Income Tax Appellate Tribunal - Delhi
Brijesh Kumar Gupta, New Delhi vs Dcit, Cc-14, New Delhi on 13 October, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL
(DELHI BENCH 'A' : NEW DELHI)
SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER
and
SHRI NARENDER KUMAR CHOUDHRY, JUDICIAL MEMBER
ITA No.9307/Del./2019
(ASSESSMENT YEAR : 2017-18)
Brijesh Kumar Gupta, vs. DCIT, CC-14,
L-7A (LGF), South Extension Part 2, New Delhi.
New Delhi - 110 049.
(PAN : AAPPG2480H)
(APPELLANT) (RESPONDENT)
ASSESSEE BY : Shri Rajkumar, CA
Shri Suraj Gupta, Advocate
REVENUE BY : Shri Jitendra Chand, Senior DR
Date of Hearing : 04.10.2022
Date of Order : 13.10.2022
ORDER
PER SHAMIM YAHYA, ACCOUNTANT MEMBER :
This appeal by the assessee is directed against the order of the ld. CIT (Appeals)-2, New Delhi dated 11.11.2019 for the Assessment Year 2017-18.
2. The grounds of appeal raised by the assessee read as under :-
"1. That under the fact & circumstance, Ld. A.O. at CPC grossly erred in law as well as on merits in making addition / adjustment of Rs.71,10,256/- on the ground of difference between the returned income and income as per 26AS, on which ground no adjustment could had been made u/s.143(l) as there existed a reasonable cause for such difference being 2 ITA No.9307/Del./2019 Rs.71,10,256/-, claimed by assessee as exempted income u/s. l0(10D) being receipt on maturity of insurance policy with LIC of India.
1.1 That the addition made by the CPC is outside the scope of asstt. u/s.143(1) as the same is claimed as exempted u/s.10(10D) and the Ld. A.O. CPC erred in law in making the said addition without considering and adjudicating the objection raised by the assessee against the said adjustment at the stage when the said adjustment was proposed by CPC.
2. That, without prejudice, under the facts and circumstances the claim of exemption u/s.10(10D) for Rs.71,10,256/- is fully eligible even on merits, hence the Ld. CIT(A) erred in law and on merits in giving relief only to the extent of premiums paid by the assessee himself (04 payments totaling Rs.12,13,776/-) thus erred in sustaining the addition to the extent of balance amount, which on calculations, will calculate at Rs.58,96,480/- (71,10,256 - 12,13,776)."
3. Brief facts of the case are that in this case, intimation under section 143(1) of the Income-tax Act, 1961 (for short 'the Act') was done by CPC processing. In the order, CPC made addition/adjustment of Rs.71,25,000/- by calculating the said amount as the difference in income returned under the head 'income from other sources' and such income as per Form 26AS.
4. Assessee appealed before the ld. CIT (A) narrating the facts and further took following grounds :-
"1. That the AO at CPC erred in law and on merits in making addition/adjustment of Rs.71,10,256/- by calculating the said amt. as the difference in income returned under the head income from other sources and such income as per form 26AS.
2. That under the facts and circumstance, the AO at CPC grossly erred in law as well as on merits in making 3 ITA No.9307/Del./2019 addition/adjustment of Rs.71,10,256/- on the ground of difference between the returned income and income as per 26AS, on which ground no adjustment could had been made as there existed a reasonable cause for such difference being Rs.71,25,000/-, claimed by assessee as exempted income u/s. 10(10D), on account of which the said difference arose, which issue and the reason has not been touched upon and adjudicated by CPC before making the said addition/adjustment. Also the correct amt, is Rs.71,25,000/- against wrongly taken by AO as Rs.71,10,956/-.
3. That under the facts and circumstances, the addition for income of Rs.71,25,000/- claimed as exempted u/s. 10(10D) is outside the scope of provisions of Sec. 143(1).
4. That without prejudice, under the facts and circumstance the claim of exemption u/s. 10(10D) for Rs.71,25,000/- is fully eligible even on merits.
5. That under the facts and circumstances no interest u/s 234B and C should have been charge, otherwise also the calculation of interest are grossly excessive."
5. Ld. CIT (A) improved upon the order of CPC and held as under :-
" All the grounds are directed against addition of Rs.71,10,956/- made by CPCP, Bengaluru in the intimation order u/s 143(1). The appellant has submitted that it had claimed exemption from application of Sec.10(10D) on the amount of Rs.71,25,000/- received from LIC under Keyman insurance policy. It is submitted that the policy was taken by Murliwala Agro Tech in the name of the appellant Director and the payment was paid by the company up to 2006. Thereafter the policy was assigned in 2007 to the appellant and all balance payment were made by the appellant. On this basis, the appellant submitted the explanation to the CPC that this amount was exempt from taxation. But the CPC did not consider the explanation and made the addition (incorrectly mentioning the amount at Rs.71,10,956/-).
7.2 It is observed that the amount received from LIC under Keyman insurance policy is clearly taxable as mentioned in Sec.10(10D)(b). This provision and the explanation is on the 4 ITA No.9307/Del./2019 statute w.e.f. 1-4-2004. The argument of the appellant that this amount is exempt from tax is devoid of merit.
7.3. However, it is also observed that the appellant has claimed to have made payment of premium during the year which needs to be reduced from the gross receipt to write at the net figure of income. The AO is directed to verify the amount of payment of premium and reduce the same from gross receipt. The grounds are partly allowed."
6. Against the above order, assessee is in appeal before us. We have heard both the parties and perused the record.
7. Ld. Counsel of the assessee submitted that in identical circumstances in the case of brother of the assessee i.e. Ganesh Chand Gupta, ITAT in ITA No.9324/Del/2019 vide order dated 03.08.2022 has directed for the deletion of the addition.
8. Per contra ld. DR for the Revenue did not dispute the proposition that in the identical circumstances, ITAT deleted the addition.
9. Upon carefully consideration, we note that ITAT in the aforesaid order has deleted the addition by holding as under :-
"7. When the processing by CPC needs improvement by ld. CIT (A) by referring to sub-section of the main section, by no stretch of imagination, it can be said that it was prima facie adjustment and that there could not have been any debate on the issue raised and adjustment done. The CPC processing is a bland one and without assigning any reason leave alone legal reasoning.
8. Hence, in our considered opinion, the adjustment could not have been done by CPC processing u/s 143(1). Therefore, we set aside the order of authorities below and decide the issue in favour of the assessee.5
ITA No.9307/Del./2019
9. In the result, assessee's appeal stands allowed."
10. We find that the aforesaid order is fully applicable in the facts and circumstances of the case as they are identical. It is also not the case that Hon'ble jurisdictional High Court has reversed the order of ITAT. Accordingly, respectfully following the aforesaid decision, we hold that the adjustment could not have been done under CPC proceedings u/s 143(1). Therefore, following the aforesaid precedent, we set aside the orders of the authorities below and decide the issue in favour of the assessee.
11. In the result, the appeal of the assessee stands allowed. Order pronounced in the open court on this 13th day of October, 2022.
Sd/- sd/-
(NARENDER KUMAR CHOUDHRY) (SHAMIM YAHYA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated the 13th day of October, 2022
TS
Copy forwarded to:
1.Appellant
2.Respondent
3.CIT
4.CIT (A)-2, New Delhi.
5.CIT(ITAT), New Delhi.
AR, ITAT
NEW DELHI.