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 10, Cited by 0]

Gujarat High Court

Purnima Advertising Agency Pvt Ltd vs Deputy Commissioner Of Income Tax - Tds ... on 10 July, 2017

Author: Akil Kureshi

Bench: Akil Kureshi, Biren Vaishnav

                  C/SCA/18631/2014                                            JUDGMENT




                    IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       SPECIAL CIVIL APPLICATION NO. 18631 of 2014



         FOR APPROVAL AND SIGNATURE:



         HONOURABLE MR.JUSTICE AKIL KURESHI


         and
         HONOURABLE MR.JUSTICE BIREN VAISHNAV

         ==========================================================

         1     Whether Reporters of Local Papers may be allowed
               to see the judgment ?

         2     To be referred to the Reporter or not ?

         3     Whether their Lordships wish to see the fair copy of
               the judgment ?

         4     Whether this case involves a substantial question of
               law as to the interpretation of the Constitution of
               India or any order made thereunder ?

         ==========================================================
                  PURNIMA ADVERTISING AGENCY PVT LTD....Petitioner(s)
                                       Versus
                 DEPUTY COMMISSIONER OF INCOME TAX - TDS CIRCLE &
                                 1....Respondent(s)
         ==========================================================
         Appearance:
         MR B S SOPARKAR, ADVOCATE for the Petitioner(s) No. 1
         MRS MAUNA M BHATT, ADVOCATE for the Respondent(s) No. 1
         RULE SERVED BY DS for the Respondent(s) No. 2
         ==========================================================

             CORAM: HONOURABLE MR.JUSTICE AKIL KURESHI
                    and
                    HONOURABLE MR.JUSTICE BIREN VAISHNAV


                                          Page 1 of 17

HC-NIC                                  Page 1 of 17     Created On Sun Jul 23 22:55:38 IST 2017
              C/SCA/18631/2014                                               JUDGMENT




                                   Date : 10/07/2017


                                  ORAL JUDGMENT

(PER : HONOURABLE MR.JUSTICE AKIL KURESHI)

1. The petitioner has challenged the action of the respondent  in   not   permitting   the   petitioner   to   correct   the   error   in  mentioning   the   Permanent   Account   Number   ("PAN"   for  short)  of  one  of  the  agencies  to  whom  the  petitioner  had  made   multiple   payments   during   the   relevant   financial  period for which deduction of tax at source was necessary.  The petitioner  has also  challenged  in this background  an  order   dated   29.11.2014   which   was   in   the   nature   of   an  intimation and demand for unpaid dues of the tax required  to be deducted at source. 

2. Brief facts are as under :

3. The   petitioner   is   a   company   registered   under   the  Companies   Act   and   is   engaged   in   the   business   of  advertisement.   In   the   course   of   business,   the   petitioner  would make payments to various recipients, on which the  petitioner   as   per   the   law,   would   deduct   tax   at   source   at  2%. One of the recipients of such payments happened to be  one   M/s.   Star   (India)   Pvt.   Ltd.     During   the   second   and  third   quarters   of   the   financial   year   2010­2011,   the  assessee had made deductions  at the rate of 2% made to  M/s. Star (India) Pvt. Ltd.  in terms of section 194C of the  Income   Tax   Act   ("the   Act"   for   short).   According   to   the  petitioner,   however,   on   account   of   an   inadvertent   error  Page 2 of 17 HC-NIC Page 2 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT while   filing   TDS   returns   for   the   said   second   and   third  quarters,   the   PAN   of   the   deductee   M/s.   Star   (India)   Pvt.  Ltd.   was   wrongly   mentioned   in   the   prescribed   format  provided   in   Form   No.   26Q.     The   petitioner   had   not  immediately   noticed   such   error.   During   the   course   of  processing   this   declaration,   the   respondent   authority  however, found that the PAN indicated by the petitioner of  the   deductee   in   the   declaration   did   not   match   with   the  actual  PAN   of M/s.  Star (India)  Pvt. Ltd..   The authority  therefore, proceeded on the basis that the PAN provided to  the deductor did not belong to the deductee and, therefore,  in terms  of  sub­section(6)  of  section  206AA  of  the  Act,  it  would have the effect as if the deductee has not furnished  the PAN to the deductor and the effect of provisions of sub­ section(1)   of   section   206AA   would   follow.   We   may   notice  that in terms of sub­section(1) of section 206AA, when the  person   entitled   to   receive   any   sum   on   which   the   tax   is  deductible under Chapter XVII­B fails to furnish the PAN,  the tax would be deducted at a higher rate, in the present  case   at  the   rate   of   20%.  The   authority  proceeded   on  the  footing that the petitioner who was required to deduct tax  at the rate of 20% had deducted the same at the rate of 2%  and  after adjusting  such  tax  deducted,  raised  demand  of  remaining   tax.   A   copy   of   such   adjustment   dated  27.11.2007   is   produced   at   Annexure­A   by   the   petitioner.  Before this, an intimation dated 24.11.2014 was issued by  the department to the petitioner calling upon the petitioner  to explain the short deduction of tax at source of a sum of  Rs.2.04   crores   (rounded   off)   for   the   financial   year   2010­ 2011.  We     may   record   that   this   communication   includes  short­payments   for   other   financial   years   also.   However,  Page 3 of 17 HC-NIC Page 3 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT these   are   not   in   dispute   and   therefore,   we   are   not  concerned in this litigation with the same. Along with the  said   communication,   the   authority   also   provided   the   full  working   of   the   mismatch   of   the   PAN   indicated   by   the  petitioner in the declaration made before the authority and  the correct PAN of the recipient M/s. Star (India) Pvt. Ltd..  This annexure contained following preamblery note :

"Short Deduction occurs due to following reasons:
A. Pan ERRORS  B. Certificate u/s197 C. Other Reasons (eg­Thrreshold, Tax Rate,etc.) A. PAN Errors Notes :
1.     Invalid   PAN   or   PAN   Applied   or   PAN   Not   Available   is  considered as PAN Error
2. In case of PAN Error, TDS to be Deducted (Column 14) is  calculated  at 20% or at the rate  specified  in the relevant  provision of Income Tax Act, 1961 or at the rate or rates in  force, whichever is higher.
3.   Short   Deduction   (Column   15)   is   equal   to   TDS   to   be  Deducted (Column 14) less TDS Deducted (Column 11)
4.   CD   Serial   No.   and   DD   Serial   No.   refers   to   Challan  Sequence   Number   and   Deductee   Sequence   Number  respectively as per Statement.
Page 4 of 17

HC-NIC Page 4 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT

5. The Short Deduction u/s206AA would be calculated in  all the cases of invalid PAN. The Short Deduction would  be waived off upon the correction of invalid PAN only in  case the difference between the invalid and valid PAN is  less   than   or   equal   to   2   alphabets   and/or   2   numeric  characters."

4. It   appears   that   upon   being   served   with   communication  dated   24.11.2014   raising   substantial   demand   of   Rs.2.04  crores for default in deducting tax at source correctly, the  petitioner realised the error leading to such high demand.  As stated  in the petition,  the petitioner  therefore,  tried to  correct its PAN declaration. However, the on­line system of  the department would not permit the correction. According  to   the   petitioner,   this   was   so   because   the   system   is  programmed   to   permit   correction   only   in   case   four  digits/characters are to be changed and no more. In case  of the petitioner, entire PAN number of the recipient of the  payment was wrongly fed. This required substitution of the  entire number which the on­line system of the department  would   not   permit   the   petitioner   to   carry   out.   In   this  background, the petitioner has filed the present petition. 

5. The   respondent   has   appeared   and   filed   the   reply.   Heavy  reliance was placed on sub­section(6)  of section  206AA of  the Act to contend that since there was a mismatch in the  correct   PAN   of   the   deductee   and   that   provided   by   the  deductor, deductor would be deemed to be in default since  under   sub­section(1)   of   section  206AA,   he  would   have   to  deduct tax at source at 20%, instead of 2% deducted by it.  With respect to the possibility of making correction in the  declaration once made, in the said affidavit, it is stated as  Page 5 of 17 HC-NIC Page 5 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT under : 

"However, there may be a case that a deductor has correct  and valid PAN of the deductee in his possession  whereas  he may have quoted invalid PAN in TDS statement due to  typographical   errors.   Accordingly,  CPC­TDS  has   provided  for   a   relaxation   on   account   of   typographical   (data   entry)  errors   for   invoking   provisions   of   charging   higher   rate   of  deduction of tax at source. The relaxation logic built into  the application code is to accept typographical errors upto  '2 alpha' & '2 numeric' fields out of total 10 alphanumeric  fields.   Effectively   out   of   10   characters   PAN,   40%   of  mistakes are taken as data entry mistakes. This relaxation  is not provided  in the act or rule.   However,  the same is  part of the application code to avoid any undue charging of  higher  rate of tax deduction  on account  of bonafide  data  entry   errors   of   deductors.   The   difference   in   the   PANs  quoted in the original statement and correction statement  by the petitioner is as follows:
             PAN in original          A       A       I     C      S       2      5     3     5       C
             PAN                after  A      A       A     C      N       1      3     3     5       Q
             correction
             Difference               √       √       Х     √      Х       Х      Х     √     √       Х
          

In   this   instance,   out   of   10   characters   PAN,   mistakes are in 50%  characters.  As the  relaxation  to the extent  of  40%   of   mistakes   is   built   in   the   software   to   provide  intelligence   for   auto   correction   for   benefit   of   genuine  mistakes,   this  particular   instance   was   not  considered  as  bonafide mistake in the automated environment. The CPC­ TDS   is   not   in   position   to   physically   examine   each   and  every   case   during   bulk   processing   of   more   than   60   lac  original TDS statements and 30 lac correction statements  in the technology driven ecosystem from the perspective of  Page 6 of 17 HC-NIC Page 6 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT genuineness   of   mistake   in   quoting   of   PAN   in   TDS  statement. 
Implication of further relaxation:
It   is   to   be   reiterated   that   the   Income   Tax   Act   or   Rules provide   for   reporting   of   correct   PAN   without   exception.  However,   the   Department   has   provided   for   relaxation   in  PAN   discrepancy   upto   two   alpha   and   two   numeric  characters   to   account   for   genuine typographical   errors   by   the   deductors   for   the   benefit of deductors and taxpayers.
In case of further  relaxation,  distinction  between  genuine  mistakes   and   deliberate   attempts   to   circumvent   the  provisions of 206AA shall not be feasible particularly in the  case of an technology driven ecosystem with large volume  of annual transactions (50 crore) reported through 60 lac  TDS   statements.   The   relaxation   beyond   a   limit   would defeat the whole purpose of the provision."

6. From   the   said   affidavit   it   could   be   gathered   that   the  Revenue   attached   a   considerable   importance   on  compliance   of   tax   deduction   at   source   and   its   timely  declaration.   It   was   only   when   the   deductor   files   periodic  declarations   within   the   prescribed   time   and   deposits   the  tax deducted at source with the department, the deductee  would   get   the   benefit   of   such   deductions   in   its   tax  assessments.   As   per   the   above   quoted   portion   of   the  affidavit in reply, we also gather that the department does  not rule out the possibility of genuine errors in feeding PAN  numbers   of   the   deductees.   However,   the   on­line  computerised   system   of   the   department   permits  corrections   limited   to   extent   of   four   characters,   two  numeric and two alphabets and no more. A presumption is  Page 7 of 17 HC-NIC Page 7 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT therefore, raised that a genuine typographical error would  not   lead   to   mistakes   beyond   two   characters   each.   Large  volume   of   transactions   and   TDS   entries   and   the  requirement   of   completion   of   timely   processing   of   such  entries   are   cited   as   reasons   to   limit   the   scope   of  corrections.

7. Short question is,  in the present case, did the department  commit   an   error   in   not   allowing   the   petitioner   to   correct  the declaration of tax deducted at source?  In this context,  we may refer to the relevant statutory provisions. Chapter  XVII of the Act pertains  to collection  and recovery  of tax.  Part­B thereof pertains to deduction   at source. As is well  known,   various   provisions   contained   in   the   said   Chapter  cast a duty on the payer to deduct the tax at source from  the payee  at the prescribed  rates.  Section  200  of the Act  pertains   to   duty   of   person   deducting   tax.   Under   sub­ section(1) of section 200, any person deducting any sum in  accordance   with   the   earlier   provisions   of   the   Chapter,  would   pay   within   the   prescribed   time,   the   sum   so  deducted, to the credit of the Central Government or as the  Board directs. Under sub­section(3) of section 200, person  deducting   such   sum   would   have   to   prepare   such  statements   for   a   prescribed   period   and   deliver   to   the  prescribed income­tax authority.   Section 200A of the Act  pertains   to   processing   of   statements   of   tax   deducted   at  source. The said provision reads as under : 

 
"Processing of statements of tax deducted at source. 200A. (1) Where a statement of tax deduction at source or  a   correction   statement  has   been   made   by   a   person  Page 8 of 17 HC-NIC Page 8 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT 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  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:] Provided  that no intimation  under  this sub­section  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   sub­section,   "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  Page 9 of 17 HC-NIC Page 9 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT 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.

(2)   For   the   purposes   of   processing   of   statements   under  sub­section   (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."

8. It can be noticed that under sub­section(1) of section 200A,  there   is   reference   to   the   statement   of   tax   deduction   at  source or a correction statement. Such a statement would  be   processed   in   the   manner   provided   therein.   Sub­ clause(ii)   of   clause(a)   of   sub­section(1)   of   section   200A  permits the authority to make adjustment  of an incorrect  claim,   apparent   from   any   information   in   the   statement.  Explanation to sub­section (1) clarifies that the expression  "an incorrect  claim apparent  from any information  in the  statement"   would   mean   on   the   basis   of   an   entry   in   the  statement  of  an  item,  which  is inconsistent  with  another  entry or   in respect of rate of deduction  of tax at source,  where such rate is not in accordance with the provisions of  the Act. 

9. In   terms   of   sub­section(1)   of   section   201,   if   any   person  required to deduct tax at source, does not do so or does not  pay   the   same   in   the   Government   revenue,   he   would   be  deemed to be an assessee in default in respect of such tax. 

10. Section   206AA   pertains   to   requirement   to   furnish  Page 10 of 17 HC-NIC Page 10 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT Permanent   Account   Number.   As   noted,   under   sub­ section(1) of section 206AA, if the person receiving sum of  money where tax is required to be deducted at source, does  not give his PAN, the deduction of tax would be at higher  rate.   Under   sub­section(6)   of   section   206AA,   where   such  PAN   number   is   either   invalid   or   does   not   belong   to   the  deductee, it would be deemed that he has not furnished his  PAN   to   the   deductor   and   accordingly,   the   provisions   of  sub­section(1) of section 206AA would apply.

11. Rule 31A of the Income Tax Rules, 1962 ("the Rules" 

for short) pertains to statement of deduction of tax under  sub­section(3) of section 200 of the Act. Sub­rule(1) of Rule  31A provides for statement of deduction of tax to be filed in  different formats depending on the situation. In the present  case,   such   declaration   would   have   to   be   made   in   Form  No.26Q.

12. From   the   materials   on   record,   it   can   be   easily  gathered that Chapter XVII­B of the Act contains important  statutory provisions for deduction and collection of tax at  source. Various provisions have been made enjoining duty  on the payer to deduct tax at source, at the time of making  certain payments to the payee. Such tax would have to be  within the prescribed time deposited with the Government  Revenue   and   a   declaration   of   such   tax   deduction   would  have to be made in the prescribed format. The stand of the  Revenue that it is only when such tax is not only deducted  but properly declared before the authorities that the same  can be processed and ultimate benefit can be given to the  deductee,  also  can  be easily  appreciated.  In  this  context,  Page 11 of 17 HC-NIC Page 11 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT requirement of giving correct PAN number of the deductee  is a statutory responsibility. 

13. However,   neither   the   statute   nor   the   department  completely   rules   out   the   possibility   of   genuine   and   bona  fide typographical  or even  mechanical  errors.  It is in this  context, section 200A refers to a statement of tax deducted  at   source   or   a   correction   statement.   We   may   recall   sub­ section  (3) of section  200 refers to requirement  of filing a  statement of tax deducted at source. This provision though  does not refer to any mechanism for correction  of such a  statement, sub­section(1) of section 200A specifically refers  to a statement  of tax deduction  at source  or a correction  statement thus, clearly leaving the possibility of correcting  a   declaration   once   made   by   the   assessee.   Even   the  department   does   not   dispute   that   there   is   absolutely   no  mechanism permitting  such corrections.    The department  however, points out that all the forms are to be generated  on­line   and   corrections   can   also   be   therefore,   made   only  on­line.   It   is   also   pointed   out   and   in   our   opinion   with  justification   that   looking   to   the   large   number   of   such  statements   and   entries   in   such   statements,   it   would   be  impossible   to   process   individual   claims   of   corrections,  whether they are based on bona fide mistakes or otherwise.  We have noticed that even as per the department, the on­ line system permits corrections limited to two alphabetical  and   two   numerical   errors   in   the   PAN   number.   This   has  clearly   been   stated   in   the   affidavit   in   reply   filed   by   the  department, portion of which, we have reproduced earlier.  This is also conveyed to the petitioner in the detail working  out of the outstanding tax not deducted at source in which  Page 12 of 17 HC-NIC Page 12 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT it was stated as under : 

"5. The Short Deduction u/s206AA would be calculated in  all the cases of invalid PAN. The Short Deduction would be  waived off upon the correction of invalid PAN only in case  the   difference   between   the   invalid   and   valid   PAN   is   less  than   or   equal   to   2   alphabets   and/or   2   numeric  characters."

14. Counsel   for   the   petitioner   brought   to   our   notice   a  scheme   formulated   by   the   department   under   notification  dated   15.1.2013   referred   to   as   Centralised   Processing   of  Statements of Tax Deducted at Source Scheme, 2013 ("the  Scheme"   for   short).     This   notification   contains   detail  provisions for the processing statements of tax deducted at  source.   Para. 4 of the Scheme also refers to a correction  statement   of   tax   deducted   at   source.     Para.   11   of   the  scheme   authorises   the   Director   General   to   specify   the  procedures   and   processes   for   effective   functioning   of   the  Cell   where   such   declarations   would   be   processed   which  includes receipt of correction statement of tax deducted at  source. 

15. Having thus recognised   the need and possibility for  correction  of statement  of deduction  of tax at source,  the  question  is, was it open  for the department  to limit such  corrections  to  two  alphabets  and  two  numeric  characters  when it came to indicating incorrect PAN number?

16. Such   limited   permission   to   correct   is   sought   to   be  justified on two grounds. One is that if the error is genuine  and   bona   fide   in   feeding   the   PAN   number,   it   is   unlikely  Page 13 of 17 HC-NIC Page 13 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT that   a   typographical   error   would   travel   beyond   such  characters and the second is that looking to the millions of  statements and entries being filed by the assessees across  the   country,   it   would   open   flood   gates,   if   corrections   are  permitted without any limit.

17. In   our   view,   once   the   department   recognises   the  possibility of errors and also makes provisions for making  corrections,   it   would   be   wholly   illogical   to   limit   such  corrections   on   arithmatical   working   out   of   only   two  alphabets or two numerics being found incorrect requiring  change.  Error in feeding  an entry or a number  may have  multiple   origins   from   typographical   error   of   Data   Entry  Operation to mechanical failures or through pure oversight  referring   to   one   column   of   PAN   instead   of   another   while  filling up and uploading the statement. It is not necessary  nor  possible  for  us to  envisage  different  situations  under  which   such   errors   could   crop   up   and   it   need   not  necessarily be confined to limited figures on the letters of  the PAN being incorrect. 

18. It is entirely one thing to suggest that the department  would   not   accept   any   change   once   certain   entries   are  uploaded  or  at  any  rate  no  change  would  be  permissible  beyond a certain date. However, it is entirely another thing  to   suggest   that   the   corrections   may   be   permitted   but  should   be   limited   to   a   number   of   characters   where  correction   is   needed.   We   are   not   unsympathetic   to   the  department's   view   that   late   corrections   can   derail  assessments  of the deductees.  If the legislature therefore,  had laid down  that no corrections  would  be permitted  or  Page 14 of 17 HC-NIC Page 14 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT the department had provided that no correction  would be  permitted   beyond   a   particular   period,   we   could   have  examined the issue in different light. However, that is not  the present situation. In the present case, as noted, section  200A itself refers to correction statement of tax deducted at  source. The intimation sent to the petitioner of shortfall in  deduction of tax also referred to the possibility of correction  but limited it to certain characters. In the affidavit in reply  also same stand has been taken.

19. Some   anomalous   situations   would   arise   if   genuine  and bona fide errors are not allowed to be corrected only on  the   basis   that   such   correction   travelled   beyond   two  alphabets   and   two   numeric   characters   which   the   system  would not accept. As is contended in the present case, the  deductee   i.e.   M/s.   Star   (India)   Pvt.   Ltd.   has   already  discharged   its   full   tax   liability.   If   the   full   effect   of   the  department's  decision  is allowed,  the  deductee  would  not  get the benefit of 2% of tax deducted by the petitioner and  already deposited with the Government revenue. Since the  PAN does not match, the deductor i.e. the petitioner would  pay additional 18% which though is styled in the name of  tax deducted at source, would be additional to what M/s.  Star (India) Pvt. Ltd. would have paid by way of tax to the  department.   Essentially,   "the   tax   deducted   at   source" 

would have to be given credit to the payee on whose behalf  such   tax   is   being   deducted.     In   the   present   case,   payee  having   already   discharged   its   tax   liability   independently,  such   amount   would     remain   in   Government   coffers     not  accounted for anyone's tax liability. 




                                         Page 15 of 17

HC-NIC                                 Page 15 of 17     Created On Sun Jul 23 22:55:38 IST 2017
                C/SCA/18631/2014                                             JUDGMENT




20. We   can   well   imagine   the   predicament   of   the  department if individual cases were allowed to be brought  before the authority requiring examination of genuineness  of the errors and justification for allowing corrections. We  are therefore, not suggesting that such cases may be dealt  with   individually   on   case   to   case   basis.   Nevertheless,   we  cannot  uphold  the  stand  of  the  department  that  PAN  in­ correction   can  be   corrected  as   long  as   mismatch  is   upto  two alphabets and two numeric characters. This distinction  or   drawing   of   a   cut­off   line   cannot   be   supported   by   any  logic.   We do not even find any conscious decision placed  before us which can be stated to be the basis of this policy.  Affidavit   in   reply   merely   refers   to   the   requirement   of  limiting  the correction  of such errors,  according  to which  the on­line system has been programmed. Programming of  the   on­line   system   is   merely   a   mechanical   part   of   the  decision.   The   decision   to   limit   the   correction   to   limited  characters  is a policy decision  which should  be based  on  logical   parameters.   Had   the   department   in   mind   the  possible interest claims of the deductors in case of delay in  processing the refunds,  provisions could easily have been  made   in   law   either   through   statute   or   through   delegated  legislation,   imposing   restriction   on   time   upto   which  corrections   can   be   made   or   even   allowing   conditional  corrections.   Nevertheless,   putting   the   limitation   of  permitting   corrections   of   only   four   characters     has   no  rationale   relation   to   the   department's   anxiety   of   possible  interest liability in case of the deductees. 
21. In the result, we hold that the decision of department  in   not   permitting   the   petitioner   to   correct   PAN   of   the  Page 16 of 17 HC-NIC Page 16 of 17 Created On Sun Jul 23 22:55:38 IST 2017 C/SCA/18631/2014 JUDGMENT deductee  in the statement  of tax deducted  at source  was  impermissible. In the present case, department shall verify  the   petitioner's   claim   of   actual   deduction   of   tax   at   the  prescribed rate in case of M/s. Star (India) Pvt. Ltd., verify  that   the   PAN   sought   to   be   corrected   by   the   petitioner  belongs  to the said agency  and that the tax was actually  deposited in case of such deductor. If these questions are  answered  in favour  of the assessee,  the department  shall  not insist on raising higher demand from the petitioner of  failing to deduct tax at source in terms of sub­section(1) of  section 206AA of the Act. 
22. Petition is disposed of.
(AKIL KURESHI, J.) (BIREN VAISHNAV, J.) raghu Page 17 of 17 HC-NIC Page 17 of 17 Created On Sun Jul 23 22:55:38 IST 2017