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 7, Cited by 0]

Karnataka High Court

Sandhya Srivatsan vs The Commissioner Of Income Tax on 30 March, 2023

Author: B M Shyam Prasad

Bench: B M Shyam Prasad

                                     -1-
                                                  WP No. 6175 of 2023




            IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                  DATED THIS THE 30TH DAY OF MARCH, 2023

                                  BEFORE

                 THE HON'BLE MR JUSTICE B M SHYAM PRASAD

                    WRIT PETITION NO. 6175 OF 2023 (T-IT)

            BETWEEN:

                 SANDHYA SRIVATSAN,
                 DAUGHTER OF K.S. AYODHYANATH,
                 AGED ABOUT 55 YEARS,
                 4331, RADISSON CRESCENT,
                 MISSISSAUGA, ONTARIO, L5M4C2,
                 ONTARIO, CANADA

                 ALSO AT
                 NO. 10/35, SHAAVAN 16TH CROSS,
                 GAYATHRI DEVI PARK EXTENSION,
                 VYALIKAVAL, BENGALURU - 560003
                 PAN BADPS4399L
                 REPRESENTED BY HER POWER OF ATTORNEY
Digitally        HOLDER,
signed by
NARASIMHA        SRI. KRISHNAMURTHY S.,
MURTHY
VANAMALA         AGED ABOUT 73 YEARS,
Location:
HIGH
COURT OF
KARNATAKA                                         ...PETITIONER
            (BY SRI. MADHUSUDHAN U A., ADVOCATE)

            AND:

            1.    THE COMMISSIONER OF INCOME-TAX
                  (INTERNATIONAL TAXATION), BENGALURU,
                  BMTC BUILDING , 80 FEET ROAD,
                             -2-
                                               WP No. 6175 of 2023




      6TH BLOCK, NEAR KHB GAMES VILLAGE,
      KORAMANGALA, BENGALURU - 560 095.

2.    CENTRALIZED PROCESSING CENTRE,
      INCOME TAX DEPARTMENT,
      BENGALURU - 560 500
      REPRESENTED BY ITS INCOME TAX OFFICER

3.    THE INCOME TAX OFFICER,
      WARD - 5 (3) (5), BENGALURU ,
      BMTC BUILDING, 80 FEET ROAD,
      6TH BLOCK, NEAR KHB GAMES VILLAGE,
      KORAMANGALA, BANGALORE - 560 095.

                                          ...RESPONDENTS
(BY SRI. K.V.ARAVIND AND SRI. M. DILIP, ADVOCATES)

       THIS WRIT PETITION IS FILED UNDER ARTICLES
226 AND 227 OF THE           CONSTITUTION OF INDIA
PRAYING TO QUASH THE ORDER DATED 14.09.2022
PASSED UNDER SECTION 119(2)(B) OF THE ACT FOR
THE     ASSESSMENT         YEAR   2018-19           BY     THE
RESPONDENT       NO.   1   BEARING    DIN      AND       ORDER
NO.ITBA/COM/F/17/2022-23/1045465835(1)               HEREIN
MARKED      AS    ANNXURE-A;         TO     DIRECT         THE
RESPONDENT NO. 1 TO CONDONE THE DELAY IN
MAKING A CLAIM FOR CARRY FORWARD OF TAX
DEDUCTED AT SOURCE OF SUM OF RS.18,54,000/- IN
THE RETURN FILED FOR THE A.Y.2018-19; DIRECTING
THE RESPONDENT NO. 2 TO GIVE CREDIT OF THE
TAXES    DEDUCTED      AT   SOURCE        OF    A   SUM     OF
RS.18,54,000/- FOR THE A.Y.2021-22.
                                 -3-
                                               WP No. 6175 of 2023




      THIS PETITION, COMING ON FOR PRELIMINARY
HEARING,      THIS     DAY,     THE    COURT      MADE     THE
FOLLOWING:

                           ORDER

The petitioner has impugned the first respondent's order dated 14.09.2022 [Annexure-A] under Section 119[2][b] of the Income Tax Act, 1961 [for short, 'IT Act']. The first respondent by the impugned order has rejected the petitioner's application dated 10.04.2022 for condonation of delay in claiming refund based on Tax Deducted at Source [TDS] in a sum Rs.18,54,000/- in the financial year 2017-18 and for permission to carry forward the same to the future assessment years.

2. The first respondent has rejected the petitioner's application observing that the petitioner in seeking condonation of delay is making a request for refund of TDS on the basis of the original Return of Income [ROI] filed on 31.08.2018 for the assessment year 2018-19 which is processed, and -4- WP No. 6175 of 2023 such request cannot be accepted based on the ROI which is not revised as there is no provision in the IT Act in that regard. Sri. Madhusudhan U A, the learned counsel for the petitioner, and Sri. K V Aravind, the learned standing counsel for the respondent, are heard for final disposal.

3. The petitioner has entered into a Joint Development Agreement on 19.02.2018 with M/s. Radiance Realty Developers India Limited [the Developer] for development of residential properties in Chennai. The Developer has paid advances and deducted a sum of Rs.18,54,000/- as TDS. Though this receipt and deduction is reflected in Form 26AS for the assessment year 2018-19, the benefit thereof is not claimed in the ROI for such year. With the completion of the project and sale of the apartments allotted to her share, the petitioner has offered capital gains claiming credit for the TDS reflected in Form 26AS filed for the assessment year 2018-19. -5- WP No. 6175 of 2023

4. The Assessing Officer [the second respondent] has determined the refund permissible to the petitioner but excluding the amount of Rs.18,54,000/- reflected in Form 26AS for the assessment year 2018-19. The petitioner's application for rectification is rejected, and thereafter the present application for condonation of delay is filed on 10.04.2022. It is obvious on reading of the impugned order that the first respondent has rejected the petitioner's application for condonation of delay essentially on the ground that the petitioner has not filed revised ROI for the assessment year 2018-19.

5. On perusal of the petitioner's application, it cannot be said that the petitioner has asked for condonation of delay in filing the revised ROI which is admittedly permissible under Section 139(5) of the IT Act. It is also not disputed that if the petitioner could establish sufficient cause for condonation of delay in -6- WP No. 6175 of 2023 filing application for revised ROI, the delay could be condoned permitting the petitioner to file revised ROI but with liberty to the second respondent to initiate, if necessary, proceedings under Section 143[2] of the IT Act for framing of assessment under Section 143[3] of the IT Act.

6. At this stage, Sri. K V Aravind submits that if this Court is persuaded to opine that there is sufficient cause for condonation of delay and the delay must be condoned with leave to the petitioner to file revised ROI, the respondents must be protected against a possible defence of delay in initiation of the proceedings for the purposes of Section 143[3] of the IT Act.

7. As could be seen from the petition averments, the receipt of advances and the deduction of Rs.18,54,000/- under Section 195A of the IT Act is reflected in the corresponding Form 26AS filed but the TDS is not claimed under the impression that it is -7- WP No. 6175 of 2023 not required as the deduction is towards advance as against income which is realized only with the sale of the apartments when capital gains are offered during the assessment year 2021-22. The petitioner has declared the transaction, and a strong case of bonafide error in not claiming the benefit of TDS in the assessment year 2018-19 is established.

8. Though the impugned order cannot be found fault with because of the ambiguous language employed by the petitioner, in the circumstances of the case, the impugned order must be quashed condoning the delay and permitting the petitioner to file revised returns within three months from the date of receipt of certified copy of this order. Further, as the petitioner is being permitted to file revised returns on condonation of delay, if there is any occasion for the respondents to initiate proceedings under Section 143[2] of the IT Act for framing of assessment under Section 143[3] of the IT Act, the -8- WP No. 6175 of 2023 petitioner must be precluded from raising the defence of limitation. Hence the following:

ORDER [a] The petition is allowed, and the impugned order dated 14.09.2022 [Annexure-A] passed by the first respondent is quashed construing the petitioner's application dated 10.04.2022 as application for condonation of delay in filing the revised ROI under Section 139[5] of the IT Act permitting the petitioner to file such returns within three [3] months from the date of receipt of a certified copy of this order.
[b] The respondents are reserved liberty to initiate action if necessary for proceedings under Section 143[2] of the IT Act and in event the second respondent does not initiate such -9- WP No. 6175 of 2023 proceedings, the petitioner shall not be entitled to take the defense of limitation.
Sd/-
JUDGE AN/-