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 25, Cited by 0]

Punjab-Haryana High Court

M/S Serco Bpo Private Limited vs The Assistant Commissioner Of Income ... on 14 August, 2012

Author: Ajay Kumar Mittal

Bench: Ajay Kumar Mittal, Gurmeet Singh Sandhawalia

CWP No.10258 of 2012 (O&M)                                                1

          IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                         CHANDIGARH

                                           CWP No.10258 of 2012(O&M)
                                   Date of decision: August 14,  2012

     M/s Serco BPO Private Limited
                                                             -----Petitioner
                                      Vs.

     The Assistant Commissioner of Income Tax, TDS Circle, Gurgaon

                                                            ----Respondent

     CORAM:-     HON'BLE MR. JUSTICE AJAY KUMAR MITTAL
                 HON'BLE MR. JUSTICE GURMEET SINGH SANDHAWALIA


     Present:-   Mr. Salil Kapoor, Advocate with
                 Mr. Saurabh Kapoor, Advocate for the petitioner.

                 Mr. Yogesh Putney, Advocate for the respondent.

     Ajay Kumar Mittal,J.

1. In this petition filed under Articles 226/227 of the Constitution of India, the petitioner - a Private Limited Company has sought issuance of directions by way of a writ of mandamus to the respondent to issue Tax Deduction Certificate (TDC) under Section 197 of the Income Tax Act, 1961 (in short, "the Act") for the financial year 2012-13.

2. A few facts relevant for the decision of this case, as narrated in the petition may be noticed. The petitioner is a company incorporated under the provisions of the Companies Act, 1956 and is subsidiary of Serco BPO Holdings Private Limited. It is engaged in providing business support services to domestic customers through its Business Processing Outsourcing units in India. Provision of business support services to customers in the domestic Indian market involves aggressive price competition with relatively low margins due to CWP No.10258 of 2012 (O&M) 2 existence of multiple players in the market. The same has resulted in significant losses to the petitioner. According to the petitioner, in view of substantial losses incurred by it during the financial years 2008-09 to 2011-12, the estimated taxable income shall be Nil. The petitioner is also likely to incur losses during the financial year 2012-

13. Delayed issuance of tax deduction certificates under section 197 of the Act has adversely impacted the cash flow position of the petitioner, thereby causing significant financial hardship to the petitioner. Accordingly, the petitioner filed an application dated 3.4.2012 under section 197 of the Act for issuance of a Nil Tax Deduction Certificate in respect of revenues receivable from its customers during the financial year 2012-13, Annexure P.7. A show cause notice dated April 25, 2012, Annexure P.8 was issued to the petitioner. The petitioner filed its reply to the notice, Annexure P.9. On May 21, 2012, the application under section 197 of the Act filed by the petitioner was rejected primarily on the ground of pendency of proceedings under sections 276B and 271C of the Act. Hence this petition.

3. Notice of the petition was issued to the respondent. In the written statement filed on behalf of the respondent, the action has been sought to be justified on the ground that the penalty proceedings under section 271C and prosecution proceedings under section 276B of the Act are pending against the petitioner for not complying with the provisions of Tax Deduction at Source (TDS). It has been further stated that though the petitioner has incurred losses in the past, yet the CWP No.10258 of 2012 (O&M) 3 estimated tax liability did not justify the issuance of certificate under section 197 of the Act read with Rule 28AA of the Income Tax Rules, 1962 (for brevity, "the Rules"). Further, the petitioner has not availed the statutory remedy of revision under section 264 of the Act. On the above premises, prayer for dismissal of the petition has been made.

4. Learned counsel for the petitioner submitted that under Section 197 read with Rule 28AA of the Rules, the respondent- department can decline issuance of TDC in following two eventualities:-

i) in case the Assessing officer was not satisfied that the recipient had justified the deduction of income tax at any lower rates; or
ii) no deduction of income tax was to be made on the income of the recipient.

According to the counsel, any other consideration was legally not permissible and the respondent has tried to justify the rejection of application for issuance of TDC under section 197 of the Act which is legally not justified. Learned counsel has relied upon judgment of the Bombay High Court in Larsen and Toubro Limited and another v. Assistant Commissioner of Income Tax (TDS) and others, (2010) 326 ITR 514 to substantiate his contention.

5. Controverting the aforesaid submissions, learned counsel for the revenue raised two-fold submission:-

a) The assessee-petitioner had violated the provisions of TDS and proceedings under Sections 276B and 271C of the Act were pending;
CWP No.10258 of 2012 (O&M) 4
b) The petitioner had the remedy of revision under section 264 of the Act in view of judgment of the Delhi High Court in Sis Live v. Income Tax Officer, (2011) 333 ITR 13.

On the aforesaid premises, it was submitted that the writ petition was liable to be dismissed.

6. We have heard learned counsel for the parties and perused the record.

7. It would be expedient to reproduce Section 197 of the Act which reads thus:-

"197(1) Subject to rules made under sub-section (2A), where, in the case of any income of any person or sum payable to any person, income-tax 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, 194-I, 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-tax at 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 CWP No.10258 of 2012 (O&M) 5 assessees and the interests of revenue, by notification in the Official Gazette, make rules specifying the cases 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."

8. This section provides that where, the tax is deductible at source in terms of Sections 192, 193, 194, 194A, 194C, 194D, 194G, 194H, 194I, 194J, 194K, 194LA and 195 of the Act and the recipient justifies the deduction of tax at any lower rate or no deduction of tax is to be made to the satisfaction of the Assessing officer, the Assessing officer shall issue the requisite certificate. The effect of issuance of such certificate would be that the person responsible for paying the income shall or shall not deduct tax in terms of the certificate so issued. Under Sub-section (2A), enabling powers have been conferred on the Board to make rules for prescribing procedure in relation to the issue of certificates by the Assessing officer for no deduction of tax at source or deduction at a lower rate. It empowers the Board to make rules specifying (i) the cases in which and the circumstances under which, an application may be made for the grant of a certificate under sub-section (1); and (ii) the conditions subject to which such certificate may be granted and providing for all other matters connected therewith.

9. Rules 28(1), 28AA, 28AB and 29 of the Rules are relevant for the purposes of this section. Rule 28(1) ibid stipulates that an application by a person for a certificate under Sub-section (1) of Section 197 shall be made in Form No.13. Rule 28AA deals with CWP No.10258 of 2012 (O&M) 6 certificate for deduction at lower rates or no deduction of tax from income other than dividends. Rule 28AB provides for certificate of no deduction of tax in case of certain entities whereas Rule 29 relates to certificate of no deduction of tax or deduction at lower rates from dividends. For resolving the present controversy, Rule 28AA is the relevant rule. Rule 28AA of the Rules reads thus:-

Rule 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. (2) The existing and estimated liability referred to in sub-

rule (1) shall be determined by the Assessing Officer after taking into consideration the following:--

(i) tax payable on estimated income of the previous year relevant to the assessment year;
(ii) tax payable on the assessed or returned income, as the case may be, of the last three previous years;
(iii) existing liability under the Income-tax Act, 1961 and Wealth-tax Act, 1957;
(iv) advance tax payment for the assessment year relevant to the previous year till the date of making application under sub-rule (1) of rule 28;
(v) tax deducted at source for the assessment year relevant to the previous year till the date of making application under sub-rule (1) of rule 28; and
(vi) tax collected at source for the assessment year relevant to the previous year till the date of making application under sub-rule (1) of rule 28.
CWP No.10258 of 2012 (O&M) 7
(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."

10. Under Sub-rule(1) of Rule 28AA of the Rules, on satisfaction of the Assessing officer that the existing and estimated tax liability of a person justifies the deduction of tax at lower rate or no deduction of tax, the Assessing Officer shall issue a certificate in terms of Section 197(1) of the Act. Sub-rule (2) enumerates the manner for determination of existing and estimated liability referred to in Sub-rule (1). The certificate remains operative for the period specified therein until cancelled by the Assessing officer under Sub-rule (3). It remains valid only with regard to the person responsible for deducting the tax and named therein in terms of sub- rule (4). Sub-rule(5) provides that the certificate shall be issued direct to the person responsible for deducting the tax under advice to the person who made the application to the Assessing Officer.

11. The issue of certificate under Sub-section (1) of Section 197 of the Act is mandatory on fulfilment of conditions enumerated under the rules. For determining the existing and estimated liability of the assessee where tax deduction is from income other than dividends, CWP No.10258 of 2012 (O&M) 8 the Assessing Officer is to be guided by Sub-rule (2) of Rule 28AA of the Rules. The Assessing Officer cannot be held justified to plead that though the assessee fulfills the requisite conditions stipulated under Rule 28AA or the concerned rule, but shall not grant the certificate in exercise of his discretion. The power vested in the Assessing Officer is to be exercised in a judicious manner. He is required to furnish reasons while deciding the application filed by the assessee. The perusal of the application filed by the assessee clearly demonstrates that the Assessing officer had rejected the application on twin grounds:-

i) the assessee had violated the provisions of TDS;
ii) proceedings under Sections 276B and 271C of the Act were pending.

None of these grounds validly form part of reasons for rejecting an application filed by an assessee under section 197(1) of the Act read with Rule 28AA of the Rules. The order rejecting the application of the petitioner is patently illegal being contrary to law and the Assessing Officer had failed to exercise jurisdiction vested in him under the Act.

12. The objection raised by the Revenue with regard to alternative remedy of revision available under Section 264 of the Act as held by the Delhi High Court in Sis Live's case (supra) and also by the Bombay High Court in Larsen and Toubro Limited 's case (supra) cannot act as a complete bar to the exercise of writ jurisdiction of this Court.

13. The Apex Court in Ram and Shyam Company v. State of CWP No.10258 of 2012 (O&M) 9 Haryana and others, AIR 1985 SC 1147 delving into this issue had noticed as under:-

"Ordinarily it is true that the Court has imposed a restraint in its own wisdom on its exercise of jurisdiction under Article 226 where the party invoking the jurisdiction has an effective, adequate alternative remedy. More often, it has been expressly stated that the rule which requires the exhaustion of alternative remedies is a rule of convenience and discretion rather than rule of law. At any rate it does not oust the jurisdiction of the Court."

It was further observed that where the order challenged is patently illegal or invalid as being contrary to law, the petition would lie to the High Court.

14. Accordingly, the order declining issuance of certificate in terms of section 197 of the Act read with Rule 28AA of the Rules cannot be legally sustained. While allowing the writ petition, a direction is thus, issued to the Assessing officer to re-decide the application within a period of two weeks from the date of receipt of certified copy by passing a fresh order in accordance with law keeping in view the observations made hereinabove.




                                                (Ajay Kumar Mittal)
                                                      Judge


   August 14,      2012                  (Gurmeet Singh Sandhawalia)
     'gs'                                           Judge