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 12, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Parag Engg. Products Pvt. Ltd., Mumbai vs Dcit , Cpc Tds, Ghaziabd, Ghaziabad on 5 February, 2020

             IN THE INCOME TAX APPELLATE TRIBUNAL
                    MUMBAI BENCH "C", MUMBAI

     BEFORE SHRI C.N. PRASAD, HON'BLE JUDICIAL MEMBER AND
       SHRI M. BALAGANESH, HON'BLE ACCOUNTANT MEMBER

                  ITA NO.5154/MUM/2018 (A.Y: 2013-14)

M/s. Parag Engineering Products Pvt. Ltd.,   v.   Dy. Commissioner of Income-tax (TDS)
Plot No. 121, ABCD                                CPC, Gaziabad
Government Indl. Estate
Charkop, Kandivali (W)
Mumbai - 400 067

PAN: AACCP2592D

(Appellant)                                       (Respondent)

       Assessee by                    : Shri G.C. Lalka
       Department by                  : Shri Kumar Padmapani Bora


       Date of Hearing                : 05.02.2020
       Date of Pronouncement : 05.02.2020

                                   ORDER

PER C.N. PRASAD (JM)

1. This appeal is field by the assessee against the order of Learned Commissioner of Income Tax (Appeals)-59, Mumbai dated 10.07.2018 for the Assessment Year 2013-14 in sustaining the levy of fee u/s. 234E of the Act for default in furnishing quarterly TDS statements and while passing the intimation u/s. 200A of the Act.

2

ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd.,

2. The Ld. Counsel for the Assessee submits that the DCIT, Centralized Processing Cell (TDS), issued intimation u/s 200A of the Act while processing Form No. 24Q filed by the Assessees for the 2nd, 3rd and 4th quarters of the financial year 2012-14 and while processing Form No.24Q, in the intimations passed u/s 200A, late fee of ₹.57,600/-, ₹.25,540/- and ₹.15,200/- u/s 234E was levied for the delay in filing Form Nos.24Q. The Ld. Counsel submits that whether late fee u/s 234E can be levied prior to amendment to section 200A(1)(c) of the Act by Finance Act, 2015 w.e.f. 1.06.2015 while processing the TDS returns is decided by the Coordinate Bench of the Pune Bench, wherein, it was held that prior to 1.06.2015, Assessing Officer was not empowered to charge late fee u/s.234E of the Act while processing the intimations u/s 200A of the Act. The Ld. Counsel submits that the Pune Bench of the Tribunal while holding so considered various judgements on the issue including the Hon'ble Karnataka High Court in the case of Sri Fatheraj Singhvi & Ors. Vs. Union of India, wherein, it was held that levying late fee u/s 234E is not valid in the intimation raising demand prior to 1.6.2015 u/s 200A of the Act.

3. Ld. DR vehemently supported the orders of the authorities below. 3

ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd.,

4. We have heard the rival submissions, perused the orders of the authorities below. We find that an identical issue came up in batch of appeals before the Pune Bench of this Tribunal and by order dated 23.9.2016 after analyzing various case laws on the issue it was held that, prior to 1.06.2015 late fee u/s 234E cannot be charged while processing quarterly return u/s 200A of the Act observing as under: -

"28. The perusal of Memo explaining the provision relating to insertion of clause (c) to section 200A of the Act clarifies the intention of Legislature in inserting the said provision. The provisions of section 234E of the Act were inserted by the Finance Act, 2012, under which the provision was made for levy of fees for late furnishing TDS / TCS statements. Before insertion of section 234E of the Act, the Finance (No.2) Act, 2009 had inserted section 200A in the Act, under the said section, mechanism was provided for processing of TOS statements for determining the amount payable or refundable to the deductor, under which the provision was also made for charging of interest. However, since the provisions of section 234E of the Act were not on statute when the Finance (No.2) Act, 2009 was passed, no provision was made for determining the fees payable under section 234E of the Act at the time of processing the TDS statements. So, when section 234E of the Act was introduced, it provided that the person was responsible for furnishing the TDS returns i statements within stipulated period and in default, fees would be charged on such person. The said section itself provided that fees shall not exceed the amount of tax deducted at source or collected at source. It was further provided that the person responsible for furnishing the statements shall pay the said amount while furnishing the statements under section 200(3) of the Act. However, power enabling the Assessing Officer to charge I levy the fee under section 234E of the Act while processing the TDS returns / statements filed by a person did not exist when section 234E of the Act was inserted by the Finance Act, 2012. The power to charge fees under the provisions of section 234E of the Act while processing the TDS statements, was dwelled upon by the Legislature by way of insertion of clause (c) to section 200A(1) of the Act by the Finance Act, 2015 w.e.f. 01.06.2015. Accordingly, we hold that where the Assessing Officer has processed the TDS statements filed by the deductor, which admittedly, were filed belatedly but before insertion of clause (c) to section 200A(1) 4 ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd., of the Act w.e.f. 01 .06.2015, then in such cases, the Assessing Officer is not empowered to charge fees under section 234E of the Act while processing the TDS returns filed by the deductor.
29. The Hon'ble Bombay High Court in Rashmikant Kundalia Vs. Union of India (supra) has upheld the constitutional validity of said section introduced by the Finance Act, 2015 w.e.f. 01.06.2015 but was not abreast of the applicability of the said section 234E of the Act by the Assessing Officer while processing TDS statement filed by the deductor prior to 01.06.2015. In such scenario, we find no merit in the plea of learned CIT-DR that the Hon'ble Bombay High Court in Rashmikant Kundalia Vs. Union of India (supra) has laid down the proposition that fees under section 234E of the Act is chargeable in the case of present set of appeals. where the Assessing Officer had issued the intimation under section 200A of the Act prior to 01.06.2015.
30. Another aspect of the issue is whether the amendment brought in by the Finance Act, 2015 w.e.f. 01 .06.2015 by way of insertion of clause (C) to section 200A(1) of the Act is clarificatory or is prospective in nature and is not applicable to the pending assessments. Undoubtedly, the provisions of section 234E of the Act were inserted by the Finance Act, 2012, under which the liability was imposed upon the deductor in such cases where TDS statements I returns were filed belatedly to pay the fees as per said section. However, in cases, where the assessee has failed to deposit the said fees, then in order to enable the Assessing Officer to collect the said fees chargeable under section 234E of the Act, it is incumbent upon the Legislature to provide mechanism for the Assessing Officer to charge and collect such fees. In the absence of enabling provisions, the Assessing Officer while processing the TDS statements, even if the said statements are belated, is not empowered to charge the fees under section 234E of the Act. The amendment was brought in by the Finance Act, 2015 w.e.f. 01 .06.2015 and such an amendment where empowerment is given to the Assessing Officer to levy or charge the fees cannot be said to be clarificatory in nature and hence, applicable for pending assessments.
31. The Hon'ble Supreme Court in CIT Vs. Vatika Township Pvt. Ltd. (supra) has explained the general principle concerning retrospectivity and have held that "of the various rules guiding how a legislation has to be interpreted, one established rule is that unless contrary intention appears, a legislation is presumed not to be intended to have a retrospective operation. Idea behind the rule is that current law should govern current activities The Memo explaining the Finance Bill, 2015 very dearly also recognizes that and refers to the current provisions of 5 ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd., sub-section (3) to section 200 of the Act, under which the deductor is to furnish TDS statements. However, as section 234E of the Act was inserted after insertion of section 200A in the Act, the existing provisions of section 200A of the Act did not provide for determination of fees payable under section 234E of the Act at the time of processing of TDS statements. in this regard. it was thus, proposed to amend the provisions of section 200A of the Act so as to enable the computation of fees payable under section 234E of the Act at the time of processing of TDS statements under section 200A of the Act. In other words, the Assessing Officer is empowered to charge fees payable under section 234E of the Act in the intimation issued after insertion of clause (c) to section 200A(1) of the Act w.e.f. 01.06.2015. The Legislature itself recognized that under the existing provisions of section 200A of the Act i.e. prior to 01.06.2015, the Assessing Officer at the time of processing the TDS statements did not have power to charge fees under section 234E of the Act and in order to cover up that, the amendment was made by way of insertion of clause (c) to section 200A of the Act. In such scenario, it cannot be said that insertion made by section 200A(1 )(c) of the Act is retrospective in nature, where the Legislature was aware that the fees could be charged under section 234E of the Act as per Finance Act, 2012 and also the provisions of section 200A of the Act were inserted by Finance (No.2) Act, 2009, under which the machinery was provided for the Assessing Officer to process the TDS statements filed by the assessee. The insertion categorically being made w.e.f. 01.06.2015 lays down that the said amendment is prospective in nature and cannot be applied to processing of TDS returns I statements prior to 01.06.2015.

32. We further find that in recent judgment dated 26.08.2016, the Hon'ble Karnataka High Court in Writ Appeal Nos. 2663-2674/2015(T- IT) & Ors in Sri Fatheraj Singhvi & Ors Vs. Union of India & Ors has quashed the intimation issued under section 200A of the Act levying the fees for delayed filing the TDS statements under section 234E of the Act. The Hon'ble High Court notes that the Finance Act. 2015 had made amendments to section 200A of the Act enabling the Assessing Officer to make adjustments while levying fees under section 234E of the Act was applicable w.e.f. 01.06.2015 and has held that it has prospective effect. Accordingly, the Hon'ble High Court held that intimation raising demand prior to 01.06.2015 under section 200A of the Act levying section 234E of the Act late fees is not valid". However, the Hon'ble High Court kept open the issue on constitutional validity of section 234E of the Act. We have already referred to the decision of Hon'ble Bombay High Court in Rashmikant Kundalia Vs. Union of India (supra) in this 6 ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd., regard, wherein the constitutional validity of section 234E of the Act has been upheld.

33. Accordingly, we hold that the amendment to section 200A(1) of the Act is procedural in nature and in view thereof, the Assessing Officer while processing the TDS statements / returns in the present set of appeals for the period prior to 01.06.2015, was not empowered to charge fees under section 234E of the Act. Hence, the intimation issued by the Assessing Officer under section 200A of the Act in all these appeals does not stand and the demand raised by way of charging the fees under section 234E of the Act is not valid and the same is deleted. The intimation issued by the Assessing Officer was beyond the scope of adjustment provided under section 200A of the Act and such adjustment could not stand in the eye of law."

5. Following this order of the Pune Bench, the Coordinate Bench of the Mumbai Bench in the case of Asian Pipes & Profiles Pvt. Ltd. Vs. Assessing Officer, TDS Ward in ITA Nos. 4740 and 4741/Mum/2016 dated 1.3.2017 held as under: -

"6.2 Following the above referred decision of the Hon'ble ITAT Pune Bench in the case of Gajanan Constructions and others in ITA Nos. 1292 & 1293/PN/2015 and others dated 23.09.2016, we hold that the amendment to section 200A(1) of the Act is prospective in nature and therefore the AO while processing the TDS statements/ returns in the present three appeals for the period prior to 01.06.20 15 was not empowered to charge fees under section 234E of the Act. Therefore, the intimations issued by the AO under section 200A of the Act in these appeals are unsustainable and the demand raised by way of charging of the fees under section 234E of the Act not being valid is deleted. In this view of the matter, we hold that the AO is not empowered to charge fees under section 234E of the Act by way of intimations issued under section 200A of the Act in respect of defaults before 01.06.2015 and consequently allow the ground of all appeals raised by the assessees."

6. Similar view has been taken by the Tribunal in the cases of M/s. P.L. Oswal & Co., & Shri Tirathraj J Singh in ITA.No. 4714 & 4715/MUM/2016 by order dated 17.05.2017 and in the case of Anil J. 7

ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd., Gorasia v. ITO in ITA.Nos. 3320, 3321 & 3322/MUM/2015 by order dated 30.06.2017.

7. We further find that identical issue came up for adjudication before the Third Member Bench in the case of Emsons Exim Pvt. Ltd., v. ITO (TDS) in ITA.No. 4406 to 4412/Mum/2017 for the A.Y. 2015-16 and the Third Member agreed with the view that fee u/s. 234E of the Act can only be charged in respect of delay in filing the statements of TDS for the period after 01st June, 2015. We also further noticed that following the decision of the Third Member, the Coordinate Bench in the case of M/s. Sachhiyay Gold & Others v. TDS CPC in ITA.Nos. 5228 to 5236/MUM/2018 dated 28.11.2019 decided the issue in favour of the assessee observing as under: -

"7. We further notice that the identical issue came up for adjudication before the third member of the Bench in the case of Emsons Exim Pvt. Ltd. vs. ITO (TDS) ITA No. 4406 to 4412/Mum/2017 for the AY 2015-16 due to difference of opinion between the members of the Bench. The Hon'ble President referred the issue to third member, who frame the following question for deciding the issue:-
"Whether the fees prescribed u/s 234E of the Act can be levied while processing return u/s 200A of the Act for any assessment year / period prior to 1st June 2015 in the instant cases, when there is no decision of jurisdictional High Court and when there are two divergent views expressed by two non-jurisdictional High Courts?"

8. The issue was decided by the third member of the Bench in favour of the assessee by holding that fees u/s 234E of the Act can 8 ITA NO.5154/MUM/2018 (A.Y: 2013-14) M/s. Parag Engineering Products Pvt. Ltd., only be charged in respect of delay in filing the statement of TDS for the period after 1st June, 2015. Hence, as per the majority view, the appeals were allowed for statistical purposes. It is apparent from the order of the coordinate Bench in Emsons Exim Pvt. Ltd. (supra), the third member has decided the issue taking into consideration, the two divergent views expressed by two non-jurisdictional High Courts. Hence, respectfully following the decision of the coordinate Bench in Dayanand Vaidik Vidayalya (supra) and the decision in the Emsons Exim Pvt. Ltd. (supra), we hold that fee u/s 234E of the Act can only be charged in respect of delay in filing the statement of TDS for the period after 1st June, 2015. Since, the issues involved in all the appeals pertain to the assessment year 2013-14, our findings shall mutatis mutandis apply for all the aforesaid appeals. Accordingly, we direct the AO to delete the late fee levied u/s 234E of the Act, in all the cases."

8. In view of the above decisions and respectfully following the decision of the Third Member, we delete the late fee levied u/s 234E of the Act while passing intimations u/s 200A of the Act for the financial year 2012-13 where admittedly the intimations were passed on 22.12.2013 which is prior to 1.6.2015 in this case.

9. In the result, the appeal of the Assessee is allowed.

Order pronounced in the open court on the 05th February, 2020.

     Sd/-                                                    Sd/-
(M. BALAGANESH)                                        (C.N. PRASAD)
ACCOUNTANT MEMBER                                      JUDICIAL MEMBER
Mumbai / Dated 05/02/2020
Giridhar, SPS
                                   9
                                         ITA NO.5154/MUM/2018 (A.Y: 2013-14)
                                      M/s. Parag Engineering Products Pvt. Ltd.,

Copy of the Order forwarded to:
1.   The Appellant
2.   The Respondent.
3.   The CIT(A), Mumbai.
4.   CIT
5.   DR, ITAT, Mumbai
6.   Guard file.

     //True Copy//
                                                     BY ORDER,

                                                  (Asstt. Registrar)
                                                    ITAT, Mum