Income Tax Appellate Tribunal - Bangalore
M/S Vishwadeepa Trading Company ... vs The Income Tax Officer Ward-1 , Haveri on 17 July, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
"SMC-A" BENCH : BANGALORE
BEFORE SHRI JASON P BOAZ, ACCOUNTANT MEMBER
ITA No.155/Bang/2019
Assessment year : 2009-10
M/s. Vishwadeepa Trading Vs. Income Tax Officer,
Company, Ward - 1,
Muncipal Complex, Haveri.
P. B. Road,
Ranebennur - 581 115,
Haveri Dist.
PAN : AAGFV 0051 Q
APPELLANT RESPONDENT
Assessee by : Shri. Narendra Sharma, Advocate
Revenue by : Shri. Priyadarshi Misra, JCIT
Date of hearing : 06.06.2019
Date of Pronouncement : 17.07.2019
ORDER
This appeal by the assessee is directed against the order of CIT(A), Davangere, dated 27.11.2018 for Assessment Year 2009-10.
2. Briefly stated, the facts of the case are as under:-
2.1 The assessee, a firm engaged in business as commission agents, filed its return of income for Assessment Year 2009-10 on 30.03.2010 declaring total income of Rs.1,580/-. The return was processed under section 143(1) of the Income Tax Act, 1961 (in short 'the Act') and the case was subsequently taken up for scrutiny. The assessment was concluded under section 143(3) of the Act ITA No. 155/Bang/2019 Page 2 of 11 vide order dated 27.12.2011 wherein the assessee's income was determined at Rs.19,80,390/-. This was in view of an addition of Rs.19,78,810/- in respect of certain sundry creditors whose confirmations were not filed and consequently whose balances were treated as income of the assessee and brought to tax.
2.2 Aggrieved by the order of assessment dated 27.12.2011 for Assessment Year 2009-10, the assessee preferred an appeal before CIT(A)-Davangere raising grounds on both merits of the addition as well as on the legal issue of the order of assessment for Assessment Year 2009-10 dated 27.12.2011 being passed beyond the period of limitation as per the Explanation to Section 153(1)(a) of the Act. In respect of the details filed by the assessee, the CIT(A) called for remand report from the Assessing Officer (AO). In the impugned order, the CIT(A), on the basis of the AO's remand report, sustained the addition on account of unproved sundry creditors to the extent of Rs.2,75,585/-; whereby the assessee was allowed relief of Rs.17,03,225/-. In ground No.3, before the CIT(A), the assessee contended that the order of assessment for Assessment Year 2009-10 is barred by limitation as per Explanation to section 153(1)(a) of the Act and is therefore liable to be set aside. In this regard it was contended in the statement of facts No.7 that though the impugned order of assessment for Assessment Year 2009-10 is dated 27.12.2011 and ought to have been passed by 31.12.2011, it was despatched from the Office of the AO by speed post only on 24.01.2012 and served on the assessee only on 25.01.2012. It was contended that in the above factual situation, it is to be presumed that the impugned order for Assessment Year 2009-10 dated 27.11.2011, which ought to have been completed and served on the assessee on or before 31.12.2011, was actually not completed within the time specified i.e., 31.12.2011 or the given date of order i.e., 27.12.2011; but only thereafter on 24.01.2012 and therefore the impugned order of assessment for Assessment Year 2009-10 is barred by limitation and ITA No. 155/Bang/2019 Page 3 of 11 requires to be quashed / cancelled. The CIT(A), however, dismissed this technical ground raised by the assessee as not pressed.
3. Aggrieved by the order of CIT(A), Davangere, dated 27.11.2018 for Assessment Year 2009-10, the assessee has preferred this appeal before the Tribunal, wherein it has raised the following grounds:-
1. The orders of the authorities below in so far as they are against the appellant, are opposed to law, equity, weight of evidence, probabilities, facts and circumstances of the case.
2. The learned CIT[A] is not justified in erroneously holding that the appellant's AR had not pressed the ground challenging the order of assessment passed as being barred by limitation since the said order was dispatched after the expiry of the period of limitation prescribed in terms of Sec. 153[1][a] of the Act under the facts and in the circumstances of the appellant's case.
3. The learned CIT[A] ought to have appreciated that the assessment order passed was in transgression of the provisions of sec. 153[1][a] of the Act and hence, he ought to have annulled the assessment order passed under the facts and in the circumstances of the appellant's case.
4. Without prejudice to the above, the learned CIT[A] is not justified in sustaining a sum of Rs.2,75,585/- from out of the original addition made of Rs.19,78,810/- as unexplained Sundry Creditors under the facts and in the circumstances of the appellant's case.
5. Without prejudice to the right to seek waiver with the Hon'ble CCIT/DG, tie appellant denies itself liable to be charged to interest u/s 234-A, 234-B, and ITA No. 155/Bang/2019 Page 4 of 11 234-D of the Act, which under the facts and in the circumstances of the appellant's case deserves to be cancelled.
6. For the above and other grounds that may be urged at the time of hearing of the appeal, your appellant humbly prays that the appeal may be allowed and Justice rendered and the appellant may be awarded costs in prosecuting the appeal and also order for the refund of the institution fees as part of the costs.
4. Ground Nos. 1 and 6 (supra), being general in nature, no adjudication is called for thereon.
5. Ground No.5 - Charging of interest under section 234A, 234B and 234D of the Act 5.1 In this ground (supra), the assessee denies itself liable to be charged interest u/s 234A, 234B and 234D of the Act. The charging of interest is consequential and mandatory and the AO has no discretion in the matter. This proposition has been upheld by the Hon'ble Apex Court in the case of Anjum H. Ghaswala (252 ITR 1) (SC) and I, therefore, uphold the action of the AO in charging the assessee the aforesaid interest u/s 234A, 234B and 234C of the Act.
The AO is, however, directed to re-compute the interest chargeable u/s 234A, 234B and 234D of the Act, if any, while giving effect of this order.
6. Ground Nos. 2 and 3 - Assessment order for Assessment Year 2009-10 - being barred by limitation as per Section 153(1)(a) of the Act 6.1.1 In these grounds (supra), the assessee submits that the CIT(A) has erroneously held that the assessee's AR had not pressed the ground No.3 before him, wherein the assessee had raised the contention that the impugned order of ITA No. 155/Bang/2019 Page 5 of 11 assessment for Assessment Year 2009-10 dated 27.12.2011 was barred by limitation as per Explanation to Section 153(1)(a) of the Act as the said order was despatched from the Office of the AO after 31.12.2011. Whereas, in the facts and circumstances of the case and as per the law, the CIT(A) ought to have annulled the impugned order of assessment for Assessment Year 2009-10.
6.1.2 The learned AR for the assessee reiterated the submissions put forth in the grounds raised (supra) and the submissions / arguments put forth in ground No.3 and statement of facts raised before the CIT(A). The learned AR drew the attention of the Bench to pages 10 and 11 of the paper book filed, which is a copy of the speed post / postal cover whereby the order of assessment for Assessment Year 2009-10 dated 27.12.2011 was despatched and served on the assessee. As per the details on the copies of the postal cover, the said order was despatched by the ITO, Ward-1, Haveri on 24.01.2012 and served on the assessee on 25.01.2012 vide speed post No.EK633148875N. According to the learned AR, in the above factual situation of the case, the presumption that has to be drawn is that the impugned order of assessment for Assessment Year 2009- 10 dated 27.12.2011 has not been passed within the time stipulated under section 153(a)(a) of the Act and consequently this order of assessment passed by the AO is barred by limitation and requires to be cancelled.
6.1.3 As regards the observations by the CIT(A) in the impugned order that the said ground No.3 raised by the assessee, on the issue of the order of assessment being barred by limitation, was not pressed by the assessee, the learned AR submitted that the said observation was factually erroneous. It is contended on the contrary, the assessee vide written submissions filed on 12.02.2016 (copy placed at page 9 of paper book) had made elaborate factual and legal submissions strongly urging quashing of the impugned order of assessment for Assessment Year 2009-10 dated 27.12.2011. Therefore, it is ITA No. 155/Bang/2019 Page 6 of 11 inconceivable that the assessee had not pressed this issue as contended by the CIT(A). In support of the assessee's contentions that the impugned order of assessment for Assessment Year 2009-10 dated 27.12.2011 is barred by limitation, the learned AR placed reliance on the decision of the Co-ordinate Bench of this Tribunal in the case of M/s. Globe Transport Corporation Vs. ACIT in ITA Nos. 629 to 631/Bang/2014 dated 04.01.2019.
6.2 Per contra, the learned DR supported the order of the CIT(A).
6.3.1 I have considered the rival contentions / submissions and carefully perused the material on record; including the judicial decision cited. From an appraisal of the material on record; the fact that is not disputed or controverted is that the order of assessment for Assessment Year 2009-10 in the case on hand was despatched by the AO to the assessee by speed post No.EK633148875N on 24.01.2012 and served on 25.01.2012; which is beyond the date of limitation for the Assessment Year 2009-10 i.e., 31.12.2011 as per the provisions of section 153(1)(a) of the Act. In the case on hand, the question which arises for consideration is, whether the date of dispatch has to be construed as the date of order of assessment and consequently the order of assessment for Assessment Year 2009-10 has to be held as bad in law. This issue has been considered in detail by a Co-ordinate Bench of this Tribunal in the case of M/s. Globe Transport Corporation Vs. ACIT in ITA Nos. 629 to 631 and 643 to 645/Bang/2014 dated 04.01.2019; wherein at paras 10 to 17, it has been held as under:-
ITA No. 155/Bang/2019 Page 7 of 11 ITA No. 155/Bang/2019 Page 8 of 11 ITA No. 155/Bang/2019 Page 9 of 116.3.2 I find that the decision of the Co-ordinate Bench of this Tribunal in the case of Globe Transport Corporation Vs. ACIT (supra), which followed the decision of the Hon'ble Karnataka High Court in the case of Maharaja Shopping Complex Vs. DCIT, ITA No.832/2008 dated 14.102.2014; is squarely ITA No. 155/Bang/2019 Page 10 of 11 applicable to the facts of the case on hand. In the case on hand also, the order of assessment for Assessment Year 2009-10 was despatched by speed post only on 24.01.2012; which has to be reckoned to be the date on which the order of assessment has been passed. The order of assessment for Assessment Year 2009-10 had to be passed on or before 31.12.2011. In that view of the matter, and drawing support from the aforesaid decisions of the Hon'ble Karnataka High Court in Maharaja Shopping Complex (supra) and in the case of Globe Transport Corporation (supra), it is held that the impugned order of assessment for Assessment Year 2009-10 passed by the AO under section 143(3) of the Act dated 27.12.2011 is barred by limitation as per the provisions of section 153(1)(a) of the Act and the same is consequently cancelled. Ground Nos. 2 and 3 of assessee's appeal are allowed.
7. In view of the decision on the preliminary point of limitation raised in grounds Nos.2 and 3 of this appeal, the other issues raised by the assessee on merits in ground No.4 is rendered academic and therefore not adjudicated.
8. In the result, the assessee's appeal for Assessment Year 2009-10 is allowed as indicated above.
Order pronounced in the open court on this 17th day of July, 2019.
Sd/-
Sd/- Sd/-
(N. V. VASUDEVAN) (JASON P BOAZ)
Vice President Accountant Member
Bangalore.
Dated: 17th July, 2019.
/NS/*
ITA No. 155/Bang/2019
Page 11 of 11
Copy to:
1. Appellants 2. Respondent
3. CIT 4. CIT(A)
5. DR 6. Guard file
By order
Assistant Registrar,
ITAT, Bangalore.