) of Income Tax Act on debatable and controversial issues is beyond the scope of Section 143(1) of Income Tax Act. Revenue was clearly in error in making the aforesaid adjustments.

(e) Addition by way of adjustment and intimation u/s 143(1) of Income Tax Act, on the basis of retrospective amendment to Income Tax Act is beyond the scope of Section 143(1) of Income Tax Act.

(f) In the present appeal before us, addition of aforesaid amount of Rs.21,63,304/- has been made by way of adjustments and intimation u/s 143(1) of Income Tax Act, on a debatable and controversial issue, and Ld. CIT(A) did err in law, in not deleting this addition.

(E) In the light of the foregoing conclusions in paragraph (D.2.1) of this order, we are of the view that the aforesaid additions of Rs.21,63,304/- by way of adjustment and intimation u/s 143(1) of Income Tax Act were beyond the scope of Section 143(1) of Income Page 12 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) Tax Act; and further, that the Ld. CIT(A) erred in law in confirming the aforesaid addition on a debatable and controversial issue. Accordingly, we set aside the impugned appellate order dated 09.09.2020 of the Ld. CIT(A), and direct the Assessing Officer to delete the aforesaid addition of Rs.21,63,304/- (E.1) By way of abundant caution, we hereby clarify that we have not expressed any view in this order, on whether the aforesaid amendments brought in by Finance Act, 2021 [whereby Explanation-2 was inserted in Section 36(1)(va) of Income Tax Act and Explanation-5 was inserted in Section 43B of Income Tax Act] are prospective or retrospective. In the light of our decision in foregoing paragraph (E) of this order; this issue is merely academic in nature; hence not decided.

(F) The second issue in this appeal is regarding the addition of Rs.1,27,329/-. On perusal of the impugned appellate order dated 09.09.2020 of the Ld. CIT(A), we find that this issue was not raised by the assessee before the Ld. CIT(A) in the appellate proceedings before the Ld. CIT(A). Thus, this issue does not arise from the impugned appellate order dated 09.09.2020 of the Ld. CIT(A). At the Page 13 of 15 ITA No.1772/Del/2021 Chintoo Creations vs. DCIT (CPC) time of hearing before us, the Ld. AR for assessee submitted that the ground relating to the addition of aforesaid amount of Rs.1,27,329/- was being withdrawn. This ground was not pressed. Accordingly, the second ground of appeal in the present appeal before us is hereby dismissed being withdrawn and not pressed by the assessee.

(G) In the result, this appeal is partly allowed. (H) This order was already pronounced orally on 22.03.2022 in Open Court, in the presence of representatives of both sides, after conclusion of the hearing. This written order is now signed today on 22.03.2022 Sd/- Sd/-

(CHALLA NAGENDRA PRASAD)            (ANADEE NATH MISSHRA)
  JUDICIAL MEMBER                    ACCOUNTANT MEMBER
Dated: 22.03.2022
Pk
Copy forwarded to:
   1. Appellant
   2. Respondent
   3. CIT
   4. CIT(Appeals)
   5. DR: ITAT

                                          ASSISTANT REGISTRAR
                                                ITAT NEW DELHI

                                                               Page 14 of 15