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 15, Cited by 0]

Income Tax Appellate Tribunal - Agra

Rajeev Kumar Agarwal, New Delhi vs Assessee on 12 May, 2014

                  IN THE INCOME TAX APPELLATE TRIBUNAL
                            AGRA BENCH, AGRA
          BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER AND
             SHRI PRAMOD KUMAR, ACCOUNTANT MEMBER

                                 ITA No.338/Agra/2013
                                Assessment Year: 2007-08


Shri Rajeev Kumar Agrawal,              vs.    Joint Commissioner of Income Tax,
Madras House,                                  Range-3, Mathura.
Gali-Balla, Holi Gate,
Mathura.
(AAWPA 0065 H)
(Appellant)                                    (Respondent)


        Appellant by                    :      Dr. Rakesh Gupta, Advocate
        Respondents by                  :      Smt. Radha Rani Sharma, Jr. D.R.
        Date of hearing                 :      12.05.2014
        Date of pronouncement           :      29.05.2014

                                            ORDER

PER PRAMOD KUMAR, ACCOUNTANT MEMBER:

By way of this appeal the assessee has challenged correctness of the order dated 02.09.2013 in the matter of assessment under section 143(3) of the Income Tax Act, 1961.

2. In the first ground of appeal the assessee has raised the following grievance:

"1. That having regard to the facts and circumstances of the case Ld. CIT(A) has erred in law and on facts in confirming the action of Ld. AO in 2 ITA No.338/Agra/2013 A.Y. 2007-08 making disallowance of Rs.7,26,585/- more so on account of alleged non deduction of TDS on interest payment u/s 40(a)(ia) and that too without considering the submissions of assessee and more so when provisions of section 40(a)(ia) are not applicable in the present set of facts and circumstances of the case."

3. The ld. Representatives fairly agreed that whatever we decide on identical issue which has come up for hearing before us in 2006-07 will equally apply here as well.

4. Vide our order of even date we have upheld the grievance of the assessee and observed as follows:-

2. The issue in appeal lies in a rather narrow compass of undisputed material facts. During the course of the scrutiny assessment proceedings, the Assessing Officer noticed that the assessee has made interest payments, aggregating to Rs 5,01,872, without discharging his tax withholding obligations under section 194A. It was in this backdrop that the Assessing Officer, having noted the undisputed position regarding applicability of section 194 A on the facts of this case, and having noted that the scope of section 40(a)(ia) restricting deduction in respect of sums in respect of which tax withholding liability is not discharged, disallowed Rs 5,01,872 under section 40(a)(ia) r.w.s. 194 A of the Act. Aggrieved, assessee carried the matter in appeal before the CIT(A). It was, inter alia, contended by the assessee that in view of the insertion of second proviso to Section 40(a)(ia) by the Finance Act 2012, and in view of the fact that the recipients of the interest have already included the income embedded in these payments in their tax returns filed under section 139, disallowance under section 40(a)(ia) could not be invoked in this case.

It was also contended that even though this proviso is stated to be effective 1 st April 2013, since the amendment in "declaratory and curative in nature, and, therefore, it should be given retrospective effect from 1 st April, 2005, being the date from which sub clause (ia) of section 40(a) was inserted by the Finance (No. 2) Act, 2004". None of these submissions, however, impressed the learned CIT(A). Relying upon a Special Bench decision in the case of Bharati Shipyard Ltd Vs. DCIT (141 TTJ 129), herejected this plea and concluded that insertio n of second proviso to Section 40(a)(ia) cannot be held to have retrospective effect. The disallowance was thus confirmed by the learned CIT(A). The assessee is aggrieved and is in appeal before us.

3 ITA No.338/Agra/2013

A.Y. 2007-08

3. We have heard the rival contentions, perused the material on record and duly considered factual matrix of the case as also the applicable legal position.

4. Let us first take a look at the legislative amendment of section 40(a)(ia), vide Finance Act 2012, and try to appreciate the scheme of things as eviden t in the amended section. Second proviso to Section 40(a)(ia), introduced with effect from 1 st April 2013, provides, that "where an assessee fails to deduct the whole or any part of the tax in accordance with the provisions of Chapter XVII -B on any such sum but is not deemed to be an assessee in default under the first proviso to sub - section (1) of section 201, then, for the purpose of this sub -clause, it shall be deemed that the assessee has deducted and paid the tax on such sum on the date of furnishing of return of income by the resident payee referred to in the said proviso". In other words, as long as the assessee cannot be treated as an assessee in default, the disallowance under section 40(a)(ia) cannot come into play either. To understand the effect of this proviso, it is useful to refer to first proviso to section 201(1), which is also introduced by the Finance Act 2012and effective1 st July 2012, and which provides that "any person, including the principal officer of a company, who fails to deduct the whole or any part of the tax in accordance with the provisions of this Chapter on the sum paid to a resident or on the sum credited to the account of a resident shall not be deemed to be an assessee in default in respect of such tax if such resident-(i) has furnished his return of income under section 139; (ii) has taken into account such sum for computing income in such return of income; and(iii) has paid the tax due on the income declared by him in such return of income, and the person furnishes a certificate to this effect from an accountant in such form as may be prescribed." The unambiguous underlying principle seems to be that in the situations in which the assessee's tax withholding lapse have not resulted in any loss to the exchequer, and this fact can be reasonably demonstrated, the assessee cannot be treated as an assessee in default. The net effect of these amendments is that the disallowance under section 40(a)(ia) shall not be attracted in the situations in which even if the assessee has not d educted tax at source from the related payments for expenditure but the recipient of the monies has taken into account these receipts in computation of his income, paid due taxes, if any, on the income so computed and has filed his income tax return under section 139(1). There is also a procedural requirement of issuance of a certificate, in the prescribed format, evidencing compliance of these conditions by the recipients of income, but that is essentially a procedural aspect of the matter. The legislative amendment so brought about by the Finance Act, 2012, so far as the scheme of disallowance under section 40(a)(ia) is concerned, substantially mitigates the rigour of, what otherwise seemed to be, a rather harsh disallowance provision.

5. As for the question as to whether this amendment can be treated as retrospective in nature, even in the case of Bharti Shipyard (supra) - a special bench decision vehemently relied upon in support of revenue's case,the special bench, on principles, summed up the settled legal position to the effect that "any amendment of the substantive provision which is aimed at ...... (inter alia) removing unintended consequences to make the provisions workable has to be treated as retrospective notwithstanding the fact that the amendment has been given effect prospectively". It was held that if the consequences sought to be remedied by the subsequent 4 ITA No.338/Agra/2013 A.Y. 2007-08 amendments were to be treated as "intended consequences", the amendment could not be treated as retrospective in effect. The special bench the n proceeded to draw a line of demarcation between intended consequences and unintended consequences, and finally the retrospectivity of first proviso was decided against the assessee on the ground that this special bench was of the considered view that "th e objective sought to be achieved by bringing out section 40(a)(ia) is the augmentation of TDS provisions" and went on to add that "If, in attaining this main objective of augmentation of such provisions, the assessee suffers disallowance of any amount in the year of default, which is otherwise deductible, the legislature allowed it to continue". It was further observed that "this is the cost which parliament has awarded to those assessees who fail to comply with the relevant provisions by considering overall objective of boosting TDS compliance"(Emphasis by underlining supplied by us). In other words, the amendment was held to be prospective because, in the wisdom of the special bench, the 2010 amendment to Section 40(a)(ia) by inserting first proviso thereto, which is what the special bench was dealing with, was an "intended consequence" of the provision of Section 40(a)(ia).

6. However, the stand so taken by the special bench was disapproved by Hon'ble Delhi High Court in the case of CIT Vs Rajinder Kumar (362 ITR 241). While doing so, Their Lordships observed that, "The object of introduction of Section 40(a)(ia) is to ensure that TDS provisions are scrupulously implemented without default in order to augment recoveries........Failure to deduct TDS or deposit TDS results in loss of revenue and may deprive the Government of the tax due and payable "

(Emphasis by underlining supplied by us)". Having noted the underlying objectives, Their Lordships also put in a word of caution by observing that, " the provision should be interpreted in a fair, just and equitable manner ". Their Lordships thus recognized the bigger picture of realization of legitimate tax dues, as object of Section 40(a)(ia), and the need of its fair, just and equitable interpretation. This approach is qualitatively different from perceiving the object of Section 40(a)(ia) as awarding of costs on the "assessees who fail to comply with the relevant provisions by considering overall objective of boosting TDS compliance". Not only the conclusions arrived at by the special bench were disapproved but the very fundamental assumption underlying its approach, i.e. on the issue of the object of Section 40(a)(ia), was rejected too. In any event, even going by Bharti Shipyard decision (supra), what we have to really examine is whether 2012 amendment, inserting second proviso to Section 40(a)(ia), deals with an "intended consequence"

or with an "unintended consequence".

7. When we look at the overall scheme of the section as it exists now and the bigger picture as it emerges after insertion of second proviso to section 40(a)(ia), it is beyond doubt that the underlying objective of section 40(a)(ia) was to disallow deduction in respect of expenditure in a situation in which the income embedded in related payments remains untaxed due to non deduction of tax at source by the assessee. In other words, deductibility of expenditure is made contingent upon the income, if any, embedded in such expenditure being brought to tax, if applicable. In effect, thus, a deduction for expenditure is not allowed to the assessees, in cases where assessees had tax withholding obligations from the related payments, without 5 ITA No.338/Agra/2013 A.Y. 2007-08 corresponding income inclusion by the recipient.That is the clearly discernable bigger picture, and, unmistakably, a very pragmatic and fair policy approach to the issue - howsoever belated the realization of unintended and undue hardships to the taxpayers may have been. It seems to proceed on the basis, and rightly so, that seeking tax deduction at source compliance is not an end in itself, so far as the scheme of this legal provision is concerned, but is only a mean of recovering due taxes on income embedded in the payments made by the assessee. That's how, as we have seen a short while ago, Hon'ble Delhi High Court has visualized the scheme of things - as evident from Their Lordships' reference to augmentation of recoveries in the context of "loss of revenue" and "depriving the Government of the tax due and payable".

8. With the benefit of this guidance from Hon'ble Delhi High Court, in view of legislative amendments made from time to time, which throw light on what was actually sought to be achieved by this legal provision, and in the light of the above analysis of the scheme of the law, we are of the considered view that section 40(a)(ia) cannot be seen as intended to be a penal provision to punish the lapses of non deduction of tax at source from payments for expenditure - particularly when the recipients have taken into account income embedded in these payme nts, paid due taxes thereon and filed income tax returns in accordance with the law. As a corollary to this proposition, in our considered view, declining deduction in respect of expenditure relating to the payments of this nature cannot be treated as an "intended consequence" of Section 40(a)(ia). If it is not an intended consequence i.e. if it is an unintended consequence, even going by Bharti Shipyard decision (supra), "removing unintended consequences to make the provisions workable has to be treated as retrospective notwithstanding the fact that the amendment has been given effect prospectively". Revenue, thus, does not derive any advantage from special bench decision in the case Bharti Shipyard (supra).

9. On a conceptual note, primary justification for such a disallowance is that such a denial of deduction is to compensate for the loss of revenue by corresponding income not being taken into account in computation of taxable income in the hands of the recipients of the payments. Such a policy motivat ed deduction restrictions should, therefore, not come into play when an assessee is able to establish that there is no actual loss of revenue. This disallowance does deincentivize not deducting tax at source, when such tax deductions are due, but, so far a s the legal framework is concerned, this provision is not for the purpose of penalizing for the tax deduction at source lapses. There are separate penal provisions to that effect. Deincentivizing a lapse and punishing a lapse are two different things and h ave distinctly different, and sometimes mutually exclusive, connotations. When we appreciate the object of scheme of section 40(a)(ia), as on the statute, and to examine whether or not, on a "fair, just and equitable" interpretation of law- as is the guidance from Hon'ble Delhi High Court on interpretation of this legal provision, in our humble understanding, it could not be an "intended consequence" to disallow the expenditure, due to non deduction of tax at source, even in a situation in which corresponding income is brought to tax in the hands of the recipient. The scheme of Section 40(a)(ia), as we see it, is aimed at ensuring that an expenditure should not 6 ITA No.338/Agra/2013 A.Y. 2007-08 be allowed as deduction in the hands of an assessee in a situation in which income embedded in such expenditure has remained untaxed due to tax withholding lapses by the assessee. It is not, in our considered view, a penalty for tax withholding lapse but it is a sort of compensatory deduction restriction for an income going untaxed due to tax withholding lapse. The penalty for tax withholding lapse per se is separately provided for in Section 271 C, and, section 40(a)(ia) does not add to the same. The provisions of Section 40(a)(ia), as they existed prior to insertion of second proviso thereto, went much beyond the obvious intentions of the lawmakers and created undue hardships even in cases in which the assessee's tax withholding lapses did not result in any loss to the exchequer. Now that the legislature has been compassionate enough to cure these shortcomings of provision, and thus obviate the unintended hardships, such an amendment in law, in view of the well settled legal position to the effect that a curative amendment to avoid unintended consequences is to be treated as retrospective in nature even though it may not state so specifically, the insertion of second proviso must be given retrospective effect from the point of time when the related legal provision was introduced. In view of these discussions, as also for the detailed reasons set out earlier, we cannot subscribe to the view that it could have been an "intended consequence" to punish the assessees for non deduction of tax at source by declining the deduction in respect of related payments, even when the corresponding income is duly brought to tax. That will be going much beyond the obvious intention of the section. Accordingly, we hold that the insertion of second proviso to Section 40(a)(ia) is declaratory and curative in nature and it has retrospective effect from 1 st April, 2005, being the date from which sub clause (ia) of section 40(a) was inserted by the Finance (No. 2) Act, 2004.

10. In view of the above discussions, we deem it fit and proper to remit the matter to the file of the Assessing Officer for fresh adjudication in the light of our above observations and after carrying out necessary verifications regarding related payments having been taken into account by the recipients in computation of their income, regarding payment of taxes in respect of such income and regardin g filing of the related income tax returns by the recipients. While giving effect to these directions, the Assessing Officer shall give due and fair opportunity of hearing to the assessee, decide the matter in accordance with the law and by way of a speak ing order. We order so.

5. We see no reasons to take any other view of the matter than the view so taken by us in the case of Rajeev Kumar Agarwal (supra). Respectfully following the same, we uphold the grievance of the assessee in principle, and upon necessary verifications, consider deletion of impugned disallowance of Rs 7,26,585. The assessee gets the relief accordingly, if admissible.

7 ITA No.338/Agra/2013

A.Y. 2007-08

6. Ground No. 1 is thus allowed for statistical purposes in the terms indicated above.

7. In ground no.2 the assessee has raised the following grievances:-

"2. That having regard to the facts and circumstances of the case, Ld. CIT(A) has erred in law and on facts in confirming the action of Ld. AO in making disallowance of Rs.1,15,275/- (i.e. 20% of 5,76,370/-) on account of cash payment for purchase of land u/s 40A(3) of Income Tax Act, 1961."

7. So far as this grievance of the assessee is concerned, the material facts are like this. During the course of scrutiny assessment proceedings, it was noticed by the A.O. that the assessee has made payments aggregating to Rs.5,76,370/- towards purchase of land which was used as stock in trade in the business. It was in this backdrop the A.O. required the assessee to show case as to why 20% of this amount not be disallowed under section 40A(3) of the Income Tax Act, 1961. The assessee's explanation was that since payments were made for purchase of property, which does not come in the definition of goods, the disallowance under section 40A(3) of the Income Tax Act, 1961 need not be made. However, the A.O. was not satisfied with the explanation. He was of the view that since the disallowance is in respect of expenditure on purchases and since the purchases in the present case were in respect to the business of stock in trade, the assessee is hit by the disallowance under section 40A(3) of the Income Tax Act, 1961. Accordingly, he proceeded to disallow Rs.1,15,274/-, being 20% of the total 8 ITA No.338/Agra/2013 A.Y. 2007-08 payments of Rs.5,76,370/-. Aggrieved, the assessee carried the matter in appeal before the ld. CIT(A) but without any success. In his erudite order he upheld the action of the A.O. and observed as follows :-

"5.3 I have considered the rival contentions and I find from the records and even from appellant's own submissions that the nature of land purchased is not in dispute. Land has admittedly been purchased as "stock-in-trade". The appellant's nature of business is also of dealings in land and further, the assessee has itself shown the land under consideration as "stock-in-trade". Therefore, any contention that at the time of purchase, the nature of land was capital asset and only later, it was turned into stock- in-trade, is just afterthought, having no rational evidence. The appellant's argument that land is a capital asset at the time of registration of the purchase deed, is irrelevant since deeds are registered even in respect of land which are purchased by persons doing business in land.
The court decisions are very clear on this aspect and the issue is well covered by the various court decision inter-alia following:-
A. Hon'ble ITAT "A" Bench, Kolkata vide their order dated 08.10.2012 in the case of Jamir Mondal, Kolkata vs. ACIT, Circle-53, Kolkata in ITA No.128/Kol/2012, has held as under:
"4. We have heard rival submissions and gone through facts and circumstances of the case. Admittedly, the assessee's nature of business was trading in land. During the year under consideration the assessee purchased land to the tune of Rs.67,49,3151/- from different parties. The assessee made payments partly by cheque and partly in cash exceeding Rs.20,000/- from the six parties in total amounting to Rs.9,25,000/- (details of these parties are narrated in the assessment order). Ld. counsel for the assessee Shri M. Bhattacharjee relied on the decision in the case of S.A. Builders Ltd. Vs. CIT (2007) 288 ITR 1 (SC). Wherein the expression commercial expediency is explained that it is an expression of wide import and includes such expenditure as a prudent businessman incurs for the purpose of business. He stated that once there is a business expediency the expenditure should have been allowed. Further, Ld. counsel for the assessee stated that there is exception provided u/s.40A(3) of the Act and as per Rule 6DD of the Rules it takes cares only banking facility and no specific rules remains on statute book after deletion of Rule 6DDJ of the Rules so as to take care of business expediency and other relevant factors. He stated that the decision of Hon'ble Supreme Court in the case of S. A. Builders Ltd. (supra) should have been 9 ITA No.338/Agra/2013 A.Y. 2007-08 applied here. He also relied on the decision of Hon'ble Rajasthan High Court in the case of Smt. Harshila Chordia vs. ITO 298 ITR 349. When this was pointed out to the Ld. counsel that this decision pertains to preamended period of Rule 6DD of the Rules and Rule 6DD is exhaustive in exceptions and there are various exceptions enumerated. Ld. counsel could not answer whether the assessee's case falls under any of the exceptions as provided under Rule 6DD of the Rules. We on careful consideration of assessee's facts and arguments are of the view that (amended) Rule 6DD of the Rules clearly lays down the conditions or exceptions under which the rigor of the provisions of section 40A(3) of the Act may be relaxed and there is no discretion on either of the parties to extend the condition or relax the condition at will.

Even the existence, demand or necessity or business expediency does not fall under the provisions of Rule 6DD of the Rules. Hence, it cannot be said that the assessee has immunity from the provisions of section 40A(3) of the act. So, we are of the view that the lower authorities have rightly invoked the provisions of section 40A(3) of the Act and made the disallowance. We confirm the same. This issue of assessee's appeal is dismissed."

B. Hon'ble ITAT, Indore in the case of M/s. Kunjika Construction Pvt. Ltd., Ujjain vs. ITO-2(1), Ujjain in I.T.A. No.584/1nd/2012 vide their order dated 12.04.2013 has held as under:

" .....................

We have considered the rival submissions and found from record that undisputedly, the assessee was engaged in the business of builder and property development. The land so purchased during the year was treated by the assessee as its stock in trade. In respect of part of the payment made in cash for purchase of land, the Assessing Officer invoked provisions of Section 40A(3) and disallowed 20 % of such payment. We found that in the case of decision of Coordinate Bench relied on by the Id. Authorized Representative, Department was directed to make disallowance in the year of debiting such expenses in profit and loss account and an undertaking was also furnished by the assessee to the effect that it will come forward to offer the disallowance in the year in which such expenses will be debited in the profit and loss account. However, the facts of instant case are distinguishable. Since the assessee was engaged in the business of building construction and property development, the land so purchased essentially constituted its stock in trade. Even though the assessee had not shown the transaction of purchase and closing stock in trade in its profit and loss account, but once such asset is brought to the balance sheet as stock in trade, as a natural corollary, such transaction can only come out of trading account. Therefore, no purpose will be served in deferring disallowance of such expenditure, which is made in cash during the year under consideration. As per our considered view, giving such direction for deferring the disallowance to subsequent years will frustrate the purpose of Section 40A(3), which is meant for discarding cash payment made during the year in respect of trading goods. Furthermore, there will always be 10 ITA No.338/Agra/2013 A.Y. 2007-08 uncertainty as to the year in which the assessee come forward and claim such expenditure in its profit and loss account. In the instant case before us, even today, the assessee has not come forward to offer such expenditure in the profit and loss account, when more than 6 years have been passed. For the time being, even if it is presumed that the assessee will come forward in the subsequent year, but in that year, keeping in view the period of limitation, no disallowance could be agreed by the assessee in respect of cash payment made for expenditure incurred in the assessment year 2006-07. Furthermore, entries made in books of account is not so relevant for allowing or disallowing a claim of deduction which is necessarily to, be allowed as per provisions of Income-tax Act, 1961. Accordingly, we confirm the action of the CIT(A) for upholding the disallowance so made under Section 40A(3).

8. ..............."

Following the ratio decidendi of above court cases, I find that the appellant is not entitled for any relief at all and AO has rightly made disallowance in respect of land purchased as "stock-in-trade".

9. The assessee is not satisfied and is in appeal before us.

10. Having heard the rival contentions and having perused the material on record, we see no reasons to disturb the findings of and conclusions arrived by the learned CIT(A).

As rightly observed by the coordinate bench in Jamir Mondal's case (supra), the considerations of business expediency are no longer relevant but this is precisely what constitutes foundation of assessee's defence. We are not swayed by these arguments and we are unable to see any legally sustainable reasons for deletion of impugned disallowance. We, accordingly, approve the conclusions arrived at by the learned CIT(A) and decline to interfere in the matter.

11 ITA No.338/Agra/2013

A.Y. 2007-08

11. Ground No. 2 is thus dismissed.

12. In the result, the appeal is partly allowed for statistical purposes in the terms indicated above.

(Order pronounced in the open Court on 29th day of the May 2014) Sd/xx Sd/xx (BHAVNESH SAINI) (PRAMOD KUMAR) Judicial Member Accountant Member Date: 29 May, 2014 PBN/* Copy of the order forwarded to:-

1. Appellant
2. Respondent
3. CIT (Appeals) concerned
4. CIT concerned
5. D.R., ITAT, Agra Bench, Agra
6. Guard File. By Order Sr. Private Secretary Income Tax Appellate Tribunal, Agra True Copy