Income Tax Appellate Tribunal - Chandigarh
Sh. Rajiv Kumar, Mohali vs Ito , Ward -1,, Sangrur on 27 January, 2022
आयकर अपील य अ धकरण,च डीगढ़ यायपीठ "एस.एम.सी" , च डीगढ़ IN THE INCOME TAX APPELLATE TRIBUNAL, CHANDIGARH BENCHES, "SMC" CHANDIGARH (VIRTUAL COURT) ी एन.के.सैनी, उपा य! BEFORE: SHRI. N.K.SAINI, VICE PRESIDENT आयकर अपील सं./ ITA No. 388 /Chd/ 2021 नधा रण वष / Assessment Year : 2019-20 Shri Rajiv Kumar बनाम The ITO S/o Sh. Madan Lal, B-203, Vrindavan Ward-1 Garden, Pir Machhala, Mohali, Sangrur-Punjab Punjab- 140603 थायी लेखा सं./PAN NO: AGWPK3939Q अपीलाथ /Appellant यथ /Respondent नधा रती क! ओर से/Assessee by : Shri Manoj Kumar, CA राज व क! ओर से/ Revenue by : Dr. Ranjeet Kaur, Sr. DR सन ु वाई क! तार&ख/Date of Hearing : 27/01/2022 उदघोषणा क! तार&ख/Date of Pronouncement : 27/01/2022 आदे श/Order PER N.K. SAINI, VICE PRESIDENT This is an appeal filed by the assessee directed against the order dt. 25/08/2021 of the CIT(Appeal), National Faceless Appeal Centre, (NFAC), Delhi.
2. The Registry has pointed out that the appeal of the assessee is belated by 37 days and the defect memo was issued. In response to the said defect memo, the assessee vide application dt.10/11/2021 submitted as under:
Sub : Application for Condonation of delay of 37 days in filing Appeal for A.Y. 2019-20T keeping in view of Covered matter in favour of assessee by the Hon'ble ITAT Chandigarh Bench and also keeping in view of Hon'ble Supreme Court judgment relaxed the delay due to Covid-19 Hon'ble Sir /Madam, Most respectfully, I, Rajiv Kumar, submit as under:-
1. That the aforesaid appeal has been filed against the order of the learned Commissioner of Income Tax (Appeals), Shimla dated 25/08/2021, wherein addition on account of late deposit of employee's contribution of ESI/EPF was confirmed.2
2. That the impugned issue is a covered matter already decided by Jurisdictional ITAT Chandigarh Bench in favour of assessee in the case of Harsoria Hospitality vs ITO : ITA No. 226/CHD/2021 on dated 25.10.2021. (Annexure-1)
3. That the appeal has been filed against the aforesaid Id. CIT(A) order only on 30.11.2021, whereas the same was due to be filed on 24.10.2021 (i.e. within 60 days from the date of receipt of order- 25.08.2021) resulting in delay of 37 days.
4. That the assessee could not file the appeal in time because of the following reasons:-
(a) That the order from Id. CIT(A) was received by the assessee on dated 25.08.2021 against which appeal was due to be filed on 24.10.2021.
b; That on perusal of order of Id. CIT(A), it came to the notice of the assessee that amendment is made in sections 36(l)(va) and 43b of the Income Tax Act, 1961 by Finance Act, 2021 regarding the addition on account of late deposit of employee contribution to ESI/EPF even if the amount is deposited before the due date of filing of return of income u/s 139(1). Since the amendment is made in Income Tax Act, 1961, so I was under the bonafide belief that issue is covered against me and so, Id. CIT(A) decided the issue against me. Therefore, I had decided not to file the appeal against the order.
(c) However, subsequently, it came to notice of the assesse that jurisdictional Hon'ble ITAT Chandigarh decided the similar issue in favour of assesse in the case of Harsoria Hospitality vs ITO : ITA No. 226/CHD/2021 on dated 25.10.2021, as the amendment made in the Income Tax Act, 1961 is to applicable prospectively and not retrospectively.
(d) That due to these bonafide reasons and circumstances, the assessee could not file the appeal in time. After known of the above fact, the assessee immediately filed the appeal on 30/11/2021.
5. Moreover, since the impugned issue is a covered matter already decided in favour of assessee in the case of Harsoria Hospitality vs ITO : ITA No. 226/CHD/2021, therefore, there was no malafide intention on the part of the assessee to delay the appellate proceedings and the assessee does not stand to benefit by filing an appeal late. Hence the delay in filing of an appeal may please be condoned otherwise it would result in genuine hardship to the assessee, as the assessee had duly deposited the ESI/EPF before the due date of filing of return of income. Copy of relevant page of Tax Audit report is enclosed herewith as per Annexure-2.
Even otherwise also, we would like to further submit that due to Covid-19 pandemic, Hon'ble Supreme Court took suo-moto cognizance of the situation arising from difficulties that might be faced by the litigants across the country in filing petitions/applications/suits/appeals/all other proceedings within the period of limitation prescribed under the general law of limitation prescribed under the general law of limitation or under any special laws (both Central or State) and issued the following directions vide Miscellaneous application No. 665 of 2021 dated 23.09.2021:-
"8. Therefore, we dispose of the M.A. No. 665 of 2021 with the following directions:-
I. In computing the period of limitation for any suit, appeal, application or proceeding, the period from 15.03.2020 till 02.10.2021 shall stand excluded. Consequently, the balance period of limitation remaining as on 15.03.2021, if any, shall become available with effect from 03.10.2021.3
II. In cases where the limitation would have expired during the period between 15.03.2020 till 02.10.2021, notwithstanding the actual balance period of limitation remaining, all persons shall have a limitation period of 90 days from 03.10.2021. In the event the actual balance period of limitation remaining, with effect from 03.10.2021, is greater than 90 days, that longer period shall apply.
III. The period from 15.03.2020 till 02.10.2021 shall also stand excluded in computing the periods prescribed under Sections 23 (4) and 29A of the Arbitration and Conciliation Act, 1996, Section 12A of the Commercial Courts Act, 2015 and provisos (b) and (c) of Section 138 of the Negotiable Instruments Act, 1881 and any other laws, which prescribe period(s) o f limitation for instituting proceedings, outer limits (within which the court or tribunal can condone delay) and termination o f proceedings.
Copy of judgment is attached herewith as per Annexure-3.
Since the period from 15.03.2020 to 02.10.2021 shall stand excluded in computing the period of limitation for any appeal, therefore, there is no delay in filing of appeal as per the Hon'ble Supreme Court judgment.
7. Without prejudice to above, it is further submitted that even if there is any delay in filing the appeal, then it is submitted that considering the circumstances prevalent due to Covid- 19 pandemic, staff constraint, assessee could not file the appeal on time.
Therefore, in view of abovementioned bonafide reasons, the delay in filing appeal may please be condoned because there was reasonable cause with me for not filing this appeal in time.
In this context I am relying upon following judgments:-
i) Collector Land Acquision Vs. Mst. Katiji and Others. Civil Appeal no.
460 of 1987, decided on Febriary 19, 1987, 167 ITR 471 (1987), In this case the Hon'ble Supreme Court has indicated that in matter of Condonation of delay a liberal approach should be adopted as a litigant does not stand to benefit by lodging an appeal late.
ii) The Chandigarh Bench of the Tribunal vide ITAT no. 110-111 dt. 08.09.2004 in the case of Himachal Pradesh Cricket Association has also allowed condonation of delay on reasonable grounds being explained.
iii) N. Balkrishnan vs. M. Krishnamurthy (1998) 7 SCC 123 The Supreme Court in had condoned a delay of 833 days. It was observed that condonation of delay is a matter of discretion of the Court and the only criterion is the acceptability of explanation irrespective of the length of delay.
iv) U.P. State Road Transport Corporation v. Kedar Singh AIR 1991 All 317, Hon'ble All HC allowed the Condonation in appeal filing as the delay was caused on account of some mistakes by the counsel or his office. PRAYER It is, therefore, most respectfully prayed that the delay in filing the appeal may very kindly be condoned and the appeal be kindly admitted so that the justice may be done.
In view of abovementioned bonafide reasons, the delay in filing appeal may please be condoned because there was reasonable cause with the assessee for not filing this appeal in time.
4We shall be thankful to you for such an act of kindness. Sd/-
Rajiv Kumar (Appellant)
3. During the course of hearing the Ld. Counsel for the assessee reiterated the contents of the aforesaid application and also submitted that the delay occurred due to COVID-19 pandemic, it was requested that the delay may be condoned.
4. The Ld. Sr. DR could not controvert the aforesaid contention of the Ld. Counsel for the Assessee.
5. After considering the submissions of both the parties and the material available on the record. I'm of the view that the delay of 37 days in filing the appeal by the assessee was beyond its control. Therefore the same is condoned and the appeal is admitted.
6. Following grounds have been raised in this appeal.
1. That in the facts and circumstances of the case, the Id. Commissioner of Income Tax (Appeals) erred in confirming the addition of Rs. 5,43,203/- made by Id. A.O. (CPC) on account of late deposit of employee's contribution to ESI/EPF, though the amount was duly paid before the due date of filing of return of income under section 139(1), hence it is an allowable expenditure as per the judgment of Honorable SC in the case of Pr. CIT vs Rajasthan State Beverages Corporation Ltd. 84 taxmann.com 185.
2. That in the facts and circumstances of the case, the Id. Commissioner of Income Tax (Appeals) erred in confirming the addition of Rs. 5,43,203/- made by Id. A.O. (CPC) on account of late deposit of employee's contribution to ESI/EPF by applying newly inserted Explanations in Section36(l)(va) and Section 43B as per the amendment made vide Finance Act, 2021, without appreciating the fact that said amendment is applicable for Assessment Year 2021-22 and onwards as clearly stated by the Memorandum to the Finance Bill,2021, however the assessee case is for Assessment Year 2019-20, so said amendment is not applicable to the assessee for the relevant year.
7. The only grievance of the assessee relates to the disallowance of Rs. 5,43,203/- made by the A.O. on account of late payments towards EPF and ESI under section 36(1)(va) of the Income Tax Act, 1961 (for short the 'Act'), however, before furnishing the return of income under section 139(1) of the Act. When the matter was taken to the Ld. CIT(A) the said disallowance was sustained.
58. Now the assessee is in appeal.
9. The contention of the assessee in the written submission was that the employees' contribution to ESI and PF collected by the assessee from its employees had been deposited before the due date of filing of return of income u/s 139(1) of the Act and that the issue under consideration is squarely covered vide common order dated 15/12/2021 passed by the ITAT, Chandigarh Bench in ITA Nos. 185 & 193/Chd/2021 in the case of Jagmohan Singh Vs. DCIT.
10. In her rival submissions, the Ld. DR strongly supported the orders of the authorities below and reiterated the observations made by the Ld. CIT(A) in the impugned order.
11. I have considered the submissions of both the parties and perused the material available on record. In the present cases, it is noticed that an identical issue having similar facts has already been adjudicated by the ITAT, Chandigarh Bench in the case of Raja Ram Vs. ITO Yamuna Nagar in ITA No. 191 & 192/Chd/2021 for the A.Y's 2017-18 & 2018-19 wherein one of us is author of the order dated 20/10/2021. In the said order it has been held vide paras 8 to 10 as under:-
8. I have considered the submissions of both the parties and perused the material available on record.
9. In the present cases, it is noticed that an identical issue having similar facts has already been adjudicated by the ITAT, Jodhpur Bench in the aforesaid referred to case, wherein the undersigned is author of the order dated 28.09.2021 and it has been held vide paras 7 to 10 in ITA in ITA Nos.71 & 72/Jodh/2021 as under:-
"7. We have considered the submission of both the parties and perused the material available on record.
8. In the present cases, it is not in dispute that the assessees deposited the contribution of PF & ESI belated in terms of section 36(1)(va) of the Act, however, the said deposits were made prior to filing of return of income u/s 139(1) of the Act.
8.1 Identical issue with the similar facts have already been adjudicated by the various Benches of the ITAT.
8.2 In the case of HarendraNathBiswasvs DCIT Koltaka, ITA No. 186/Kol/2021 for the A.Y. 2019-20, similar issue has been decided vide order dated 16.7.2021 by the ITAT 'B' Bench, Kolkata. The Relevant 6 findings have been given in para 4 of the said order, which read as under;-
"4. We have heard both the parties and perused the record. First of all we do not countenance this action of the Ld. CIT(A) for the simple reason that the Explanation 5 was inserted by the Finance Act, 2021, with effect from 01.04.2021 and relevant assessment year before us is AY 2019-20. Therefore the law laid down by the Jurisdictional Hon'ble High Court will apply and since this Explanation-5 has not been made retrospectively. So we are inclined to follow the same and we reproduce the order of Hon'ble Calcutta High Court in the case of Vijayshree Ltd. supra wherein the Hon'ble Calcutta High Court has taken note of the Hon'ble Supreme Court decision in CIT vs. Alom Extrusion Ltd. reported in 390 ITR 306. The Hon'ble Calcutta High Court's decision in Vijayshree Ltd. supra is reproduced as under:
"This appeal is at the instance of the Revenue and is directed against an order dated 28th April, 2011 passed by the Income Tax Appellate Tribunal, "A" Bench, Kolkata in ITA No. 1091/Kol/2010 relating to assessment year 2006-07 by which the Tribunal dismissed the appeal preferred by the Revenue against the order of CIT(A).
The only issue involved in this appeal is as to whether the deletion of the addition by the AO on account of Employees 'Contribution to ESI and PF by invoking the provision of Section 36(1)(va) read with Section 2(24)(x) of the Act was correct or not.
It appears that the Tribunal below, in view of the decision of the Supreme Court in the case of Commissioner of Income Tax vs. Alom Extrusion Ltd., reported in 2009 Vol.390 ITR 306, held that the deletion was justified.
Being dissatisfied, the Revenue has come up with the present appeal.
After hearing Mr.Sinha, learned advocate, appearing on behalf of the appellant and after going through the decision of the Supreme Court in the case of Commissioner of Income Tax vs. Alom Extrusion Ltd., we find that the Supreme Court in the aforesaid case has held that the amendment to the second proviso to the Sec 43(B) of the Income Tax Act, as introduced by Finance Act, 2003, was curative in nature and is required to be applied retrospectively with effect from 1st April, 1988.
Such being the position, the deletion of the amount paid by the Employees' Contribution beyond due date was deductible by invoking the aforesaid amended provisions of Section 43(B) of the Act.
We, therefore, find that no substantial question of law is involved in this appeal and consequently, we dismiss this appeal.
Urgent xerox certified copy of this order, if applied for, be supplied to the parties subject to compliance with all requisite formalities."
In the light of the aforesaid discussion we do not accept the Ld. CIT(A)'s stand denying the claim of assessee since assessee delayed 7 the employees contribtion of EPF & ESI fund and as per the binding decision of the Hon'ble High Court in Vijayshree Ltd. (supra) u/s 36(1)(va) of the Act since assessee had deposited the employees contribution before filing of Return of Income. Therefore, the assessee succeeds and we allow the appeal of the assessee."
9. Similar view has been taken by the ITAT Hyderabad 'SMC" Bench in ITA No. 644/Hyd./2020 for the AY 2019-20 in the case of Salzgitter Hydraulics Private Ltd, Hyderabad vs ITO vide order dt 15.6.2021. The relevant findings given in para 2 of the said order read as under:-
"2. Coming to the sole substantive issue of ESI/PF disallowance of Rs.1,09,343/- and Rs.3,52,622/-, the assessee's and revenue's stand is that the same has been paid before the due date of filing sec. 139(1) return and after the due date prescribed in the corresponding statutes; respectively. I notice in this factual backdrop that the legislature has not only incorporated necessary amendments in Sections 36(va) as well as 43B vide Finance Act, 2021 to this effect but also the CBDT has issued Memorandum of Explanation that the same applies w.e.f. 1.4.2021 only. It is further not an issue that the forergoing legislative amendments have proposed employers contributions; disallowances u/s 43B as against employee u/s 36 (va) of the Act; respectively. However, keeping in mind the fact that the same has been clarified to be applicable only with prospective effect from 1.4.2021, I hold that the impugned disallowance is not sustainable in view of all these latest developments even if the Revenue's case is supported by the following case law.
(i) CIT vs. Merchem Ltd, [2015] 378 ITR 443(Ker) (ii) CIT vs. Gujarat State Road Transport Corporation (2014) 366 ITR 170 (Guj.) (iii) CIT vs. South India Corporation Ltd. (2000) 242 ITR 114 (Ker) (iv) CIT vs. GTN Textiles Ltd. (2004) 269 ITR 282 (Ker) (v) CIT vs. Jairam& Sons [2004] 269 ITR 285 (Ker)
The impugned ESI/PF disallowance is directed to be deleted therefore."
10. On an identical issue, this Bench of the Tribunal vide order dated 12.8.2021 in the case of Mohangarh Engineers and Construction Company, Jodhpur & Others vs CPC, Banglore in ITA No. 5/Jodh/2021 and others held vide para 13 to 18 as under:-
"13. We have heard the rival contentions and perused the material available on record. On perusal of the details submitted by the assessee as part of its return of income, it is noted that the assessee has deposited the employees's contribution towards ESI and PF well before the due date of filing of return of income u/s 139(1) and the last of such deposits were made on 16.04.2019 whereas due date of filing the return for the impugned assessment year 2019-20 was 8 31.10.2019 and the return of income was also filed on the said date. Admittedly and undisputedly, the employees's contribution to ESI and PF which have been collected by the assessee from its employees have thus been deposited well before the due date of filing of return of income u/s 139(1) of the Act.
14. The issue is no more res integra in light of series of decisions rendered by the Hon'ble Rajasthan High Court starting from CIT vs. State Bank of Bikaner & Jaipur (supra) and subsequent decisions.
15. In this regard, we may refer to the initial decision of Hon'ble Rajasthan High Court in case of CIT vs. State Bank of Bikaner & Jaipur wherein the Hon'ble High Court after extensively examining the matter and considering the various decisions of the Hon'ble Supreme Court and various other High Courts has decided the matter in favour of the assessee. In the said decision, the Hon'ble High Court was pleased to held as under:
"20. On perusal of Sec.36(1)(va) and Sec.43(B)(b) and analyzing the judgments rendered, in our view as well, it is clear that the legislature brought in the statute Section 43(B)(b) to curb the activities of such tax payers who did not discharge their statutory liability of payment of dues, as aforesaid; and rightly so as on the one hand claim was being made under Section 36 for allowing the deduction of GPF, CPF, ESI etc. as per the system followed by the assessees in claiming the deduction i.e. accrual basis and the same was being allowed, as the liability did exist but the said amount though claimed as a deduction was not being deposited even after lapse of several years. Therefore, to put a check on the said claims/deductions having been made, the said provision was brought in to curb the said activities and which was approved by the Hon'ble Apex Court in the case of Allied Motors (P) Ltd. (supra).
21. A conjoint reading of the proviso to Section 43-B which was inserted by the Finance Act, 1987 made effective from 01/04/1988, the words numbered as clause (a), (c), (d), (e) and (f), are omitted from the above proviso and, further more second proviso was removed by Finance Act, 2003 therefore, the deduction towards the employer's contribution, if paid, prior to due date of filing of return can be claimed by the assessee. In our view, the explanation appended to Section 36(1)(va) of the Act further envisage that the amount actually paid by the assessee on or before the due date admissible at the time of submitting return of the income under Section 139 of the Act in respect of the previous year can be claimed by the assessee for deduction out of their gross total income. It is also clear that Sec.43B starts with a notwithstanding clause & would thus override Sec.36(1) (va) and if read in isolation Sec. 43B would become obsolete.
Accordingly, contention of counsel for the revenue is not tenable for the reason aforesaid that deductions out of the gross income for payment of tax at the time of submission of return under Section 139 is permissible only if the statutory liability of payment of PF or other contribution referred to in Clause (b) are paid within the due date 9 under the respective enactments by the assessees and not under the due date of filing of return.
22. We have already observed that till this provision was brought in as the due amounts on one pretext or the other were not being deposited by the assessees though substantial benefits had been obtained by them in the shape of the amount having been claimed as a deduction but the said amounts were not deposited. It is pertinent to note that the respective Act such as PF etc. also provides that the amounts can be paid later on subject to payment of interest and other consequences and to get benefit under the Income Tax Act, an assessee ought to have actually deposited the entire amount as also to adduce evidence regarding such deposit on or before the return of income under sub-section (1) of Section 139 of the IT Act.
23. Thus, we are of the view that where the PF and/or EPF, CPF, GPF etc., if paid after the due date under respective Act but before filing of the return of income under Section 139(1), cannot be disallowed under Section 43B or under Section 36(1)(va) of the IT Act."
16. The said decision has subsequently been followed in CIT vs. Jaipur VidyutVitran Nigam Ltd. (supra), CIT vs. Udaipur DugdhUtpadakSahakariSangh Ltd. (supra), and CIT vs Rajasthan State Beverages Corportation Limited (supra). In all these decisions, it has been consistently held that where the PF and ESI dues are paid after the due date under the respective statues but before filing of the return of income under section 139(1), the same cannot be disallowed under section 43B read with section 36(1)(va) of the Act.
17. We further note that though the ld. CIT(A) has not disputed the various decisions of Hon'ble Rajasthan High Court but has decided to follow the decisions rendered by the Hon'ble Delhi, Madras, Gujarat and Kerala High Courts. Given the divergent views taken by the various High Courts and in the instant case, the fact that the jurisdiction over the Assessing officer lies with the Hon'ble Rajasthan High Court, in our considered view, the ld CIT(A) ought to have considered and followed the decision of the jurisdictional Rajasthan High Court, as evident from series of decisions referred supra, as the same is binding on all the appellate authorities as well as the Assessing officer under its jurisdiction in the State of Rajasthan.
18. In light of aforesaid discussion and in the entirety of facts and circumstances of the case, the addition by way of adjustment while processing the return of income u/s 143(1) amounting to Rs 4,38,530/- so made by the CPC towards the delayed deposit of the employees's contribution towards ESI and PF though paid well before the due date of filing of return of income u/s 139(1) of the Act is hereby directed to be deleted as the same cannot be disallowed under section 43B read with section 36(1)(va) of the Act in view of the binding decisions of the Hon'ble Rajasthan High Court. "
11. Since the facts of the present cases are identical to the facts involved in the aforesaid referred to cases, therefore respectfully 10 following the earlier orders as referred to herein above of the different Benches of the ITAT, the impugned additions made by the Assessing Officer and sustained by the Ld. CIT(A) on account of deposits of employees contribution of ESI & PF prior to filing of the return of income u/s 139(1) of the Act, in both the years under consideration prior to the amendment made by the Finance Act, 2021 w.e.f. 1.4.2021 vide Explanation 5, are deleted.
12. In the result, both the appeals of the assessees are allowed."
10. So respectfully following the aforesaid referred to order of the Coordinate Bench of the Tribunal, the disallowances sustained by the Ld. CIT(A) are deleted.
12. Since the facts involved in the present case are identical to the facts involved in the case of Raja Ram Vs. ITO, Yamunanagar (supra). So respectfully following the aforesaid referred to order of the Coordinate Bench of the Tribunal, the disallowances sustained by the Ld. CIT(A) are deleted.
13. In the result, the appeal of the assessee is allowed.
(Order pronounced on 27/01/2022 ) Sd/-
एन.के.सैनी, ( N.K. SAINI) उपा य! / VICE PRESIDENT AG Date: 27/01/2022 आदे श क! त,ल-प अ.े-षत/ Copy of the order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. आयकर आय/ ु त/ CIT
4. आयकर आय/ ु त (अपील)/ The CIT(A)
5. -वभागीय त न4ध, आयकर अपील&य आ4धकरण, च7डीगढ़/ DR, ITAT, CHANDIGARH
6. गाड फाईल/ Guard File