Income Tax Appellate Tribunal - Nagpur
Krushi Vibhag Karmchari Vrund Sahakari ... vs Income Tax Officer , Ward-1, Nagpur on 7 October, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL
SMC BENCH, NAGPUR
(AT e-Court, PUNE)
BEFORE SHRI R.S. SYAL, VICE PRESIDENT
ITA No.182/NAG/2019
निर्धारण वषा / Assessment Year : 2009-10
Krushi Vibhag Karmchari Vs. ITO, Ward-1,
Vrund Sahakari Pat Sanstha Wardha
Maryadit
Bajaj Building, Krushna
Nagar, Wardha,
Maharashtra - 442001
PAN: AACAK6196N
Appellant Respondent
Assessee by Shri Jayant Ranade
Revenue by Shri G.J. Ninawe
Date of hearing 06-10-2022
Date of pronouncement 07-10-2022
आदे श / ORDER
PER R.S. SYAL, VP:
This appeal by the assessee is directed against the order dated 28-05-2019 passed by the CIT(A)-2, Nagpur in relation to the assessment year 2009-10.
2. A small but interesting issue raised in this appeal is against denial of deduction of Rs.11,70,858 u/s 80P of the Income-tax Act, 1961 (hereinafter referred to as 'the Act').
2ITA No.182/NAG/2019
Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit
3. Pithily put, the factual panorama of the case is that the assessee is a co-operative society engaged in providing credit facilities to its members. It did not file return of income for the year under consideration. The Assessing Officer (AO) received AIR information about the assessee having deposited cash of Rs.64,86,880/- in its bank account. Notice u/s 148 was issued. The assessee did not file any return. It, however, filed certain details before the AO, like, Balance sheet, audit report, copy of bank statements and computation of income claiming deduction u/s 80P of the Act. The AO noted that the assessee had shown profit of Rs.10,87,858, against which deduction was claimed u/s 80P at Rs.8,06,746. In the absence of any co-operation forthcoming from the side of the assessee, the AO was left with no option but to complete the assessment u/s 144 r.w.s. 147 at Rs.11,70,858/-, denying the benefit of deduction u/s 80P of the Act. Denial of the deduction was based on his interpretation of section 80A(5), which stipulates a condition of filing return of income for claiming deduction, inter alia, under Part C of Chapter VI-A of the Act. The assessee challenged the denial of deduction u/s 80P before the ld. first appellate authority contending that the return could not be 3 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit filed as it faced some difficulty in getting PAN under the correct status and the consequential inability to file return of income. The ld. CIT(A) echoed the denial of deduction u/s 80P. This has brought the assessee before the Tribunal.
4. At the outset, the ld. AR submitted that section 80A(5) applies only where the assessee files his return without claiming deduction therein; and not where the return itself is not filed. Since the return per se was not filed, the ld. AR contended that section 80A(5) would have no application. Rather, he invoked section 80AC, which refers to six sections under which deduction cannot be claimed without furnishing the return of income. As section 80P does not figure in the list of sections specified in section 80AC, the ld. AR contended that the deduction u/s 80P ought to have been allowed. In the oppugnation, the ld. DR strongly relied on the impugned order.
5. I have heard both the sides and scanned through the relevant material on record. It is an undisputed fact that the assessee did not file return of income for the year under consideration either originally or pursuant to notice u/s 148. Computation of income was filed during the course of assessment proceedings in which the 4 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit deduction u/s 80P was claimed. Whereas, the authorities below have canvassed a view that the assessee violated section 80A(5) and hence the deduction was not available; the assessee has made out a case that section 80A(5) does not apply where no return is furnished and rather it is section 80AC which would govern the case and because of omission of section 80P in the list of sections given in section 80AC, the deduction should be granted. In order to appreciate the contention of the ld. AR, it would be apposite to reproduce section 80AC, before its substitution by the Finance Act, 2018 w.e.f 1.4.2018, which reads as under:
― Where in computing the total income of an assessee of any previous year relevant to the assessment year commencing on the 1st day of April, 2006 or any subsequent assessment year, any deduction is admissible under section 80-IA or section 80- IAB or section 80-IB or section 80-IC or section 80-ID or section 80-IE, no such deduction shall be allowed to him unless he furnishes a return of his income for such assessment year on or before the due date specified under sub-section (1) of section
139."
6. On going through the above provision, it is crystallized that the requirement of filing return before the time u/s 139(1) is sine qua non for claiming deduction under the six sections (80-IA or 80- IAB or 80-IB or 80-IC or 80-ID or 80-IE). In other words, if a return is filed belatedly u/s 139(4) or under any other section, 5 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit claiming deduction under any of the six sections, the writ of the section 80AC will operate to prevent its granting. This section does not deal with granting or non-granting of deduction under any other sections of Part C of Chapter VI-A, including section 80P. Thus, to infer that since section 80AC does not cover section 80P, the latter section is immune from any other statutory requirement, is wholly incorrect. In fact, section 80AC is alien to deduction under any section except the specified six sections.
7. Now, I turn to section 80A(5), which has been pressed into service by the AO for denying the benefit of deduction u/s 80P of the Act, which runs as under:
`Where the assessee fails to make a claim in his return of income for any deduction under section 10A or section 10AA or section 10B or section 10BA or under any provision of this Chapter under the heading "C.--Deductions in respect of certain incomes", no deduction shall be allowed to him thereunder.'
8. This section provides that where an assessee fails to make a claim in his return of income for any deduction, amongst others, the sections enshrined in Part C to Chapter VI-A (including section 80P and six sections as given in section 80AC), then the deduction shall not be allowed. A perusal of the mandate of section 80A(5) divulges that the claiming of deduction under various sections of 6 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit part C of Chapter VI-A in the return of income is essential. The reference in this provision is only to return of income, without any further qualification. The return may be u/s 139(1) or 139(4) or any other relevant section.
9. On a conjoint reading of sections 80A(5) and 80AC, it gets manifest that claiming of deduction under various sections of Part C of Chapter VI-A in the return of income is essential. However, an additional requirement for claiming deduction under sections 80-IA or 80-IAB or 80-IB or 80-IC or 80-ID or 80-IE is that such deduction must be claimed in a return filed u/s 139(1) of the Act. In one sense, section 80AC is an exception to section 80A(5), making the mandate of the latter section more stringent in the prescribed cases. Whereas other deductions of Part C of Chapter VI-A, including section 80P, can be claimed in the return filed under any section, including section 139(4); the six deductions as referred to in section 80AC must necessarily be claimed in the return filed u/s 139(1) only. Ex consequenti, the contention that since section 80P is not covered under section 80AC, the deduction under this section becomes automatically allowable without 7 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit adhering to the requirement of section 80A(5), is bereft of force and hence dismissed.
10. Now I advert to the requirements of section 80A(5), which stipulates that no deduction under other sections including 80P shall be allowed if the assessee fails to make such a claim in the return of income. Thus, there are twin conditions, viz., first, claiming deduction u/s 80P and second, claiming such deduction in the return of income. There is no dispute on the first condition, which has been satisfied in this case as the assessee did claim the deduction albeit during the course of assessment proceedings. The whole controversy revolves around the second condition, which says that the claim should be made in the return of income. The assessee in the extant case did not file any return of income, but made a claim of the deduction in computation of income filed during the course of the assessment proceedings. The moot question is whether the requirement of making a claim in the return of income is a mandatory or a directory requirement. If it is held as mandatory, then the claim must be made in the return of income, failing which the benefit of deduction would be lost. Au contraire, if it is held as directory, then the claim made either in the return of 8 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit income or in any manner before the conclusion of assessment proceedings, as is the case under consideration, would validate the entitlement.
11. The Hon'ble Supreme Court in CIT vs. G.M. Knitting Industries (P.) Ltd. (2015) 376 ITR 456 (SC) came across a situation in which the assessee claimed additional depreciation in Form 3AA but the Form was not furnished along with the return of income. Such Form was submitted during the course of assessment proceedings. The AO denied the claim on the ground that the Form 3AA was required to be statutorily filed along with the return of income. The view of the AO was reversed by the Tribunal as well as the Hon'ble High Court by holding that even if the Form was filed during the course of assessment proceedings, it amounted to sufficient compliance. The Hon'ble Supreme Court, taking note of the judgment in CIT Vs. Shivanand Electronics (1994) 209 ITR 63 (Bom), approved the view of the Hon'ble High Court having the effect that the requirement of filing Form 3AA was a necessary ingredient for claiming additional depreciation, but the timing of filing the Form was a directory requirement, which was fulfilled on filing it even during the course of assessment proceedings. The 9 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit Hon'ble Bombay High Court in Shivanand Electronics (supra) dealt with the requirement of filing audit report for the purpose of claiming deduction u/s 80J, which required that the report should be filed "along with return of income'' under s. 80J(6A). It held that such requirement of filing the audit report along with the return of income was not mandatory, but directory in the sense that if assessee complied with the same before completion of assessment, deduction under s. 80J, on the basis of such report, was allowable.
12. Recently, the Hon'ble Supreme Court was confronted with the claim of benefit u/s 10B in Pr.CIT vs. Wipro Limited (2022) 446 ITR 1 (SC). The assessee furnished original return taking the benefit of section 10B and did not carry forward the loss. Thereafter, a revised return was filed foregoing the claim of deduction u/s 10B. The AO rejected the withdrawal of exemption under Section 10B by holding that assessee did not furnish the necessary declaration in writing before due date of filing return of income, which was an essential requirement for not claiming the benefit of section 10B. The Hon'ble High Court decided the issue in favour of the assessee by holding that the requirement of filing the declaration was mandatory but filing it along with the return of 10 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit income u/s 139(1) was a directory requirement. The matter was brought by the Revenue before the Hon'ble Supreme Court. The assessee, inter alia, relied on the judgment of the Apex Court in G.M. Knitting Industries (supra). Their Lordships held that the requirement of filing the report in support of deduction u/s 10B was not a directory but a mandatory requirement. It further held that both the conditions of - filing the declaration and filing it before the time limit u/s 139(1) - were mandatory and had to be cumulatively satisfied. Rejecting the reliance on G.M. Knitting Industries (supra), the Hon'ble Supreme Court held that that decision was relevant in the context of deduction provisions and not the exemption provisions as given under Chapter III of the Act. As the Hon'ble Summit Court in Wipro Limited (supra) was dealing with section 10B, falling under Chapter III of the Act, it held qua G.M. Knitting Industries (supra) that: `Therefore, the said decision shall not be applicable to the facts of the case on hand, while considering the exemption provisions. Even otherwise, Chapter III and Chapter VI-A of the Act operate in different realms and principles of Chapter III, which deals with "incomes which do not form a part of total income", cannot be equated with 11 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit mechanism provided for deductions in Chapter VI-A, which deals with "deductions to be made in computing total income". Therefore, none of the decisions which are relied upon on behalf of the assessee on interpretation of Chapter VI-A shall be applicable while considering the claim under Section 10B (8) of the IT Act.'
13. On going through the judgments in G.M. Knitting Industries (supra) in juxtaposition to Wipro Limited (supra), the principle which emerges is that the fulfillment of requirement of making a claim for exemption under the relevant sections of Chapter III in the return of income is mandatory, but when it comes to the claim of a deduction, inter alia, under the relevant sections of Chapter VI-A, such requirement becomes directory. In the latter case, the making of a claim even after the filing of return but before completing the assessment, meets the directory requirement of making a claim in the return of income. The instant case involves deduction u/s 80P and hence, would be governed by the principle laid down in G.M. Knitting Industries (supra), as per which the making of a claim of deduction is mandatory but the timing is directory. Even if the claim is made during the course of assessment proceedings, such a claim has to be allowed. In view 12 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit of the foregoing discussion, I am satisfied that the authorities below were not justified in rejecting the assessee's claim of deduction u/s 80P only on the ground that such a claim was not made in the return but during the course of assessment proceedings. The impugned order is ergo set aside and the matter is remitted to the file of the AO for examining the claim of deduction u/s 80P on merits.
14. In the result, the appeal is allowed for statistical purposes.
Order pronounced in the Open Court on 7th October, 2022.
- Sd/-
(R.S.SYAL)
VICE PRESIDENT
पण
ु े Pune; ददिधांक Dated : 7 October, 2022
th
GCVSR
आदे श की प्रतिलिपि अग्रेपिि/Copy of the Order is forwarded to:
1. अपीऱधर्थी / The Appellant;
2. प्रत्यर्थी / The Respondent;
3. The CIT(A)-2, Nagpur
4. The Pr.CIT-2, Nagpur
5. विभागीय प्रविविवि, आयकर अपीलीय अविकरण, Nagpur / DR, Nagpur
6. गार्ड फाईल / Guard file आदे शानस ु ार/ BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अविकरण ,पुणे / ITAT, Pune 13 ITA No.182/NAG/2019 Krushi Vibhag Karmchari Vrund Sah Pat Sanstha Maryadit Date
1. Draft dictated on 06-10-2022 Sr.PS
2. Draft placed before author 07-10-2022 Sr.PS
3. Draft proposed & placed before the JM second member
4. Draft discussed/approved by Second JM Member.
5. Approved Draft comes to the Sr.PS/PS Sr.PS
6. Kept for pronouncement on Sr.PS
7. Date of uploading order Sr.PS
8. File sent to the Bench Clerk Sr.PS
9. Date on which file goes to the Head Clerk
10. Date on which file goes to the A.R.
11. Date of dispatch of Order.
*