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 10, Cited by 0]

Income Tax Appellate Tribunal - Pune

Corrosion Carriers Pvt. Ltd.,, vs Department Of Income Tax on 30 December, 2015

         आयकर अपील य अ धकरण]] iq.ks यायपीठ "बी" iq.ks म
      IN THE INCOME TAX APPELLATE TRIBUNAL
               PUNE BENCH "B", PUNE

                         ी आर. के. पांडा, लेखा सद य
              एवं   ी वकास अव थी,      या"यक सद य के सम#

                  BEFORE SHRI R.K. PANDA, AM
                 AND SHRI VIKAS AWASTHY, JM

              आयकर अपील सं. / ITA No.861/PN/2014
             "नधा%रण वष% / Assessment Year : 2007-08

 Dy.CIT, Circle-1(1), Pune                                    .......... अपीलाथ /
                                                                 Appellant
                                  बनाम v/s

 Corrosion Carriers Pvt. Ltd.,                                  .......... यथ /
 224, Kalpataru Plaza,                                           Respondent
 Ramoshi Gate, Bhawanipeth,
 Pune - 411 042
 PAN No.AABCC1264E


        नधा रती क ओर से / Assessee by : Shri Kishor Phadke
           यथ क ओर से / Department by : Shri Hitendra Ninawe



सन
 ु वाई क तार ख /                       घोषणा क तार ख /
Date of Hearing :29.12.2015            Date of Pronouncement:30.12.2015


                                 आदे श / ORDER

 PER R.K. PANDA, AM :

This appeal filed by the Revenue is directed against the order dated 31-10-2013 of the CIT(A)-I, Pune relating to Assessment Year 2007-08.

2. The only effective ground raised by the Revenue reads as under :

"1. On the facts and in the circumstances of the case, the Ld.CIT(A) erred in deleting the disallowance of Rs.60,02,351/- made u/s.40(a)(ia) of the I.T. Act, 1961 holding that the amendment introduced by the Finance Act, 2010 was retrospective in operation de hors the decision of the Special Bench of Hon'ble ITAT in the case of 2 ITA No.861/PN/2014 Bharati Shipyard Ltd. Vs. DCIT (132 ITD 53) which held such amendment to be not remedial or curative and, therefore, prospective."

3. Facts of the case, in brief, are that the assessee is a domestic company in which public are not substantially interested and the company is engaged in the business of transport agency. During the course of assessment proceedings the AO noted that the assessee has debited various kinds of expenses amounting to Rs.60,02,351/- which were incurred by the assessee till the month of February 2007. According to the AO tax on these expenses was deductible on 7th day of the month following the month in which such expenses are debited. Since the assessee has deducted the tax at source in the month of March 2007 and paid the same in the month of April 2007, therefore, the AO applying the provisions of section 40(a)(ia) of the I.T. Act disallowed the amount of Rs.60,02,351/- to the total income of the assessee.

4. Before CIT(A) it was submitted that the assessee needs to deduct tax at source and pay the amount to the credit of the Government Treasury before 31-10-2007 in case TDS has been made in the month of March 2007 and before 31-03-2007 in all other cases. It was submitted that the provisions of section 40(a)(ia) were amended by Finance Act, 2010 and according to the said provision any expenditure on which TDS is made during the previous year as per provisions of Chapter XVIIB of the I.T. Act, 1961 is allowed as expenditure in the relevant assessment year if the TDS is credited to the Government Treasury on or before the due date of filing of return of income u/s.139(1) of the I.T. Act. Relying on the following decisions it was submitted that the 3 ITA No.861/PN/2014 amendment made by the said Finance Act, 2010 are retrospective in nature :

1. Virgin Creations - GA 3200/2011 dated 23-11-2011
2. CIT Vs. Rajinder Kumar - ITA No.65/2013
3. CIT Vs. Naresh Kumar - ITA No.24/2013 and CIT Vs. Talbross P. Ltd.
4. ITO Vs. Anand Buildcon - ITA No.1168/PN/2011 (ITAT Pune dated 27-09-2012)
5. Based on the arguments advanced by the assessee the Ld.CIT(A) following the decision of Hon'le Calcutta High Court in the case of Virgin Creations (Supra) and various other decisions held that the provisions of section 40(a)(ia) are not attracted to the facts of the present case since the assessee has paid the TDS to the credit of the Government before the due date of filing of the return of income.
6. Aggrieved with such order of the CIT(A) the Revenue is in appeal before us.
7. We have considered the rival arguments made by both the sides, perused the orders of the AO and CIT(A) and the paper book filed on behalf of the assessee. We have also considered the various decisions cited before us. The only dispute in the ground raised by the Revenue is regarding the applicability of the provisions of section 40(a)(ia) of the Act to the assessee or not in view of the amendment introduced by the Finance Act 2010 where the tax has not been paid by the specified date but paid before the due date of filing of return u/s.139(1) of the I.T. Act. In the instant case, there is no dispute to the fact that the assessee has paid the tax deducted at source to the credit of the Central Government before the due date of filing of the return of income u/s.139(1) of the I.T. Act, 1961. Therefore, the question that arises is as to 4 ITA No.861/PN/2014 whether the provisions of section 40(a)(ia) are attracted to the facts of the present case after the amendment introduced by the Finance Act, 2010. We find an identical issue had come up before the Pune Bench of the Tribunal in the case of ITO Vs. Anand Buildcon vide ITA No.1168/PN/2011 for A.Y. 2007-08. We find the Tribunal vide order dated 27-09-2012 has decided the issue in favour of the assessee and dismissed the ground raised by the Revenue by observing as under :
"6. We have carefully considered the rival submissions. Factually speaking, in this case, the tax has been deducted at source on payments of labour charges of Rs. 19,99,800/-, which is the subject matter of dispute. The only case made out by the Assessing Officer ITA No 1168 and CO 76/PN/11 Anand Buildcon A.Y. 2007-08 is that the tax deducted on such payment of labour charges, has been deposited in the Government Treasury belatedly i.e. on 31-5- 2007. In terms of an amendment made to Section 40(a)(ia) of the Act by the Finance Act, 2010 with retrospective effect from 1-4-2010 the position emerges that the assessee deducting tax at source at any time in the previous year shall be entitled to deduction of the expenditure in the year of its incurrence so long as the tax deducted has been deposited in the State Exchequer on or before the due date for filing of the return specified u/s 139(1) of the Act. Clearly, the case of the assessee is covered by the said amendment inasmuch as the tax deducted at source of Rs. 21,144/- with respect to labour payment of Rs. 19,99,800/- has been deposited on 31-5- 2007 which is prior to the date specified u/s 139(1) of the Act for filing of the return for the assessment year in question i.e. 2007-08. The plea of the Revenue on this point is that the aforesaid amendment by the Finance Act 2010 came up for consideration before the Special Bench of the Tribunal in the case of Bharati Shipyard Ltd. Vs. DCIT (ITA No.; 2404/MUM/2009 for A.Y. 2005-06 dated 9-9-2011) wherein it was held that such amendment was applicable with prospective effect from A.Y. 2010-11 and could not be held to be retrospective from the A.Y. 2005-06. It was therefore, submitted that the contents of the aforesaid amendment carried out by the Finance Act, 2010 cannot ipso facto apply to the present case of assessment year 2007-08, which is prior to the assessment year 2010-
11.
7. However, it is noticed that subsequent to the decision of the Special Bench in the case of Bharati Shipyard Ltd (supra), an identical issue came up before the Calcutta High Court in the case of Virgin Creations (supra). In the said decision, the Tribunal vide its order dated 15-12-2010 (supra) held that the amendment in ITA No 1168 and CO 76/PN/11 Anand Buildcon A.Y. 2007-08 question made by the Finance Act 2010 would have retrospective application even for the A.Y. 2005-06 which was the assessment year before it. On an appeal by the Revenue before the Calcutta High Court against such a decision, the order of the Tribunal was affirmed. As a result of the 5 ITA No.861/PN/2014 judgment of Hon'ble Calcutta High Court dated 23-11-2011 (supra), the impugned amendment made to the provision of section 40(a)(ia) by the Finance Act, 2010 has been held to be retrospective from 1-4-2005. As a result thereof, it has to be understood that from 1- 4-2005 the effect would be that the payment of TDS to the credit of Government made on or before the due date for filing of the return u/s 139(1) of the Act for the relevant assessment year would mitigate the rigors of section 40(a)(ia) of the Act with respect to the corresponding expenditure.
8. In this background of the matter, we therefore, are of the view that the judgment of Hon'ble Calcutta High Court which ostensibly supports the view contrary to that of the Special Bench of the Tribunal in the case of Bharati Shipyard Ltd (supra) is to prevail. Notably similar situation arose before the Bombay Bench of the Tribunal in the case of Piyush C. Mehta (ITA No. 1321/MUM/2009 for A.Y. 2005-096 dated 11-4-2012) wherein following discussion is relevant.
"18. The question now is as to whether to follow the decision of the Hon'ble Special Bench which has taken the view that Amendment by the Finance Act 2010to the provisions of sec. 40(a)(ia) of the Act are prospective and not retrospective from 1-4-2005 or the decision of the Hon'ble Calcutta High Court taking a contrary view. On the above question, the learned counsel for the assessee brought to our notice the decision of the ITAT Delhi Bench in the case of Tej International (P) Ltd. Vs. Dy. CIT (2000) 69 TTJ (Del) 650, wherein it was held that in the hierarchical judicial system that we have in India, the wisdom of the court below has to yield to the higher wisdom of the Court above, and therefore, once an authority higher than this Tribunal has expressed its esteemed views on an issue, normally, the decision of the higher judicial authority is to be followed. The Bench has further held that the fact that the judgment of the higher judicial forum is from a non- jurisdictional High ITA No 1168 and CO 76/PN/11 Anand Buildcon A.Y. 2007-08 Court does not really alter this position as laid down by the Hon'ble Bombay High Court in the case of CIT Vs. Godavaridevi Saraf (113 ITR 589 (Bom).
19. In view of the above, we hold following the decision of the Hon'ble Calcutta High Court that Amendment to the provisions of sec. 40(a)(ia) of the Act by the Finance Act, 2010 is retrospective from 1-4-2005. Consequently, any payment of tax deducted at source during previous years relevant to and from A.Y. 2005-06 can be made to the Government on or before the due date for filing return of income u/s 139(1) of the Act. If payments are made as aforesaid, then no deduction u/s 40(a)(ia) of the Act can be made. Admittedly, in the present case the Assessee had deposited the tax deducted at source on or before the due date for filing return of income u/s 139(1) of the Act and therefore the impugned disallowance deserves to be deleted. We order accordingly and allow the appeal of the assessee."

9. In view of the aforesaid precedent, we therefore, hold that following the ratio of the judgment of Calcutta High Court in the case of Virgin Creations (supra), disallowance of Rs. 19,99,800/- by invoking 6 ITA No.861/PN/2014 provisions of section 40(a)(ia) of the Act is unjustified, inasmuch as the assessee has deposited the corresponding tax deducted at source before the due date of filing of the return of income specified u/s 139(1) of the Act for assessment year in question."

8. Since in the instant case the assessee has admittedly deposited the tax so deducted before the due date of filing of return of income u/s.139(1) of the I.T. Act, therefore, respectfully following the decision of the Coordinate Bench of the Tribunal cited (Supra) and in absence of any contrary decision brought to our notice we uphold the order of the CIT(A) on this issue. The ground raised by the Revenue is accordingly dismissed.

9. In the result, the appeal filed by the Revenue is dismissed.

Order pronounced in the open court on 30-12-2015.

       Sd/-                                               Sd/-
(VIKAS AWASTHY)                                      (R.K. PANDA)
JUDICIAL MEMBER                                  ACCOUNTANT MEMBER

iq.ks Pune; #दनांक Dated : 30th December, 2015. lrh'k आदे श क( )"त+ल प अ,े षत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. CIT(A)-I, Pune
4. CIT-I, Pune 'वभागीय त न*ध, आयकर अपील य अ*धकरण, "बी" iq.ks /
5. DR, ITAT, "B" Pune;
6. गाड फाईल / Guard file.

आदे शानस ु ार/ BY ORDER,स या स या'पत त //True Copy// व र/ठ नजी स*चव / Sr. Private Secretary आयकर अपील य अ*धकरण, iq.ks / ITAT, Pune