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 9, Cited by 3]

Punjab-Haryana High Court

Commissioner Of Income Tax (Tds) vs M/S Parle Biscuits Pvt. Ltd on 28 January, 2013

Bench: Hemant Gupta, Ritu Bahri

ITA No. 207 of 2012                                -1-


             IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH


                                ITA No. 207 of 2012 (O&M)

                                Date of decision: 28.01.2013


Commissioner of Income Tax (TDS), Chandigarh                      ...Appellant

                                versus

M/s Parle Biscuits Pvt. Ltd.                                    ..Respondent


CORAM:       HON'BLE MR. JUSTICE HEMANT GUPTA
             HON'BLE MS. JUSTICE RITU BAHRI


Present:-    Mr. Yogesh Putney, Advocate
             for the appellant.

             Mr. Girish K. Dave, Advocate,
             Mr. Satyen Sethi, Advocate and
             Mr. Ashim Aggarwal, Advocate
             for the respondent.


HEMANT GUPTA, J. (ORAL)

The present appeal under Section 260A of the Income Tax Act, 1961 (for short 'the Act') is against an order dated 07.03.2012 passed by the Income Tax Appellate Tribunal, Delhi Bench 'F' New Delhi (for short 'the Tribunal) in ITA No. 100/Del/2012, whereby the Revenue's appeal was dismissed holding that the tax deduction certificates were validly issued under Section 197, therefore, the order passed by the Commissioner of Income Tax (Appeals), Rohtak does not warrant any interference.

The Revenue has framed the following substantial questions of law in the present appeal:

"(i) Whether on the facts as well as in law, the Hon'ble Income Tax Appellate Tribunal, Delhi Bench, New Delhi has erred in law in ITA No. 207 of 2012 -2- deleting the demand of Rs.55,80,301/- created on a/c of short deduction of tax from the payment of Rs.46,83,10,501/- made to eight different parties of contract work done by him.
(ii) Whether on the facts and in the circumstances of the case, the Hon'ble Tribunal was on the facts and in the circumstances of the case the ld. CIT(A), Rohtak has erred in law holding that "the concerned A.O may not be aware of the existence of various TANs of the deductors and the concerned A.O of the deductee generally issue certificate u/s 197 on the registered office of the deductor, whereas the certificates u/s 197 is issued by the A.O in the name of the deductor only as requested by the deductee applicant."

The assessee has given contract of executing the works to various persons, making it liable to deduct tax on the rate prescribed under Section 194C of the Act. Eight of the contractors, executing works for the assessee, furnished certificates as contemplated under Section 197 (2) of the Act addressed to Parle Biscuits Pvt. Ltd., Mumbai for deduction of tax on lower rate than the specified in Section 194C of the Act. The assessee made a deduction of tax at the rates so specified in such communications acting on certificates issued by the Assessing Officer of the contractors.

The learned Assessing Officer found that there is short deduction of tax as the Parle Biscuits Pvt. Ltd., Mumbai has a separate Tax Deduction Account Number (TAN) than the Parle Biscuits Pvt. Ltd., Bahadurgarh, which implies that the assessee and Parle Biscuits Pvt. Ltd., Mumbai are separate entities for the purpose of deduction of tax at source. Consequently, passed an order of raising demand against the assessee for the violations of Section 194C of the Act.

In appeal by the assessee, the Commissioner of Income Tax (Appeals), Rohtak returned a finding that since the geniuneness of the ITA No. 207 of 2012 -3- issue of certificates under Section 197 of the Act has not been doubted by the Assessing Officer, therefore, there is no justification to hold that the assessee is in default merely on the ground that the said certificate was not issued in the name of Bahadurgarh unit. The said order was affirmed by the Tribunal.

Learned counsel for the appellant has vehemently argued that it is the responsibility of the assessee to deduct the tax at source in relation to the work executed, but since the tax was not deducted in terms of Section 194C of the Act, therefore, the order passed by the Assessing Officer has been wrongly set aside by the Commissioner of Income Tax (Appeals), Rohtak and upheld by the Tribunal.

We find that the argument raised is not tenable. In terms of Section 194C of the Act, any person responsible for paying any sum for carrying out any work, is liable to deduct tax at the time of credit of such sum to the account of the contractor. Section 197 of the Act contemplates issuance of certificate to the person responsible for paying the income for deduction of tax at the rate lower than the prescribed under Section 194C. The relevant Sections read as under:

"194C. (1) Any person responsible for paying any sum to any resident (hereafter in this section referred to as the contractor) for carrying out any work (including supply of labour for carrying out any work) in pursuance of a contract between the contractor and a specified person shall, at the time of credit of such sum to the account of the contractor or at the time of payment thereof in cash or by issue of a cheque or draft or by any other mode, whichever is earlier, deduct an amount equal to -
(i) one per cent where the payment is being made or credit is being given to an individual or a Hindu undivided family;
(ii) two per cent where the payment is being made or credit ITA No. 207 of 2012 -4- is being given to a person other than an individual or a Hindu undivided family, of such sum as income tax on income comprised therein.
                                xxx           xxx            xxx"


           197.    (1)    [Subject to rules made under sub-section (2A),
[where, in the case is required to be deducted at the time of credit, or as the case may be, at the time of payment at the rates in force under the provisions of sections 192,193, [194,] 194A, [194C,] 194D, [194G] [,194H] [,194I] [,194J] [,194K] [,194LA,] and 195, the Assessing Officer is satisfied that the total income of the recipient justifies the deduction of income tax at any lower rates or no deduction of income tax, as the case may be, the [Assessing] Officer shall, on an application made by the assessee in this behalf, give to him such certificate as may be appropriate.
(2) Where any such certificate is given, the person responsible for paying the income shall, until such certificate is cancelled by the [Assessing] Officer deduct income that the rates specified in such certificate or deduct no tax, as the case may be.

[(2A) The Board may, having regard to the convenience of assessees and the interests of revenue, by notification in the Official Gazette, make rules specifying the case in which, and the circumstances under which, an application may be made for the grant of a certificate under sub-section (1) and the conditions subject to which such certificate may be granted and providing for all other matters connected therewith.]"

Section 204(iii) of the Act defines the expression "person responsible for paying" appearing in Section 194C of the Act. The relevant clause reads as under:-
"204. xxx xxx xxx
(iii) [in the case of credit, or, as the case may be, payment] of any other sum chargeable under the provisions of this Act, the payer himself, or, if the payer is a company, the company itself including the principal officer thereof;"

The procedure for obtaining certificate for deduction at lower ITA No. 207 of 2012 -5- rates or lower deduction of tax is prescribed in Rule 28AA of the Income Tax Rules, 1962. Sub clause 4 of the said Rule contemplates that the said certificate issued in terms of Section 197(1) of the Act is valid only with regard to person responsible for deducting the tax and specified therein. Sub clause (5) of Rule 28AA contemplates that the certificate shall be directed to the person responsible for deducting the tax under advice to the person who made an application for issue of such certificate. The relevant provisions of the Rules reads as under:

"28AA. (1) Where the Assessing Officer, on an application made by a person under sub-rule (1) of rule 28 is satisfied that existing and estimated tax liability of a person justifies the deduction of tax at lower rate or no deduction of tax, as the case may be, the Assessing Officer shall issue a certificate in accordance with the provisions of sub-section (1) of Section 197 for deduction of tax at such lower rate or no deduction of tax.
xx xx xx (3) The certificate shall be valid for such period of the previous year as may be specified in the certificate, unless it is cancelled by the Assessing Officer at any time before the expiry of the specified period.
(4) The certificate shall be valid only with regard to the person responsible for deducting the tax and named therein. (5) The certificate shall be issued direct to the person responsible for deducting the tax under advice to the person who made an application for issue of such certificate."

In terms of above said provisions, the Assessing Officer of the contractors have furnished certificate under Section 197 of the Act to the Principal Officer of the Parle Biscuits Pvt Ltd, Mumbai. Such certificate is in terms of clause (iii) of Section 204 of the Act. Such certificate mandates the persons to whom such certificate is issued to deduct tax at a rate lower than the prescribed rate under Section 194C of the Act. Merely ITA No. 207 of 2012 -6- because the assessee has got separate TAN for Bahadurgarh unit and for Mumbai unit, will not render the certificate issued under Section 197(2) as redundant. Such certificate is to be issued to the Principal Officer of the Company as the person responsible for deduction of tax and not to any other person or unit of the assessee. Therefore, the order passed by the Commissioner of Income Tax (Appeals) Rohtak and affirmed by the Tribunal cannot be said to be suffering from any illegality in any manner.

Consequently, we do not find any merit in the present appeal. The same is dismissed.

(HEMANT GUPTA) JUDGE ( RITU BAHRI ) JUDGE January 28, 2013 G.Arora/Vimal