Income Tax Appellate Tribunal - Raipur
Chhattisgarh Rajya Gramin Bank, , ... vs Income Tax Officer, Tds,, Bilaspur on 31 January, 2019
आयकर अपील य अ धकरण यायपीठ रायपरु म ।
IN THE INCOME TAX APPELLATE TRIBUNAL,
RAIPUR BENCH, RAIPUR
BEFORE SHRI ANIL CHATURVEDI, AM AND
SHRI PARTHA SARATHI CHAUDHURY,JM
आयकर अपील सं. / ITA No. 39/RPR/2017
नधा रण वष / Assessment Year : 2014-15
Chhattisgarh Rajya Gramin Bank, Lagra,
Lagra, Mopka, Bilaspur (CG)
Pin-495006
PAN : JBPCO2897G
.......अपीलाथ / Appellant
बनाम / V/s.
The Income Tax Officer,
TDS, Bilaspur(CG)
...... यथ / Respondent
आयकर अपील सं. / ITA Nos. 40 & 41/RPR/2017
नधा रण वष / Assessment Years : 2014-15
Chhattisgarh Gramin Bank,
Jaijaipur,
Dist. Janjgir-Champa (CG)
PAN : BPLBO2298C
............अपीलाथ /Appellant
बनाम / V/s.
The Income Tax Officer,
TDS, Bilaspur (CG)
...... यथ / Respondent
आयकर अपील सं. / ITA No. 42/RPR/2017
नधा रण वष / Assessment Year : 2016-17
Chhattisgarh Rajya Gramin Bank, Bodri,
Bodri, Bilaspur (CG)
Pin-495001
PAN : JBPCO3024A
.......अपीलाथ / Appellant
बनाम / V/s.
2
Chhattisgarh Gramin Bank
The Income Tax Officer,
TDS, Bilaspur (CG)
...... यथ / Respondent
आयकर अपील सं. / ITA Nos. 75 to 79/RPR/2017
नधा रण वष / Assessment Years: 2013-14 & 2014-15
Chhattisgarh Gramin Bank,
Chakarbhata, Near Jhulelal
Mandir, Main Road, Chakarbhata,
Bilaspur (CG)
PAN :BPLBO1945G
.......अपीलाथ / Appellant
बनाम / V/s.
The Income Tax Officer,
TDS, Bilaspur (CG)
...... यथ / Respondent
आयकर अपील सं. / ITA Nos. 80 & 81/RPR/2017
नधा रण वष / Assessment Year : 2014-15
Chhattisgarh Gramin Bank,
Jharadih, Kharsiya,
Dist. Raigarh (CG)
PAN :JBPCO2772A
.......अपीलाथ / Appellant
बनाम / V/s.
The Income Tax Officer,
TDS, Bilaspur (CG)
...... यथ / Respondent
आयकर अपील सं. / ITA Nos. 226 to 233/RPR/2017
नधा रण वष / Assessment Years: 2014-15 & 2016-17
Chhattisgarh Rajya Gramin Bank
Nariyara, Nariyara Main Road,
Dist. Bilaspur (CG)
PAN :BPLBO2003B
.......अपीलाथ / Appellant
बनाम / V/s.
3
Chhattisgarh Gramin Bank
The Income Tax Officer,
TDS, Bilaspur (CG)
...... यथ / Respondent
आयकर अपील सं. / ITA No. 264/RPR/2017
नधा रण वष / Assessment Year : 2016-17
Chhattisgarh Rajya Gramin Bank, Bodri,
Bodri, Bilaspur (CG).
Pin-495001.
PAN : JBPCO3024A
.......अपीलाथ / Appellant
बनाम / V/s.
The Income Tax Officer,
TDS, Bilaspur (CG)
...... यथ / Respondent
Assessee by : Shri K.B. Tiwari
Revenue by : Shri P.K. Mishra
सन
ु वाई क तार ख / Date of Hearing :17.01.2019
घोषणा क तार ख / Date of Pronouncement : 31.01.2019
आदे श / ORDER
PER BENCH :
These bunch of appeals preferred by different assessees herein emanates from the separate orders of the Ld. CIT(Appeals), Bilaspur (CG) as per grounds of appeal on record.
2. The main grievance in all these appeals is with regard to the imposition of late filing fee u/s.234E of the Income Tax Act, 1961 (hereinafter referred to as 'the Act'). These cases were heard together and since facts similar, issues common, these appeals are taken up together for adjudication vide this consolidated order. In the grounds of appeal these assessees have contended that prior to 01.06.2015 there cannot be any levy of late fee u/s.234E of the 4 Chhattisgarh Gramin Bank Act. The Ld. AR of the assessee at the time of hearing submitted to consider ITA No.39/RPR/2017 as lead case. ITA No. 39/RPR/2017 A.Y.2014-15
3. The brief facts in ITA No. 39/RPR/2017 are that the assessee filed its TDS return late and therefore, the Assessing Officer imposed late filing fee of Rs.1800/- u/s.234E of the Act.
4. Being aggrieved, the assessee filed appeal against the order under the aforesaid section. In the course of Appellate Proceedings, the Ld. AR submitted that writ petition filed against demand raised u/s.234E of the Act has been stayed by different high courts like Hon'ble High Court of Rajasthan in the case of Om Prakash Dhoot Vs. UOI, WPN 1981/214, High Court of Kerala in W.P.C. No.31498/2013 (J), High Court of Karnataka in the case of Aditya Bizorp Vs. UOI in WP No.6918/6938/2014 in I.T. Order dated 19.02.2014 and Hon'ble High Court of Madhya Pradesh in the case of Shree Builders Vs. UOI in W.P. No.11831/2014. The Ld. AR of the assessee further submitted that all High Courts have stayed for the constitutional validity of section 234E of the Act.
5. The Ld. CIT(Appeals) has upheld the addition made u/s.234E of the Act as per discussion given in his order.
6. The Ld.AR of the assessee at the time of hearing vehemently argued that prior to 01.06.2015, levy of late fee u/s.234E was not permissible in law and therefore, should be deleted.
7. The Ld. DR on the other hand relied on the orders of Authorities below.
5Chhattisgarh Gramin Bank
8. We have perused the case record and heard the rival contentions. We find that this issue had come up for adjudication before the Raipur Bench in a series of cases from ITA Nos.117 to 120/RPR/2015, ITA Nos.88 & 89/RPR/2015, ITA Nos.100 & 101/RPR/2015, ITA Nos.96 & 97/RPR/2015, ITA No.79/RPR/2015, ITA Nos. 99 & 101/RPR/2016, ITA No.129/RPR/2016 and ITA No.130/RPR/2016 wherein it was observed by the Tribunal as follows:
"A division Bench of this Tribunal in the case of Sibia Healthcare Private Limited Vs. DCIT- ITA No.90/Asr/2015, vide order dated 9th June, 2015 (2015) 171 TTJ 145 (Asr) has decided this issue in favour of the assessee by inter alia holding as follows:
4. We have heard the rival contentions, perused the material on record and duly considered facts of the case in the light of the applicable legal position. In addition to his argument on the merits, learned counsel has also invited our attention to the reports about the decisions of various Hon'ble High Courts, including Hon'ble Kerala High Court, in the case of NarathMapila LP School Vs Union of India [WP (C) 31498/2013(J)], Hon'bleKaranataka High Court in the case of AdithyaBizor P Solutions Vs Union of India [WP No. 6918-6938/2014(T-IT), Hon'ble Rajasthan High Court in the case of Om PrakashDhootVs Union of India [WP No. 1981 of 2014] and of Hon'ble Bombay High Court in the case of RashmikantKundaliaVs Union of India [WP No. 771 of 2014], granting stay on the demands raised in respect of fees under section 234E. The full text of these decisions were not produced before us. However, as admittedly there are no orders from the Hon'ble Courts above retraining us from our adjudication on merits in respect of the issues in this appeal, and as, in our humble understanding, this appeal requires adjudication on a very short legalissue, within a narrow compass of material facts, we are proceeding to dispose of this appeal on merits.
5. We may produce, for ready reference, section 234E of the Act, which was inserted by the Finance Act 2012 and was brought into effect from 1st July 2012. This statutory provision is as follows:
234E. Fee for defaults in furnishing statements (1) Without prejudice to the provisions of the Act, where a person fails to deliver or cause to be delivered a statement within the time prescribed in sub-section (3) of section 200 or the proviso to subsection (3) of section 206C, he shall be liable to pay, by way of fee, a sum of two hundred rupees for every day during which the failure continues.
(2) The amount of fee referred to in sub-section (1) shall not exceed the amount of tax deductible or collectible, as the case may be.6
Chhattisgarh Gramin Bank (3) The amount of fee referred to in sub-section (1) shall be paid before delivering or causing to be delivered a statement in accordance with sub-section (3) of section 200 or the proviso to sub-section (3) of section 206C.
(4) The provisions of this section shall apply to a statement referred to in sub-section (3) of section 200 or the proviso to sub-section (3) of section 206C which is to be delivered or caused to be delivered for tax deducted at source or tax collected at source, as the case may be, on or after the 1st day of July, 2012.
6. We may also reproduce the Section 200A which was inserted by the Finance Act 2009 with effect from 1st April 2010. This statutory provision, as it stood at the relevant point of time, was as follows:
200A: Processing of statements of tax deducted at source (1) Where a statement of tax deduction at source, or a correction statement, has been made by a person deducting any sum (hereafter referred to in this section as deductor) under section 200, such statement shall be processed in the following manner, namely:--
(a) the sums deductible under this Chapter shall be computed after making the following adjustments, namely:--
(i) any arithmetical error in the statement; or
(ii) an incorrect claim, apparent from any information in the statement;
(b) the interest, if any, shall be computed on the basis of the sums deductible as computed in the statement;
(c) the sum payable by, or the amount of refund due to, the deductor shall be determined after adjustment of amount computed under clause (b) against any amount paid under section 200 and section 201, and any amount paid otherwise by way of tax or interest;
(d) an intimation shall be prepared or generated and sent to the deductor specifying the sum determined to be payable by, or the amount of refund due to, him under clause (c); and
(e) the amount of refund due to the deductor in pursuance of the determination under clause (c) shall be granted to the deductor:
Provided that no intimation under this sub-section shall be sent after the expiry of one year from the end of the financial year in which the statement is filed.
Explanation : For the purposes of this sub-section, "an incorrect claim apparent from any information in the statement" shall mean a claim, on the basis of an entry, in the statement--
(i) of an item, which is inconsistent with another entry of the same or some other item in such statement;
(ii) in respect of rate of deduction of tax at source, where such rate is not in accordance with the provisions of this Act;7
Chhattisgarh Gramin Bank (2) For the purposes of processing of statements under sub-section (1), the Board may make a scheme for centralised processing of statements of tax deducted at source to expeditiously determine the tax payable by, or the refund due to, the deductor as required under the said subsection.
7. By way of Finance Act 2015, and with effect from 1st June 2015, there is an amendment in Section 200A and this amendment, as stated in the Finance Act 2015, is as follows:
In section 200A of the Income-tax Act, in sub-section (1), for clauses (c) to (e), the following clauses shall be substituted with effect from the 1st day of June, 2015, namely:--
"(c) the fee, if any, shall be computed in accordance with the provisions of section 234E;
(d) the sum payable by, or the amount of refund due to, the deductor shall be determined after adjustment of the amount computed under clause (b) and clause (c) against any amount paid under section 200 or section 201 or section 234E and any amount paid otherwise by way of tax or interest or fee;
(e) an intimation shall be prepared or generated and sent to the deductor specifying the sum determined to be payable by, or the amount of refund due to, him under clause (d); and
(f) the amount of refund due to the deductor in pursuance of the determination under clause (d) shall be granted to the deductor.
8. In effect thus, post 1st June 2015, in the course of processing of a TDS statement and issuance of intimation under section 200A in respect thereof, an adjustment could also be made in respect of the "fee, if any, shall be computed in accordance with the provisions of section 234E". There is no dispute that what is impugned in appeal before us is the intimation under section 200A of the Act, as stated in so many words in the impugned intimation itself, and, as the law stood, prior to 1st June 2015, there was no enabling provision therein for raising a demand in respect of levy of fees under section 234E. While examining the correctness ofthe intimation under section 200A, we have to be guided by the limited mandate of Section 200A, which, at the relevant point of time, permitted computation of amountrecoverable from, or payable to, the tax deductor after making the following adjustments:
(a). after making adjustment on account of "arithmetical errors" and "incorrect claims apparent from any information in the statement"
- Section 200A(1)(a)
(b). after making adjustment for 'interest, if any, computed on the basis of sums deductible as computed in the statement".
- Section 200A(1)(b)
9. No other adjustments in the amount refundable to, or recoverable from, the tax deductor, were permissible in accordance with the law as it existed at that point of time.
10. In view of the above discussions, in our considered view, the adjustment in respect of levy of fees under section 234E was indeed beyond the scope of permissible adjustments contemplated under section 8 Chhattisgarh Gramin Bank 200A. This intimation is an appealable order under section 246A(a), and, therefore, the CIT(A) ought to have examined legality of the adjustment made under this intimation in the light of the scope of the section 200A. Learned CIT(A) has not done so. He has justified the levy of fees on the basis of the provisions of Section 234E. That is not the issue here. The issue is whether such a levy could be effected in the course of intimation under section 200A. The answer is clearly in negative. No other provision enabling a demand in respect of this levy has been pointed out to us and it is thus an admitted position that in the absence of the enabling provision under section 200A, no such levy could be effected. As intimation under section 200A, raising a demand ordirecting a refund to the tax deductor, can only be passed within one year from the end of the financial year within which the related TDS statement is filed, and as the related TDS statement was filed on 19th February 2014, such a levy could only have been made at best within 31st March 2015. That time has already elapsed and the defect is thus not curable even at this stage. In view of these discussions, as alsobearing in mind entirety of the case, the impugned levy of fees under section 234E is unsustainable in law. We, therefore, uphold the grievance of the assessee and delete the impugned levy of fee under section 234E of the Act. The assessee gets the relief accordingly."
9. Thereafter, the decision of the Tribunal in that case is as follows:
"4. When attention of the learned Departmental Representative was invited to the above judicial precedent, he fairly accepts that the issue is covered against the Revenue by the aforesaid judicial precedent. He however relied upon the stand of the authorities below. We see no reasons to take any other view of the matter than the view so taken by the co-ordinate Bench. Respectfully, following the same, we hold that the learned CIT(A) was indeed in error in upholding the levy of processing fees under section 234E by way of intimation under section 200A of the Act. We, therefore, quash the impugned demands. Assessees get the relief accordingly.
5. In the result, all these appeals are allowed."
10. Further, the Co-ordinate Bench of the Tribunal, Jodhpur on the issue whether the order passed u/s.200A of the Income Tax Act, 1961 (hereinafter referred to as 'the Act') by the Assessing Officer and confirmed by the Ld. CIT(A) and creating demand for late filing of fees u/s.234E of the Act was justified or not, in the case of Government Secondary School Vs. ACIT in ITA Nos. 57 to 60/Jodh/2017 has held as under :
"4. After considering the rival submissions, perusing the relevant material on case record and carefully going through the paper book as well as the various decisions cited by the Ld. AR, we find that similar issue cropped up before us in the case of Rantam Granite Marbles Pvt. Ltd. and others vide ITA Nos. 419 to 423/Jodh/2016 for Assessment Years 2013-14 and 2014-15 order dated 18.05.2017 wherein we have held as under:9
Chhattisgarh Gramin Bank "10. We have heard the rival submissions, perused the relevant material on record and have carefully gone through the paper book as well as the various decisions cited by the ld. AR. The only issue arising out of all these appears is as to at what point of time chargeability of levying fees can be done even prior to the amendment was effected i.e.1.06.2015. We observe that in the case of G. Indrani(supra.), the ITAT Chennai Bench has held that prior to 01.06.2015, there was no enabling provision of section 200A of the Act for making adjustment in respect of the statement filed by the assessee with regard to tax deducted at source by levying fee under section 234E of the Act. The Assessing Officer has exceeded his jurisdiction in levying fee u/s.234E of the Act while processing the statement and made adjustment u/s.200A of the Act which is not justified. Thus while processing statement under section 200A of the Act, the Assessing Officer cannot make any adjustment by levying fee under section 234E prior to 01.06.2015. Therefore, the Tribunal was of the considered opinion that the fee levied by the Assessing Officer under section 234E of the Act while processing the statement of tax deducted at source was beyond the scope of adjustment provided under section 200A of the Act and deleted the same the eye of law.
11. The Amritsar Bench of the Tribunal in the case of Sibia Healthcare (supra.) has opined that the matter in question was if the fees u/s.234E in respect of defaults in furnishing TDS statement could be levied in intimation u/s.200A of the Act so far as period prior to 1.06.2015 was concerned. It was held that the impugned levy of fee u/s.234E was unsustainable in law.
12. Similarly, the Ahmedabad Bench of the Tribunal in the case of Krishna Art Silk Cloth Pvt. Ltd. (supra.) held that in a case where the Assessing Officer had charged fees against the assessee u/s.234E of the Act for late filing of TDS which was confirmed by the Ld. CIT(A), it was held by the Co-ordinate Bench that TDS statement was failed on 19.2.2014, such a levy could only have been made at best within 31.03.2015. It was further held that time had already elapsed and defect was thus not curable even at this stage. Accordingly, the Tribunal holding that the impugned levy of fees u/s.234E was unsustainable in law, deleted the levy of late fee imposed u/s.234E of the Act.
13. On the basis of the above judicial pronouncements which were placed before us, on perusal and analyzing the details , it is absolutely clear that prior to 1.6.2015, there was no enabling provision in section 200A of the Act for raising a demand in respect of levying fee u/s.234E of the Act. Therefore, we hold that the intimation u/s.200A of the Act as confirmed by the Ld. CIT so far as levying of fees u/s.234E of the Act is, therefore, set aside and the fees levied is deleted. Ground raised by the assessee is allowed.
11. In view of the matter, respectfully following the aforesaid Co-ordinate Bench decisions, we set aside the order of the Ld. CIT(Appeals) and allow the appeal of the assessee herein.
12. In the result, appeal of the assessee in ITA No. 39/RPR/2017 is allowed.
10Chhattisgarh Gramin Bank
13. In other appeals filed by the assesses, the facts and circumstances of the case are identical except the amounts. Since all other facts, arguments of the parties are same and similar, the same ruling as in ITA No.39/RPR/2017 shall apply mutatis-mutandis to other said appeals herein also. Therefore, for these cases also, we set aside the order of the Ld. CIT(Appeals) and allow the appeals of the assessee.
14. In the result, appeals of the assesses are allowed.
Order pronounced on 31st day of January, 2019.
Sd/- Sd/-
ANIL CHATURVEDI PARTHA SARATHI CHAUDHURY
ACCOUNTANT MEMBER JUDICIAL MEMBER
रायपरु / RAIPUR ; दनांक / Dated : 31st January, 2019. SB आदे श क! " त$ल%प अ&े%षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The CIT (Appeals), Bilaspur (CG)
4. The CIT (TDS), Bhopal( M.P)
5.!वभागीय $त$न%ध, आयकर अपील य अ%धकरण,रायपुरब)च, रायपुर / DR, ITAT, Raipur Bench, Raipur.
6. गाड, फ़ाइल / Guard File.
// True Copy // आदे शानस ु ार / BY ORDER, $नजी स%चव / Private Secretary आयकर अपील य अ%धकरण, रायपुर/ ITAT, Raipur.
11Chhattisgarh Gramin Bank Date 1 Draft dictated on 17.01.2019 Sr.PS/PS 2 Draft placed before author 28.01.2019 Sr.PS/PS 3 Draft proposed and placed JM/AM before the second Member 4 Draft discussed/approved by AM/JM second Member 5 Approved draft comes to the Sr.PS/PS Sr. PS/PS 6 Kept for pronouncement on Sr.PS/PS 7 Date of uploading of order Sr.PS/PS 8 File sent to Bench Clerk Sr.PS/PS 9 Date on which the file goes to the Head Clerk 10 Date on which file goes to the A.R 11 Date of dispatch of order