Income Tax Appellate Tribunal - Chandigarh
Bebo Technologies Pvt. Ltd.,, Mohali vs Department Of Income Tax on 3 July, 2013
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIGARH BENCH 'A', CHANDIGARH
BEFORE SHRI T.R. SOOD, ACCOUNTANT MEMBER
AND Ms. SUSHMA CHOWLA, JUDICIAL MEMBER
ITA No.532 /Chd/2010
(Assessment Year : 2006-07)
The D.C.I.T. Vs. M/s Bebo Technologies Pvt.Ltd.,
Circle-6(1), # 491, Phase-4,
Mohali. Mohali.
PAN: AABCB9492K
(Appellant) (Respondent)
Appellant by : Shri N.K.Saini, DR
Respondent by : Shri Tej Mohan Singh
Date of hearing : 03.07.2013
Date of Pronouncement : 26.08.2013
ORDER
PER SUSHMA CHOWLA, J.M, :
The appeal filed by the Revenue is against the order of the Commissioner of Income-tax(Appeals), Chandigarh dated 26.2.2010 r e l a t i n g t o a s s e s s m e n t ye a r 2 0 0 6 - 0 7 a g a i n s t t h e p e n a l t y l e v i e d u n d e r section 271AA of the Income Tax Act, 1961.
2. The Revenue has raised the following grounds of appeal :
"1. On the facts and in the circumstances of the case, the ld.CIT(A) has erred in allowing appeal of the assessee without appreciating the facts of the case.
2. On the facts and in the circumstances of the case, the ld.CIT(A) has erred in deleting the penalty of Rs.8,06,932/- in Appeal No.179/P/08-09 dated 26/02/2010, made by the A.O. for non furnishing the information as per provisions u/s 92D of I.T.Act 1961, in the prescribed u/s 10D of I.T. Rules.
3. Whether in the fact and circumstances of the case and in law the Ld. CIT(A) has erred in not appreciating the fact that Section 271AA doesn't require a period of 30 days to be given from the date of show cause & imposition of penalty and that 2 adequate opportunity was given to the assessee to furnish the requisite information.
4. Whether in the fact and circumstances of the case and in law the Ld. CIT(A) has failed to consider the contention raised by the Assessing Officer by letter dated 24.11.2009, 04.01.2010 and 22.02.2010."
3. The issue raised in the appeal filed by the Revenue is against the deletion of penalty levied u/s 271AA of the Income Tax Act amounting to Rs.8,06,932/-.
4. The brief facts of the case are that the assessee had furnished return of income declaring total income of Rs.55887/-. The case of the a s s e s s e e w a s p i c k e d u p f o r s c r u t i n y. The assessee was engaged in the business of testing of software for its associate enterprise Raicolnc aba QASource based in USA. The assessee had earned total receipts of Rs.4,03,06,611/- from its associate enterprise. The said amount received by the assessee as per the Assessing Officer was on account of international transaction as defined in section 92B of the Income Tax Act. The Assessing Officer noticed that the assessee alongwith its audit report had furnished in Form No. 3CEB the details of international transactions and transactional net marginal method was declared to have been used to determine the arms length price u/s 92C(1) of the Act. The Assessing Officer noted that in view of the assessee entering into international transaction, as per section 92D of the Act, the assessee had to maintain and keep information and documents as prescribed under Rule 10D of the Income Tax Rules. During the course of assessment p r o c e e d i n g s v i d e o r d e r - s h e e t e n t r y, d a t e d 1 0 . 1 0 . 2 0 0 8 , t h e a s s e s s e e w a s asked to furnish complete working of arms length price for transaction with associate enterprise alongwith the documents as per Rule 10D of the Income Tax Rules. On the next date of hearing i.e. 21.10.2008 the assessee filed written reply but did not produce the documents as per 3 Rule 10D of the Income Tax Rules. The Assessing Officer show caused the assessee vide letter dated 7.11.2008 to produce all the records prescribed under Rule 10D of the Income Tax Rules b y 14.11.2008. The extract of the letter is reproduced at page 2 of the penalty order. The assessee was also informed that the failure to produce the said information would attract penalty u/s 271AA of the Act. None attended on behalf of the assessee on 14.11.2008. The Assessing Officer deputed the Inspector for verification of documents maintained as per Rule 10D of the Income Tax Rules. The Inspector carried out the inspection on 14.11.2008 and submitted the report in which as per the Assessing Officer he had reported that the company had not maintained any record as per clause (g), (h) and (l) of Rule 10D of the Income Tax Rules. Another opportunity was given to the assessee to produce the documents on 17.11.2008, on which date no details were filed. The Assessing Officer in view thereof held the assessee liable to penalty u/s 271AA of the Act and levied penalty @ 2% of the value of international transaction of Rs.4.03 crores and imposed penalty of Rs.8,06,932/-. The order l e v yi n g p e n a l t y u / s 2 7 1 A A o f t h e A c t w a s p a s s e d a f t e r a p p r o v a l o f J C I T , Range-6, Mohali vide letter No.5390 dated 5.12.2008. The said penalty was levied vide order dated 21.11.2008/12.12.2008.
5. During the appellate proceedings before the CIT (Appeals), the assessee filed written submissions, which are incorporated under para 6 at page 3 to 8 of the appellate order in which the assessee explained the proceedings before the Assessing Officer from date to date and also pointed out that the counsel for the assessee had appeared on 24.11.2008 and submitted the requisite documents on record which have not been considered by the Assessing Officer. Specific report on the objections highlighted by the learned counsel for the assessee were called for from 4 the Assessing Officer by the CIT (Appeals) vide office letter dated 17.12.2009 and the contents of the said letter are reproduced under para 7 at page 5 of the appellate order. In reply the Assessing Officer vide letter dated 4.1.2010 made submissions which are incorporated under para 8 at pages 5 and 6 of the appellate order. Further opportunity was sought by the Assessing Officer to explain the case and the matter was fixed on 17.2.2010 on which date both the learned A.R. for the assessee and the Assessing Officer were present and as per the CIT (Appeals) the technical issues were discussed. The Assessing Officer was confronted t h a t m i n i m u m p e r i o d o f 3 0 d a ys w a s p r e s c r i b e d u / s 9 2 D ( 3 ) o f t h e A c t and the same was not given to the assessee and the order was passed in undue haste. I n r e p l y t h e A s s e s s i n g O f f i c e r a r g u e d t h a t 3 0 d a ys t i m e was given since the assessee was asked as per order-sheet entry dated 31.10.2008, 3.11.2008 and 5.11.2008 to give working of arms length p r i c e a n d t h e o r d e r l e v yi n g p e n a l t y w a s p a s s e d o n 1 2 . 1 2 . 2 0 0 8 , t h e assessee had got more than one month. The Assessing Officer further stated that even if the period was considered from 7.11.2008, on which date the show cause notice was actually given and the order was passed on 12.12.2008. The CIT (Appeals) on perusal of the record held that some vital facts emerge, which are as follows :
(i) During the course of assessment proceedings, the Counsel was asked vide order sheet entry dated 10.10.08 & 21.10.08 to give complete working of arms length price alongwith other documents.
(ii) A letter dated 7.11.08 received by the assessee on 8.11.08 stated that "This may be construed as a show-cause u/s 271AA under the Income Tax Act for this purpose.
(iii) In this show-cause, 5 days time was afforded to the assessee to get requisite documents.
(iv) On the 6th day, the Inspector was sent for inspection of the documents called for. The report signed by 5 the Inspector reads as "Inspected all the documents and the inspection was carried out".
(v) An undated report of the Inspector seen by the Assessing Officer on 14.11.08 states that he had found that the Company did not maintain any record required as per clause (g) (h) & (l) of Rule 10D of the Income Tax Rules, 1962.
(vi) In the meanwhile, since assessment proceedings were going on, Sh.Sapra, C.A. and employee of the Company attended on 17.11.08 and sought adjournment till 24.11.08 which was granted. On 24.11.08, there was a discussion on the transfer pricing report submitted by the Counsel. The discussion was regarding the basis of selection of comparables and whether the companies chosen were into software testing or not and the case was adjourned to 28.11.08.
(vii) The penalty order is dated 21.11.08 which has been dispatched on 12.12.08. The date clearly mentioned on the order is 21.11.08/12.12.08.
(viii) It is pertinent to mention here that on 21.11.08, the officer who has signed the penalty order was not even posted there. Sh.Pathania, ACIT who has signed the order was posted as ACIT, Circle 6(1), Chandigarh on 27.11.08, meaning thereby that he imposed the penalty without any application of mind.
(ix) Since this order was to be approved by the JCIT, Range-6, Chandigarh, the approval was given on 5.12.08 meaning thereby that the order passed on 21.11.08 was approved on 5.12.08 and dispatched on 12.12.08.
(x) No opportunity of being heard was granted to the assessee as envisaged in section 274(1) of the Income Tax Act, 1961, before imposition of penalty."
6. The CIT (Appeals) vide para 12 held as under :
"12. The Assessing Officer's contention that since the notice was served on 8.11.08 and penalty imposed on 12.12.08, the assessee got the requisite time and opportunity is not tenable since firstly the notice required him to produce the books and documents within 5 days instead of 30 days extendable to 60 as provided u/s 92-D of the Act and secondly as already detailed, the draft penalty order was prepared on 21.11.08 which was approved by the JCIT on 5.12.08. Furthermore, the assessee was not given reasonable opportunity of being heard before imposition of penalty."6
7. In view thereof, the CIT (Appeals) held that "neither mandatory timelines have been adhered to while imposing penalty in this case, nor was any opportunity granted to the assessee before imposition of the same. This is strongly indicative of the fact that the issue was prejudged and imposition of penalty was pre-decided".
8. The Revenue is in appeal against the order deleting penalty u/s 271AA of the Act. The learned D.R. for the Revenue placed on record the copy of the order-sheet entries passed in the case. It was pointed out by the learned D.R. for the Revenue that under the provisions of section 92D r.w.s.10D of the Act the period is prescribed. The learned D.R. for the Revenue pointed out that the Assessing Officer allowed one and half month's time to the assessee to furnish the requisite details and the assessee failed to produce the documents on various occasions. Further the assessee failed to maintain details as per clause (g), (h) and (l) of Rule 10D of Income Tax Rules. The learned D.R. for the Revenue further drew our attention to the findings of the CIT (Appeals) at page 6 of the appellate order.
9. The learned A.R. for the assessee pointed out that section 92D of the Income Tax Act talks of show cause notice and mere writing in order-sheet does not tantamount to issue of notice. It was stressed b y the learned A.R. for the assessee that first notice was issued for 7.11.2008. The learned A.R. for the assessee pointed that assessment p r o c e e d i n g s i n t h e c a s e w e r e s t i l l p e n d i n g b u t t h e o r d e r l e v yi n g p e n a l t y was passed before the close of the assessment proceedings. The learned A.R. for the assessee further submitted that the reply filed by the assessee on 8.12.2008 was not considered by the Assessing Officer. It 7 was further pointed out that the report in Form No. 3CEB is dated 5.7.2006 and transactional net marginal method was followed in the report of transfer pricing. The learned A.R. for the assessee stressed that no details as per clause (g), (h) and (l) of Rule 10D of Income Tax Rules were to be kept as there were no uncontrolled transactions. An alternate plea was raised by the learned A.R. for the assessee that penalty levied in the present case was only in connection with the technicalities and no revenue loss was caused in the case. Reliance was placed on the decision of the Hon'ble Supreme Court in Hindustan Steel Ltd. Vs. State of Orissa [83 ITR 26 (SC)] for the proposition that in the absence of any revenue loss, no penalty was leviable. Further reliance was placed on undermentioned decisions:
1) Cargill India (P) Ltd. Vs. DCIT,
110 ITD 616/7 DTR (Del)(Trib) 210
2) ACIT Vs. Smith & Newphew Healthcare Pvt. Ltd.
48 SOT 607 (Mum)/16 Taxman 5 (Mum-Trib)
3) DCIT Vs. M/s Leroy Somer & Controls(India)(P)Ltd.
ITA No.1330/Del/2011 - A.Y.2005-06
4) ACIT Vs. M/s Global One India Pvt. Ltd.
ITA Nos.5164 & 5165/Del/2011 - A.Y. 2005-06
10. We have heard the rival contentions and perused the record. The
p e r u s a l o f t h e o r d e r l e v yi n g p e n a l t y u n d e r s e c t i o n 2 7 1 A A o f t h e A c t passed by the Assessing Officer and the photocopy of order sheet entries reflect the undermentioned position :
a) On 10.10.2008 queries were raised by the Assessing Officer including furnishing of complete working of arms length price for transaction with associate concern alongwith concerned documents as per Rule 10 D of the Income Tax Rules.
b) On 21.10.2008 the counsel for the assessee appeared and he was asked to provide details including the details of working 8 of arms length price. The hearing was adjourned to 31.10.2008.
c) On 31.10.2008, the counsel attended and was again asked to file complete details as per order-sheet entry dated 21.10.2008. The hearing was adjourned to 3.11.2008.
d) On 3.11.2008 the counsel appeared and he was asked to clarify whether covered under (i) (a) or (i) (b) of Explanation-2 to section 10B of the Act. The case was adjourned to 5.11.2008.
e) On 5.11.2008 a request was made for adjournment and the hearing was adjourned to 12.11.2008.
f) On 7.11.2008 show cause letter was issued to the assessee.
g) On 14.11.2008 none attended the hearing on behalf of the assessee. The Inspector was deputed to go and inspect the records maintained as per section 92D of the Act and Rule 10D of the Income Tax Rules in respect of the international transaction.
h) On 14.11.2008 there was note by which the report of the Inspector was placed on record and it was also noted that the assessee was maintaining complete record as per Rule 10D of the Income Tax Rules.
i) O n 1 7 . 1 1 . 2 0 0 8 t h e c o u n s e l a n d t h e e m p l o ye e o f t h e a s s e s s e e a t t e n d e d t h e h e a r i n g a n d s u b m i t t e d t h e r e p l y. He stated that all the record available had been shown to the Inspector. The hearing was adjourned to 24.11.2008.
j) On 24.11.2008 the counsel for assessee attended and submitted the transfer pricing report. The Assessing Officer noted that the counsel had stated that the transfer pricing report had been prepared by the C.A. and had been prepared r e c e n t l y a n d w a s h a n d e d o v e r t o h i m t o d a y o n l y. He was enquired as to when this report was made. The Assessing Officer observed that the report was submitted in the last week after the query on transfer pricing was raised. He was 9 also asked to give the basis of selection of companies in the line of business in which comparable companies were working. He was specifically asked whether the companies which have been chosen as comparables were into software testing or not. The hearing was adjourned to 28.11.2008.
k) On 28.11.2008 none appeared on behalf of the assessee and notice u/s 143(2) was issued for 8.12.2008.
l) On 8.12.2008 the counsel for the assessee appeared and filed written reply and the case was partly examined and discussed. The hearing was adjourned for 12.12.2008.
m) On 12.12.2008 the learned counsel appeared and case was partly discussed. Further the Assessing Officer asked the assessee to show cause as to why provisions u/s 10B(7) should not be applied and the case was adjourned for 19.12.2008.
n) On 19.12.2008 the learned counsel appeared and the case was partly discussed and the hearing was adjourned to 24.12.2008.
o) On 24.12.2008 the learned counsel appeared and the case was discussed.
p) On 29.12.2008 the order was passed.
11. The photocopies of the order-sheet entries have been furnished on record by the learned D.R. for the Revenue.
12. The assessee has also furnished Paper Book in which it has annexed Form No.3CEB alongwith annexure 1 to 12 of the Paper Book, copies of the replies dated 7.11.2008, 12.11.2008, 14.11.2008, 17.11.2008, 24.11.2008 alongwith copies of transfer pricing report are annexed at pages 13 to 19 of the Paper Book. Thereafter the copies of the written submissions furnished before the CIT (Appeals) are annex ed. The learned A.R. for the assessee pointed out that the Tribunal in ITA 10 No.1115/Chd/2008 and ITA No.116/2009, vide order dated 29.4.2011 had h e l d t h a t i n t h e c a p t i o n e d a s s e s s m e n t ye a r t h e i n t e r n a t i o n a l t r a n s a c t i o n between the assessee and its associated enterprise was at arm's length price. The copy of the said order of the Tribunal is placed at page 108 to 151 of the Paper Book.
13. Now coming to the relevant provisions section 92D of the Act, we find that under section 92D of the Act it is provided that where a person, who had entered into an international transaction, is bound to keep and maintain such information and documents in respect thereof as may be prescribed. The said prescription of documents is as per Rule 10D of the Income Tax Rules. Under section 92D (3) of the Income Tax Act, the Assessing Officer or the CIT (Appeals), during the course of an y proceedings under the Act, may require such person who had entered into international transaction, to furnish information or documents in respect thereof, as may be prescribed under sub-section (1), within the period of 3 0 d a ys f r o m t h e d a t e o f r e c e i p t o f n o t i c e i s s u e d i n t h i s r e g a r d . The p r o v i s o e n t a i l s e x t e n s i o n o f t h e p e r i o d o f 3 0 d a ys b y a f u r t h e r p e r i o d n o t e x c e e d i n g 3 0 d a ys . T h e i n f o r m a t i o n a n d t h e d o c u m e n t s r e q u i s i t i o n e d u / s 92D of the Act are prescribed under Rule 10D of the Income Tax Rules. The said information and/documents are to be maintained by the person entering into an international transaction, where the aggregate value of the said transaction exceeds Rs.1 crore. The proviso provides that the assessee is required to substantiate its claim of the income arising from international transaction to have been computed in accordance with section 92 of the Act. The information and documents are to be kept and m a i n t a i n e d f o r a p e r i o d o f 8 ye a r s f r o m t h e e n d o f t h e r e l e v a n t a s s e s s m e n t ye a r . A n y p e r s o n w h o e n t e r s i n t o i n t e r n a t i o n a l t r a n s a c t i o n i s to obtain a report from the Accountant and furnish the said report before 11 the specified date in the prescribed form and verified in the prescribed manner by such Accountant. Under Rule 10E of the Income Tax Rules it is provided that the report of the Accountant is required to be furnished under section 92E of the Act in Form No. 3CEB. Where the assessee has failed to keep and maintain the information and documents as required u/s 92D(1) or (2) of the Act, the Assessing Officer or the CIT (Appeals) may direct levy of penalty u/s 271AA of the Act being equal to 2% of the value on each international transaction entered into by such persons. Section 271AA of the Act reads s under:
"271AA. Without prejudice to the provisions of section 271, if any person fails to keep and maintain any such information and document as required by sub- section (1) or sub-section (2) of section 92D, the Assessing Officer or Commissioner (Appeals) may direct that such person shall pay, by way of penalty, a sum equal to two per cent of the value of each international transaction entered into by such person."
14. I n t h e f a c t s o f t h e p r e s e n t c a s e , a d m i t t e d l y, t h e a s s e s s e e h a d entered into international transactions with associate concern. In view of the such international transaction, the assessee was to keep and maintain the information and documents as prescribed under Rule 10D of the Income Tax Rules, which in turn is authorized b y section 92D(1) of the Act. From the perusal of the documents furnished by the assessee in the Paper Book filed before us we find that the assessee had furnished audit report in Form No. 3CEB which is dated 5.7.2006 and is placed at pages 1 to 12 of the Paper Book. In the annexure to the said audit report, the particulars relating to international transactions were furnished. The assessee had also furnished the information in respect of its transaction with Raicolnc aba QASource, the associate concern in Annexure-A. The name and address of the associate enterprise alongwith brief description of the business carried out is furnished. In Annex ure-B 12 of Form No.3CEB, the assessee had detailed international transaction c a r r i e d o u t b y t h e a s s e s s e e f o r t h e f i n a n c i a l ye a r 2 0 0 5 - 0 6 w h i c h t o t a l e d to Rs.4.03 crores. The said transaction has been found to be at arms' length price and no adjustment is required to be made as held by the Tribunal (supra) in assessee's own case vide order dated 29.4.2011. Once the transaction between associate concerns has been accepted to be at arms' length price, first of all, there is no merit in the levy of penalty under section 271AA of the Act.
15. The provisions of section 271AA of the Act require giving of show cause notice to the assessee and period of show cause is prescribed as 30 d a ys . A s r e f e r r e d b y u s i n t h e p a r a s h e r e i n a b o v e , t h e s h o w c a u s e n o t i c e given by the Assessing Officer suffers from infirmity as the stipulated s h o w c a u s e p e r i o d o f 3 0 d a ys h a s n o t b e e n g i v e n t o t h e a s s e s s e e . F u r t h e r u n d e r t h e p r o v i s i o n s o f t h e A c t , e x t e n s i o n o f 3 0 d a ys c a n a l s o b e provided to the assessee, which again has not been given. Even if accept the contention of the learned D.R. for the Revenue that show cause notice could be given by way of order sheet entries and there was no requirement of giving separate show cause notice in writing, we find that first query was raised by order sheet entry dated 10.10.2008. The order l e v yi n g penalty under section 271AA of the Act is dated 21.11.2008/12.12.2008. If the period prescribed under the Act for r e p l yi n g t o t h e s h o w c a u s e n o t i c e w a s t o b e c o n s i d e r e d i . e . 3 0 d a ys e x t e n d a b l e t o 6 0 d a ys , t h e o r d e r p r o p o s e d b y t h e A s s e s s i n g O f f i c e r o n 21.11.2008 is passed in a hurry and is bad in law. Further the Assessing Officer had made enquiries through the Inspector, who vide Report dated 14.11.2008, admitted that the assessee was maintaining records, which were inspected by him at the premises of the assessee. The Assessing Officer refers to another report of Inspector, which is contrary to the 13 first report, but the same cannot be relied upon, as it was not confronted to the assessee during the assessment proceedings or thereafter. Another plea raised by the learned A.R. for the assessee was that it was not the case of the Assessing Officer that the assessee had not kept the records. Only objection was that the assessee had not maintained particulars as per clauses (g),(h) & (l) of Rule 10D of Income Tax Rules, which as per the learned A.R. for the assessee, were not prescribed documents vis-à- vis the assessee, as there was no uncontrolled transactions. The perusal of Rule 10D of Income Tax Rules reflects that documents and information prescribed under Rule 10D of Income Tax Rules are voluminous and various clauses are prescribed under Sub-Rule(1) thereof, and all such clauses are not applicable to a given case.
16. The Delhi Bench of the Tribunal in Cargill India (P) Ltd. Vs. DCIT (supra) held as under:
"The documents and information prescribed under rule 10D is voluminous and it would only be in rarest cases, that all the clauses of sub-rules would be attracted. It is not possible to casually ask for information under all the clauses. It is likely that in some cases, the assessee need not carry any analysis of functions performed, risk assumed and assets employed; there may be an exactly similar uncontrolled transaction with independent unconnected party to establish that transaction was an arm's length transaction. In such a case, clause (e) of rule 10D(1) would have no application and no information under this clause need be maintained or produced before the tax authorities. Likewise, there might be no necessity to carry economic analysis, take forecasts, budgets or other financial estimates of business. International transaction involved may be of such a nature, that analysis and forecasts, etc., mentioned above have no connection or relevance for the determination of ALP. Depending upon the nature of the transaction, question of application of assumptions, policies or price negotiations and, therefore, of clause (k) of sub-rule (1) would arise. This is itself indicated in the said clause by use of word 'if any'. It is, therefore, clear that one or more clauses of sub-rule (1) are applicable and not all clauses of the rule in a given case. It would all depend upon the facts and circumstances of the case, more particularly the nature of international transactions carried or services involved.14
Likewise, supporting documents, official publications, reports, market research studies, technical publications of the Government or other institute of national or international repute, and all the documents mentioned in rule 10D(3) may not be needed in case of every assessee. Stock exchange, price publication or commodity, market quotations would only be relevant in cases of international transactions involving stock or commodities. Such information would be totally irrelevant in cases of transactions, say for example relating to 'intangibles'. Application of one or more clauses of sub-rule (3) would depend upon facts involved in the international transactions. Further, if official publications are needed in the case, other documents like report, studies, and data from the Government agencies mentioned in the same clause might not be required. Information even in the same clause may be alternative in some cases. It is evident from the information/documents prescribed in sub-rules of rule 10D that the assessee and the tax authorities are to see what information and documents and from which particular clause is relevant and, therefore, needed for determining ALP. The consideration of this aspect is material before issuing notice under section 92D(3), if it is to serve its purpose."
17. The perusal of the information and documents required to be kept and maintained under section 92D of the Act as per Rule 10D of Income Tax Rules reflects voluminous documents and information are prescribed thereunder and only in rare cases all the clauses of Sub-Rule to Rule 10D would be applicable. The facts and circumstances of each case would determine the requisite documents/information to be maintained in relation to the international transactions carried on by the assessee. The requirement of law is not to maintain each and every document but maintain such documents as depending upon the facts and circumstances of the international transactions carried on by the assessee. C o n s e q u e n t l y, t h e a p p l i c a t i o n o f a l l o r m o r e c l a u s e s o f S u b R u l e s w o u l d not be attracted. In view thereof where the Assessing Officer has show caused the assessee to file details/documents maintained as per Rule 10D of Income Tax Rules without specifying any particulars itself, we find n o m e r i t i n t h e o r d e r o f t h e A s s e s s i n g O f f i c e r l e v yi n g p e n a l t y u n d e r section 271AA of the Act, holding the assessee not to have maintained certain documents. Further the Assessing Officer has levied the said 15 penalty under section 271AA of the Act as the assessee had defaulted in not maintaining details as per clause (g),(h) & (l) of Form No.10D, which as explained by the learned A.R. for the assessee, were not to be maintained by the assessee.
18. Another aspect of the proceedings before the Assessing Officer l e v yi n g p e n a l t y u n d e r s e c t i o n 2 7 1 A A o f t h e A c t r e f l e c t t h a t t h e p e n a l t y proceedings were initiated by another officer, who proposed the order on 21.11.2008. Though on 24.11.2008 during the assessment proceedings, there was discussion on transfer pricing, as noted by the CIT (Appeals). On 27.11.2008, another officer was posted, who did not conduct any p e n a l t y p r o c e e d i n g s , b u t s i g n e d t h e o r d e r l e v yi n g p e n a l t y u n d e r s e c t i o n 271AA of the Act and dispatched the same on 12.12.2008 itself, after receiving approval from JCIT, Range 6, Chandigarh dated 5.12.2008. It reflects no opportunity of hearing was afforded by the Officer imposing penalty under section 271AA of the Act.
19. In view of the above said facts and circumstances, we are in c o n f o r m i t y w i t h t h e f i n d i n g s o f C I T ( A p p e a l s ) t h a t t h e o r d e r l e v yi n g penalty under section 271AA of the Act was passed in perfunctory manner without giving requisite show cause notice and without affording proper opportunity to the assessee. Further there is no merit in the levy of penalty under section 271AA of the Act even on the merits of the case as the Inspector deputed to inspect the record of the assessee had given a report that the assessee had maintained requisite documents. No reliance can be placed on the second report of the Inspector as the same was not confronted to the assessee. Even otherwise there is no merit in the levy of penalty under section 271AA of the Act for the default of not maintaining details as per clause (a), (h) and (l) of Form No.10D, which were not maintainable by the assessee. The international transaction 16 entered upon by the assessee with its associate concern has been held to be at arms' length and as such there is no merit in the levy of penalty under section 271AA of the Act. Upholding the order of the CIT (Appeals) we dismiss the grounds of appeal raised by the Revenue.
20. In the result, the appeal filed b y the Revenue is dismissed.
Order pronounced in the open court on this 26th day of August, 2013.
Sd/- Sd/-
(T.R.SOOD) (SUSHMA CHOWLA)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated 26 t h August, 2013
*Rati*
Copy to: The Appellant/The Respondent/The CIT(A)/The CIT/The DR.
Assistant Registrar, ITAT, Chandigarh