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 19, Cited by 5]

Income Tax Appellate Tribunal - Delhi

Sona Fashions Inc, New Delhi vs Adit Cpc, Bangalore on 29 July, 2022

                  IN THE INCOME TAX APPELLATE TRIBUNAL,
                         DELHI BENCH 'G', NEW DELHI

        BEFORE SHRI ANIL CHATURVEDI, ACCOUNTANT MEMBER
                              AND
             SHRI ANUBHAV SHARMA, JUDICIAL MEMBER

Sr.       ITA No(s)     Asst.                                              Assessee By    Revenue By
Nos                    Year(s)
                                       Appellant           Respondent
 1.    1462/Del/2022   2020-21      Seema Aggarwal,           DCIT,        Shri Ashok     Shri Abhishek
                                    B2/58, 2nd Floor,      Circle-461),    Khandelwal,    Kumar, Sr. DR
                                 Ashok Vihar, Phase-2,      New Delhi      CA
                                           Delhi
                                   PAN: AAJPA1159K
 2.    1390/Del/2022   2019-20          Ajit Singh,          ITO,           Shri M. R.    Shri Abhishek
                                      CA MR Sahu &         Ward-1(1),       Sahu, CA      Kumar, Sr. DR
                                 Associates, House No.     Gurgaon
                                 651, 1st Floor, Sector-
                                  10A, Nr. Union Bank
                                    of India, Gurgaon
                                  PAN: DUXPS2279R
3& 4   1284/Del/2021   2018-19       Narender Singh         ITD, CPC,      Shri Hemant    Shri Abhishek
       1285/Del/2021   2019-20           Gahlaut,          Bengaluru        Jain, Adv     Kumar, Sr. DR
                                     Flat No. 04, RZF
                                    1/382, Gali No. 2,
                                     Part-1, Mahavir
                                      Enclave, Delhi
                                   PAN: ADLPG1507C
 5.    1557/Del/2022   2018-19      Sandeep Tondon,           ACIT,            None       Shri Abhishek
                                    A-110, Saraswati       Circle-43(1),                  Kumar, Sr. DR
                                 Vihar, Pitampura, New        Delhi
                                           Delhi
                                   PAN: ABUPT0103G
 6.    1715/Del/2020   2019-20     Sona Fashions Inc,         ADIT,         Shri Satyen   Shri Abhishek
                                    H9B1, Mohan Co-           CPC,           Sethi, Adv   Kumar, Sr. DR
                                 operative Estate, New      Bangalore
                                           Delhi
                                   PAN: AACFS7353L
 7.    1564/Del/2022   2018-19    Team Infrastructures        DCIT,        Shri Sandeep   Shri Abhishek
                                     Private Limited,      Circle-3(1),    Kumar, CA      Kumar, Sr. DR
                                 T457, 3rd Floor, Palam     Gurgaon
                                     Corporate Plaza,
                                 Palam Vihar, Gurgaon
                                   PAN: AACCT5657P
8&9    1553/Del/2022   2018-19      Ram Raji Sharma,         ITO,          None           Shri Abhishek
       1554/Del/2022   2019-20    C/o. Kunal Aggarwal      Ward-3(1),                     Kumar, Sr. DR
                                    & Associates, 612,     Gurgaon
                                    Sixth Floor, Spaze
                                    Boulevard, Sohna
                                     Road, Sector-47,
                                         Gurgaon
                                  PAN: AMRPS9953P
10.    1549/Del/2022   2018-19   Ishman International,        DCIT,        None
                                 W-71, Greater Kailash     Circle-28(1),
                                    Part-2, New Delhi       New Delhi
                                   PAN: AAAFI7620L
11.   1535/Del/2022   2019-20   Geniehr Solutions Pvt.      ITO,         Ms. Divya,       Shri Abhishek
                                          Ltd,           Ward-10(1),     Adv              Kumar, Sr. DR
                                   Shop No. 20 WA-       New Delhi
                                107/1211, Shakarpur,
                                   East Delhi, Delhi
                                 PAN: AAFCG9829H
12.   1539/Del/2022   2019-20    Narender Pal Singh,        ACIT,        None             Shri Abhishek
                                   A-18/3, DLF City      Circle-34(1),                    Kumar, Sr. DR
                                  Phase-1, Gurgaon,         Delhi
                                        Haryana
                                  PAN: AATPS7490P
13.   1497/Del/2022   2018-19   Aztek Private Limited,       ACIT,       Shri Baldev      Shri Abhishek
                                    30B/1, NEA Old        Circle-3(2),   Raj, CA          Kumar, Sr. DR
                                 Rajinder Nagar, New         Delhi
                                          Delhi
                                  PAN: AADCA2832J
14.   1470/Del/2022   2019-20   Max Maintenance Ltd,        ITO,         Shri Rajiv       Shri Abhishek
                                 C-5/99, Third Floor,    Ward-16(3),     Saxena, Adv      Kumar, Sr. DR
                                  New Kondli, Mayur        Delhi         Shri Shyam
                                 Vihar, Phase-III, New                   Sunder, Adv
                                          Delhi
                                  PAN: AAJC8958M
15.   1552/Del/2022   2020-21     Flying Fabrication,       ITO,         Ms. Swati        Shri Abhishek
                                   The Tax Chamber         Ward-4,       Talwar, Adv      Kumar, Sr. DR
                                   Advocates & Legal       Gurgaon
                                    Advisors, D-177,
                                 Defence Colony, LGF,
                                       New Delhi
                                 PAN: AADFF9825H
16.   1595/Del/2022   2020-21         Anju Arora,           ITO,         None             Shri Abhishek
                                B-141, Naraina Vihar,    Ward-51(1),                      Kumar, Sr. DR
                                       New Delhi         New Delhi
                                 PAN: AAEPA8685M
17.   1577/Del/2022   2019-20         Vikas Joshi,           ITO,        None             Shri Abhishek
                                   B-156, New Ashok      Ward-5(2)(5),                    Kumar, Sr. DR
                                   Nagar, New Delhi        Gautam
                                  PAN: ACPPJ6246C        Budh Nagar
18.   1574/Del/2022   2019-20   Ess Kay Fabrications,        ITO,        Shri Sandeep     Shri Abhishek
                                 Plot No. 519, Sector-    Circle-1(1),   Kumar, CA        Kumar, Sr. DR
                                      37, Gurgaon          Gurgaon
                                  PAN: AAAFE3257B
19.   1565/Del/2022   2018-19      Parijat Industries       ACIT,        Shri Gourav,     Shri Abhishek
                                    (India) Pvt. Ltd,      Central       CA               Kumar, Sr. DR
                                M-77, M Block Market,    Circle-19(1),
                                   Greater Kailash-2,     New Delhi
                                       New Delhi
                                  PAN: AABCT9862B



             Date of hearing:                        26/07/2022
             Date of Pronouncement:                  29/07/2022


                                                                                        Page | 2
                                  ORDER

PER BENCH :

1. The present appeals are filed by the above mentioned assessees against the orders passed by appellate authority for various assessment years mentioned hereinabove.
2. Since the issue in all the appeals is common and is related to disallowance of employee's contribution of PF/ESI on account of delay in deposits as per the respective Acts. Therefore, we clubbed all of them together for the sake of brevity and convenience and disposing the same by way of this consolidated order. However, we are taking ITA No.1462/Del/2022 [Assessment Year 2020-21] as a lead case wherein the assessee has raised the following grounds:
"1. Action of the CIT (A) in confirming the action of A. O. in making an addition of Rs. 4,64,615/- u/s 36(l)(va) of the I.T. Act 1961 for delayed deposit of employees contribution of EPF and ESI but paid before the due date of filing of return is unjust, illegal, arbitrary and against the facts and circumstances of the case.
2. Action of the CIT (A) in confirming the action of A. O. in making an addition of Rs. 2,396/- u/s 37 of the I.T. Act 1961 for Interest on delayed deposit of TDS is unjust, illegal, arbitrary and against the facts and circumstances of the case."

3. Similar grounds with different amounts and assessment years have been raised in other appeals but however, the sum & substance and the issues involved in all the appeals are identical.

4. Before us, Learned AR submitted that additions have been made in the intimation issued by CPC, Bangalore u/s 36(1)(va) of the Income Tax Act, 1961 ("the Act") for the reason that the contribution received towards PF/ESIC by the assessee from its employees was not deposited before the due date. He submitted that though there has been delay in Page | 3 deposit of PF/ESIC Contributions but all the contributions received by the assessee from its employees, have been deposited with the appropriate authorities before the filing of return of income by the assessee. He therefore, submitted that since the amounts have been deposited before the filing of return of income, no disallowance is called for and for aforesaid proposition, he relied on the decision of Azamgarh Steel & Power vs. CPC in ITA No.1626/Del/2020 dated 31.05.2021 and CIT vs. AIMIL Ltd. [2010] 188 Taxman 265 (Delhi) and various other decisions.

5. Learned DR on the other hand supported the order of lower authorities and also placed reliance on the decision of Delhi Tribunal in the case of Vedvan Consultants Pvt. Ltd. vs DCIT in ITA No.1312/Del/2020 order dated 26.08.2021. He also submitted that the amendment brought out by Finance Act 2021 would be applicable to the present case as by the amendment, it has been clarified that provisions of Section 43B of the Act shall not apply and shall be deemed never to have been applied to a sum received by the assessee from any of his employees to which the provisions of sub clause (x) of Clause (24) of Section 2 applies.

6. Heard and perused the record. As with regard to the grounds arising out of one question of law, on behalf of the assessee it was submitted that the ld. Tax Authorities below have failed to take into consideration the judgments of Hon'ble High courts and also of Jurisdictional Delhi High Court and Co-ordinate Benches of the Tribunal where it is held that the explanation to Clause (va) of Section 36(1) of the Act makes it clear that the amount actually paid by the assessee on or before the due date applicable for submitting of return of income u/s 139 of the Act to the revenue in respect of the previous year can be claimed by the assessee for deduction out of their gross income.

Page | 4

7. On the other hand Ld. DR submitted that the ld. Tax Authorities below have appropriately gone by the provisions of the relevant Sections which were not ambiguous and he submitted that he stands by the order of Ld. Tax Authorities Below.

8. Giving thoughtful consideration to the matter on record and the contentions as raised it can be observed that, admittedly the assessee has deposited the impugned contributions to the PF/ ESI though after due date as prescribed under the relevant provisions of PF / ESI Act but within the time allowed u/s 43B i.e. up to the due date u/s 139(1) for filing of income.

9. Regarding the amendments made through Finance Act, 2021, it is specifically mentioned by the legislature that the amendments are effective from 01.04.2021. Further the Memorandum explaining the Provisions in the Finance Bill, 2021 clearly prescribes thus:

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

10. Thus, the legislature itself has categorically stated that the amendments shall apply to the assessment year 2021-22 and subsequent assessment years. Therefore these amendments are not applicable to the assessment years preceding the assessment-year 2021-22 i.e. not applicable upto assessment year 2020-21. This has also been held so in decisions of ITAT Benches including following:

(a) ITAT Kolkata in Harendra Nath Biswas Vs. DCIT, ITA No. 186/Kol/2021 for A.Y. 2019-20, order dated 16.07.2021
(b) ITAT Hyderabad in Salzgitter Hydraulics Private Limited Vs. ITO, ITA No. 644/Hyd/2020 for A.Y. 2019-20, order dated 15.06.2021 Page | 5
(c) `ITAT Jodhpur in Akbar Mohammad Vs. ACIT, CPC, Bangalore ITA No. 108 &109 / Jodh / 2021 for A.Y. 2018-19 and 2019-

20, order dated 31.01.2022

11. The Co-ordinate Bench at Delhi in ITA No. ITA No.5570/Del/2017, M/s. Express Roadway V. ACIT Circle - 8(2) New Delhi, has discussed the relevant law as below :

"We find that Hon'ble Delhi High Court in the case of CIT vs.AIMIL Limited (2010) 321 ITR 508 (Del) held has under:
"17. We may only add that if the employees‟ contribution is not deposited by the due date prescribed under the relevant Acts and is deposited late, the employer not only pays interest on delayed payment but can incur penalties also, for which specific provisions are made in the Provident Fund Act as well as the ESI Act. Therefore, the Act permits the employer to make the deposit with some delays, subject to the aforesaid consequences. Insofar as the Income Tax Act is concerned, the assessee can get the benefit if the actual payment is made before the return is filed, as per the principle laid down by the Supreme Court in Vinay Cement (supra).1
18. We, thus, answer the question in favour of the assessee and against the Revenue. As a consequence, the appeals filed by the assessees stand allowed and those filed by the Revenue are dismissed."

12. We further find that Hon'ble Delhi High Court in the case of SPL Industries vs. CIT (2011) 9 Taxmann.com 195 (Delhi) held as under:

"7. It is apt to note that the Division Bench has taken note of the submission advanced by the revenue that the distinction between employers‟ contribution on the one hand and the employees‟ contribution on the other. On the foundation that when employees‟ contribution was recovered from their salaries / wages that is the trust money in the hands of the assessee and, therefore, recourse of law providing for treating the same as income that the assessee Page | 6 received as the employees‟ contribution would only enable the assessee to claim deduction only on actual payment made by due date specified under the provisions of the Act. The Bench while dealing with the same has opined thus: "11. Before we delve into this discussion, we may take note of some more provisions of the Act. Section 2(24) of the Act enumerates different components of income. It, inter alia, stipulates that income includes any sum received by the assessee from his employees as contributions to any provident fund or superannuation fund or any fund set up under the provisions of the Employees‟ State Insurance Act, 1948 (34 of 1948), or any other fund for the welfare of such employees. It is clear from the above that as soon as employees contribution towards provident fund or ESI is received by the assessee by way of deduction or otherwise from the salary / wages of the employees, it will be treated as 'income' at the hands of the assessee. It clearly follows therefrom that if the assessee does not deposit this contribution with provident fund/ESI authorities, it will be taxed as income at the hands of the assessee. However, on making deposit with the concerned authorities, the assessee becomes entitled to deduction under the provisions of Section 36(1)(va) of the Act. Section 43B(b), however, stipulates that such deduction would be permissible only on actual payment. This is the scheme of the Act for making an assessee entitled to get deduction from income insofar as employees‟ contribution is concerned. It is in this backdrop we have to determine as to at what point of time this payment is to be actually made."

8. Upon perusal of the aforesaid, we are of the considered opinion that the decisions rendered in P.M. Electronics Ltd.(supra) and AIMIL Limited (supra) have correctly laid down the law and there is no justification or reason to differ with the same. In the result, we do not perceive any merit in this appeal and accordingly the same stands dismissed."

13. In the light of aforesaid, this Bench is of the considered view that the interpretation given by the Tax Authorities Below with regard to application of provision the section 36 (1) (va) of the Act is not correct.

Page | 7 The grounds of appeal deserve to be sustained. The impugned order, to the extent of grounds raised in appeal, is set aside.

14. In the result, all captioned appeals of the respective assessees are allowed.

Order pronounced in the open court on 29/07/2022.

       -Sd/-                                              -Sd/-
 (ANUBHAV SHARMA)                                 (ANIL CHATURVEDI)
 ACCOUNTANT MEMBER                                 JUDICIAL MEMBER
Date: 29/07/2022

*AK Keot *

Copy forwarded to:
1.   Appellant
2.   Respondent
3.   CIT
4.   CIT(Appeals)
5.   DR: ITAT
                                                    ASSISTANT REGISTRAR
                                                          ITAT NEW DELHI




                                                                   Page | 8