Income Tax Appellate Tribunal - Raipur
Sun And Sun Inframetric Pvt. Ltd., ... vs Assistant Commissioner Of Income Tax, ... on 25 October, 2021
IN THE INCOME TAX APPELLATE TRIBUNAL "RAIPUR" BENCH, RAIPUR BEFORE SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER & SHRI N. K. CHOUDHRY, JUDICIAL MEMBER आयकर अपील सं./I.T.A. No.22/RPR/2021 ( नधा रण वष / Assessment Year : 2016-17) Sun and Sun Inframetric Pvt Ltd बनाम/ Assistant Commissioner of 11/146, Chikni Mandir, Malviya Vs. Income-tax, Road, Raipur, Chhattisgarh Central Circle-1, Raipur थायी ले खा सं ./जीआइआर सं ./PAN/GIR No. : AACCN 1338 F (अपीलाथ /Appellant) .. ( यथ / Respondent) अपीलाथ ओर से /Appellant by : Shri Prafulla Pendse, CA यथ क ओर से/Respondent by : Shri P.K. Mishra, C IT-DR ु वाई क तार ख / Date of Hearing सन 30.07.2021 घोषणा क तार ख /Date of Pronouncement 25.10.2021 आ दे श/O R D E R PER PRADIP KUMAR KEDIA - AM:
The captioned appeal has been filed at the instance of the assessee against the revisional order of the Principal Commissioner of Income Tax ("PCIT" in short), Raipur-1 communicated to the assessee on 27.03.2021 passed under Section 263 of the Income Tax Act, 1961 ("the Act" in short) whereby the assessment order passed by the Assessing Officer ("AO" in short) dated 28.12.2018 under section 143(3) of the Act concerning Assessment Year ("AY" in short) 2016- 17 was sought to be set aside for reframing the assessment in terms of supervisory jurisdiction.
2. As per its grounds of appeal, the assessee has challenged the revisional action of the PCIT whereby the Assessing Officer was directed to pass the assessment order de novo after making enquiries ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 2 -
on the points set out in the notice which was already examined and considered during the original assessment proceedings concerning AY 2016-17. The assessee has challenged the assumption of jurisdiction by the PCIT under Section 263 of the Act on the ground that the Assessment Order under revision is neither erroneous nor prejudicial to the interest of the revenue.
3. Briefly stated, the assessment in the instant case was framed under Section 143(3) of the Act vide order dated 28.12.2018 by the Assessing Officer whereby the total income of the assessee was assessed at Rs.8,96,515/-. Thereafter, in exercise of jurisdiction under Section 263 of the Act, the case record of the assessment so made was called by the Revisional Commissioner. On its appraisal, the PCIT observed that the impugned assessment order is erroneous insofar as it is prejudicial to the interest of the Revenue. A show-cause notice dated 08.03.2021 (signed on 09.03.2021) was issued to the assessee in this regard seeking compliance through e-mail inexplicably on or before 17.02.2021, i.e. prior to the issuance of notice itself. The personal hearing was however simultaneously allowed to be availed at 11.03.2021 at 11.00am, i.e. within less than 48 hours from the date and time of signing the show-cause notice.
4. As per the show-cause notice, the Revisional Commissioner made wide ranging allegations to assail the assessment order so passed. The Revisional Commissioner alleged that the Assessing Officer has failed to carry out necessary verifications on certain points. As per the revisional order, the assessment order was set aside and directions were issued to the Assessing Officer to examine the issues involved. The relevant paragraph giving the directions is reproduced hereunder for ready reference:-
ITA No. 22/RPR/2021Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 3 -
"5. I have gone through the case record and submission of the assessee furnished during assessment proceedings. From the facts narrated above, it is clear that the Assessing Officer has not conducted proper enquiry regarding genuineness of the contention made by the assessee. Therefore, I am satisfied that the assessment order is erroneous in so far as it is prejudicial to the interest of revenue in view of Explanation 2 of Section 263 of the Income-tax Act. The AO is directed to make adequate enquiries.
1. Identity, genuineness and creditworthiness of M/s. Gangotri Tracon P. Ltd in respect of receipt of sum of Rs.18,12,00,000/- in the light of provisions of section 68 of the I.T. Act, 1961
2. To verify the genuineness of both stamp paper with competent authority who issued those stamp papers.
3. To invoke the doctrine of substance over form in respect of transaction with M/s. Gangotri Tracon P. Ltd after due verification.
4. To verify the unsecured loan, repayment of loan and interest payment of sum of Rs.7,63,19,047/-, Rs.5,59,31,494/- & Rs.19,71,250/- respectively.
5. To verify the applicability of section 43CA in respect of sale deed executed below stamp duty value.
6. To verify the applicability of section 40A(3) in respect of payment for purchase of land.
I, therefore, set aside the assessment order and remand it back to the Assessing Officer for fresh adjudication of the issues discussed herein above by conducting necessary enquiries in this case and framing fresh assessment order after affording adequate opportunities to the assessee."
5. Aggrieved by the impugned revisional order, the assessee preferred appeal before the Tribunal.
6. While the Revenue has supported the revisional action in the absence of adequate enquiries on the points recorded by the PCIT, the ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 4 -
learned Counsel for the assessee made extensive submissions and assailed the revisional action of the PCIT assertively. The Ld. Counsel submitted that the revisional order passed by the PCIT suffers from the vice of arbitrariness and lack of application of mind on the oral and written submissions putforth & evidences adduced in its rebuttal. It was alleged that directions were given summarily. It was further contended that the order of the PCIT also suffers from lack of proper opportunity deserved in this regard as can be seen from the date of issue and time made available to assessee for compliance thereon. On a broader reckoning, the learned Counsel claimed that the revisional directions are bad in law in the absence of any perceptible error shown in the assessment order sought to be revised, which may cause prejudice to the interest of the revenue. We shall deal with the issue based submissions advanced before us at the appropriate place hereinafter.
7. We have carefully considered the rival submissions and perused the revisional order as well as the assessment order for AY 2016-17 in question. We have also taken note of the evidences, documents etc. referred to and relied upon in the course of proceedings before us in terms of Rule 18(6) of the Income-tax (Appellate Tribunal) Rules, 1963.
8. Point no. 1-4 of the directions of the PCIT to the AO [as extracted in para 4 above] concerns transactions relating to GTPL. The PCIT alleges absence of enquiry into the nature and source of loan from GTPL Rs. 18.12 cr. having regard to S. 68 of the Act; the absence of verification of agreement for receipt of aforesaid sum by way of advance towards sale of land, non verification of repayment of loans Rs. 6.11 crs and interest Rs. 47.36 lakhs thereon from the ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 5 -
perspective of S. 69C of the Act. The directions however appear to be vague and innocuous.
8.1 In defense, the assessee contends that the copies of financial statement of the lender, income-tax returns and ledger account of the lender company for AYs 2014-15, 2015-16 and 2016-17 were filed before the AO during the assessment proceedings in pursuance of enquiry made in this regard. It is contended that the amount of Rs.18.12 crores alleged by the PCIT was not received during the year at all, but was received over different financial years mainly in FY 2013-14 and FY 2014-15. For this assertions, a reference was made to the ledger account of the lender company (page nos.117 & 118 of the paper-book) to demonstrate that amount of Rs.18.12 crores referred to by PCIT was received through banking channel in FY 2013-14 & 2014-15 relevant to AY 2014-15 & 2015-16. It is thus contended that the PCIT clearly misdirected himself in law in giving wrongful directions of enquiry on the touchstone of Section 68 for such amount wholly unconnected to the present assessment year in question. It was asserted that the scope of S. 68 is restricted to credits received during the year and does not extend to transactions of credits received in some other assessment year. The assessee thus contends that the directions of the PCIT to make enquiry in this regard is without any legal basis. The AO committed no error in not invoking S. 68 for past credits and the directions of PCIT are prima facie bad in law. The Assessee thus urged for setting aside such directions.
8.2 Without prejudice to the non applicability of S. 68 at the threshold as contended, It is further case of the assessee in the alternative that the revisionary powers have been exercised by PCIT only on the basis of the lender company being classified by the SEBI ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 6 -
as a shell company coupled with some adversarial statement of one Shri Amit Kumar Kedia. It is vociferously contended that both these facts which are the foundation for entertainment of adverse beliefs were not made available on the record at the time of assessment, but appears to have come on record afterwards. The PCIT purportedly in possession of such so called information, has neither provided the information received from SEBI nor the statement of Shri Amit Kumar Kedia. The Assessee was denied the valuable rights of ascertaining the objectivity and correctness of the so called information. The valuable right of cross-examination of such a third party was thus naturally denied despite requests. It was thus contended that in the absence of the assessee being privy to such adverse material, the action against the assessee cannot be invoked under any circumstances. As further submitted, the lender is a closely held co. and not listed and it is a matter of examination to understand as to how the SEBI has implicated such closely held co. behind its back and without any opportunity. The current status of the allegation of SEBI is also unknown. The whole affair is kept a deep secret while trying to displace a completed assessment. The AO in absence of any adverse information on record at the relevant time could not foresee and imagine any enquiry on this aspect. The action of AO could be possibly branded as erroneous, only if the AO was also privy to such purported information adverse to the Assessee at the relevant time of assessment but has failed to make enquiries necessitated in law. This is not the case. The bonafide action of AO, not being privy to such so called information, thus can not be said to be falling within the ambit of clause (a) to Explanation 2 of S. 263 of the Act and condemned as erroneous. The PCIT, at a subsequently stage, if so proposes to rely on such information, he himself has to necessarily make requisite enquiries after giving some reasonable opportunity to enable the ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 7 -
Assessee to assist the PCIT in coming to a lawful conclusion. The directions of the PCIT based on some un-confronted and untested innocuous information thus do not carry any legal base.
8.3 The other directions for verification of genuineness of stamp paper for receipt of advance against sale of land, it was argued, prima facie tantamount to an arduous task foisted on AO and does not pass the test of reasonableness in enquiry expected for the purposes of directions under S. 263 of the Act. Be it as it may, it was contended that in the absence of taxability of such sum permissible under S. 68 of the Act in the year under question, the enquiry so directed on this point is devoid of legal backing and is a meaningless exercise. No error could thus be envisaged in the order of AO on this score.
8.4 It was further asserted that notwithstanding total impermissibly in law to assess the receipt/credit in the year other than year of receipt under S. 68, the impugned directions for 'substance over form' in the garb of alleged lack of enquiry (absence a reasonable enquiry) is totally incredulous and in gross breach of mandate assigned to the revisional authority. It was contended that the PCIT has failed to show as to how the AO committed error at the time of assessment in not applying 'substance over form' theory having regard to material available on record. Such questions, being of extra-ordinary nature and inherently subjective, are outside the scope of revisional proceedings and may, at best, arise only at the time of assessment.
8.5 It was next submitted that, the direction no. 4 although vague like other former directions, the repayment of loans and interest is sought to be verified under S. 69C of the Act. In this regard it was contended that it is difficult to visualize as to how the repayment of ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 8 -
existing loans which is normal incidence has caused prejudice to the revenue. It was further contended that where the repayment of loans and interest exp thereon are already recorded in the books, S. 69C is non-starter and can not be invoked.
8.6 It was submitted that all the 4 vague and non-descript directions of the PCIT in relation to transaction with GTPL suffers of vice of lack of application of mind and wholly wrong appreciation of facts and law. The directions given to AO to reframe the assessment these counts are inherently and patently opposed to mandate of provisions of S. 263 of the Act.
9. As evident, the facts narrated on behalf of the assessee speak for itself and does not require any serious elaboration. It is trite that section 68 cannot be invoked in relation to credits unconnected to the assessment year in question. The facts on record placed before the PCIT as well as before us clearly show that the alleged sum of Rs.18.12 crores from GTPL was not received in assessment year in question but was received in the earlier assessment year and was duly assessed. The amount represents opening balance of carried forward credit of an earlier year. Hence, the direction for verification of transactions, outside the purview of Section 68 of the Act, travels beyond the scope of powers conferred under S. 263 and could not have been given by the PCIT in the garb of revision. The consequential directions towards genuineness of stamp paper of receipt of advance from GTPL and applicability of doctrine of substance over form etc. being relatable to receipt of loans in other assessment year are apparently far-fetched and have no relevance for assessment of income of this year. The order of the Assessing Officer on this score is neither erroneous nor prejudicial to the interest of revenue. Similarly, we also fail to ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 9 -
understand as to how the repayment of loans and payment of interest expenditure during the year being a recorded transaction in the books, falls within the purview of section 69C of the Act as alleged in the show cause notice. All the 4 directions in relation to loan transactions with GTPL thus are devoid of any legal basis and are outside the authority of PCIT.
10. In the absence of any merits found, the direction of the PCIT to the Assessing Officer for some adequate verification on such points are illusory and cannot be countenanced in law at the threshold.
11. Notwithstanding, we also take notice of the plea of the assessee that the so called incriminating information from SEBI and statement of Shri Amit Kumar Kedia coming to the notice of PCIT post assessment, was not made available to the assessee despite requests and enabling it to place its defense. In the converse, it is demonstrated on behalf of the assessee that GTPL is a NBFC registered with RBI and is a company of a sound financial standing and a regular tax payer of very high amounts year after year. Also, as noted, the Assessing Officer could have made enquiries only in relation to transactions entered during the year and on the basis of adverse material received from outside sources as available before him. The AO thus had no perceptible occasion to examine the entries relating to other year having no bearing on the assessment of this year. It thus cannot be said that the Assessing Officer lacked in pragmatism and reasonableness of a prudent person instructed in law in conducting enquiry on facts which he was neither privy to nor had any impact on the assessment of the year in question.
12. At this juncture, a pertinent legal question also has cropped up on interpretation of mandate available under S. 263 read with ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 10 -
Explanation 1 & Explanation 2 appended thereto. The interplay and inter-connect between these Explanations have been examined in assessee's own case in ITA No. 21/RPR /2021 order dt.22/10/2021 concerning AY 2015-16 in identical factual matrix. The relevant para is extracted there-from for ready reference.
13.1 To begin with, Explanation 2 deems the order passed by the AO t o be erroneous in so far as prejudicial to the interest of revenue in certain situations noted therein. We are presentl y concerned with clause (a) thereto. Clause (a) to Explanation (2) conf ers powers on the revisional authority under Secti on 263 where the or der is passed without making inquiries or verifications which should have been made. Apparently, in the absence so called incriminating material (as allegedly gathered from third parties in the instant case) at the time of assessment, there is no occasion for the AO to embark upon inqui ries which should have been made, as expected in terms of clause (a) Explanation 2. The AO could not be expected to fathom some roving enqui ry in the absence of specific inputs which purportedly came to the possession of the PCIT subsequent to the assessment. This is notwithstanding the fact that the impugned receipt of Rs. 16 cr., (sought to be treated as unexplained credit) i n itself is unconnected to the assessment of this year. Hence, the alleged lack of enquiry on this issue in the impugned assess ment year in question cannot legitimately be deemed as 'erroneous' on the basis of facts coming to light subsequently and that too, in relation to transactions occurred and relatable to some ot her year on the touchstone of fiction enacted in clause (a) to Explanation 2 to Section 263.
13.2 Notwithstanding, it would be pertinent to simultaneously take a look at the issue with reference to clause (b) to Explanation 1 t hereto. Clause (b) explains the term 'record' for the purposes of S. 263 of the Act. Apparently, it seeks to somewhat expand the scope of Secti on 263 and seeks to hold the order under review to be erroneous even on the basis of incriminating information in relation to the proceeding coming to the notice of the revisional authority subsequent to the order sought to be revised is passed. Hence, while the order of the AO may not per se fall within the sweep of clause (a) to Explanation 2, such order may still possibly be regarded as to be erroneous and prejudicial to the interest of revenue having regar d to meaning of 'record' enlarged in Explanation 1 to Section 263. In terms of clause (b) to Explanation 1, the PCIT herein is thus entitled to refer to all records relating to the ass essment proceedings although such records / information did not emanate from the assessment proceedings as such and can also possibly hold such order under review to be er roneous in appr opriat e case, based on subs equent evidences gathered, without attributing any fault to the AO. Hence, order under review may be held to be erroneous in either of the mutually exclusive situations namely (i ) where AO f ails to make requisite enquiry in terms of Explanation 2 or (ii ) where r evisional authority discovers fresh incriminating material after the subject order is passed even ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 11 -
without attributing delinquency on the part of AO owing expanded meaning assigned to t he expression 'record' in Explanation 1.
13.3 In our opinion, a subtle but real distinction between the manner of exercise of revisional powers arise here. Whereas, the templ ate of Explanation-2 itself have been read down and sweeping remit to the AO for fresh enquiries in an unbridled exercise have been discouraged by the Courts, without revisi onal authority himself undertaking some basic and minimal enquiries; the second situation, in our view, calls for even greater degree of circumspection. In the ins tance case, where the failure to make deeper enquiries are not attributable to AO per se having regard to the fact that s o call ed adverse material has come to the light only after the completion of t he assessment order , it is ostensible that the sacrosanct principles of natural justice in r elation to such new adverse material has not been observed at the stage of framing the ass essment order. Thus an obvious incidental question would arise towards safeguards available to the Assessee and onus placed on the revisional authority seeking to disturb the order pass ed in such an extra-ordinary situation. Prima facie, it appears to us that the revisional authority would, in such a situation, be required to don and subsume the quasi judicial role played by the AO as envisaged in law. In the event of fresh material coming to light, the revisional authority can not bypass the principles of natural justice and casually pre-empt such or der to be erroneous. A cancellation of an order already passed and coming to the fore, based on fresh material, without perf orming quasi-judicial task of confronting the material to Assessee and weigh its defense thereon, would be clearly opposed to doctrine of legitimate expectations and woul d have to be construed as a mere ipse dixit and a perfunctory exercise of revisional powers. In our mind, the i mperati ves of enshrined principles of fair play are required to be obdurately observed in such situation and with greater circumspection. The onus of a relatively higher pedestal would squarely & pr ofoundly rest upon t he PCIT to comprehensively demonstrate by a speaking order that the order is indeed erroneous and causing prejudice. It would be thus incumbent upon the PCIT to exercise due circumspection & restraint expected of a quasi judicial officer before attempting to dislodge the order of a functionary ranked lower in hierarchy. A s ummary set aside as a s weepi ng measur e and restor ation of issue to AO on account of purported lack or inadequacy in enquiry on the point would be thus not be in accord with s chematic interpretation of the provision.
13.4 Ostensibly, Before r emitting the matter to AO, the revisional authority would be required to necessarily take upon himself and set a preliminary enquiry i n motion to give credence to his satisfaction of order passed being erroneous. The revisional authority would be legitimately expected to make necessary enquiries as he may consider expedient, confront the material sought to be relied upon; followed by a speaking order.
13.5 Pertinent to note that the Hon'ble Gauhati High Court in the cas e of Smt. Lila Choudhur y Vs. CIT & Ors, (2007) 289 ITR 226 (Gauhati) has befittingly echoed that defense canvassed by the assessee in response to notice under Section 263 of the Act must be considered and examined to ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 12 -
shun symbolic exercis e of powers in a nonchalant and routine manner. The reasons are not far to seek. The issues raised in the show-cause notice are understood to be 'rebuttable' and thus the order of the revision without considering the counter- explanation of the assessee could not be validated. Conceivably, the burden on revisional authority with reference to some fresh information surfacing after passing of an order is relatively far greater.
14. In the background of nuanced understanding of law codified in S. 263, we observe that the Assessee has vociferously pleaded before PCIT in the first instance that the so called list of shell co. by SEBI impl icating lender ( a privately held group co.), statement of some third party witness alleging such a privat ely managed company to be a shell company and all other material coming to the notice of deptt., which is basis for allegation of order being erroneous, must be confronted and made available to Assessee. Such materi al were admittedly never confronted to the assessee despite specific reques t.
14.1 Pertinent here to observe that while it is fairly settled that substantive power ens hrined in the Act cannot be ordinarily held hostage to procedural requirements, nonetheless, it bears to recall that procedure delineated in section 263 is a substantive provision and the provision explicitly requires the revisional authority to meet the mandate of principles of natur al justice., an abiding characteristic of any administrative or quasi-judicial function in any case. The statutory protocols are required to be scrupulously met, more so, when r evision impinges upon some s ort of civil rights accrued to the assessee and seeks to unsettle a settled assessment. It must be acknowledged that such exercise of powers of revision of a concluded assessment and for no fault of assessee, hugely drains the assessee who has to undergo a restart of concluded proceeding. Keeping this in view, the revisional authority being a very senior officer in the hierarchy is expected to exercise powers conferred under secti on 263 with diligence, dexterity and reasonableness to achieve and advance the object and purposes of the enact ment.
14.2 The revisional order so passed, in the instant case, alleging existence of some adverse material without enabling the assessee to respond thereto and without giving any effective opportunity despite express demand is thus palpably fragile and requires to be treated as illegal. In the absence of adherence to salut ary principles, the purported new material is rendered extraneous and hence required to be ignored as non est and consequently, the revisional action is required to be tested dohors such alleged material. The whole case of the PCIT built on such unintelligible and non-descript premise is thus a damp squib. On this score too, the revisional action fails.
In essence, it was held that an independent and new proceeding sets in motion on receipt of new material coming on record post assessment in terms of Explanation 1 to S. 263 of the Act and hence the responsibility of revisional authority towards observance of ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 13 -
principles of natural justice, in such situation, would be akin to that of AO. The PCIT can not merrily set aside the assessment on the basis of new material coming on record without exerting himself and confronting such material to the Assessee. The PCIT is under bounden duty to take into account the perspective of the Assessee on such fresh material and is required to pass a speaking order thereon. The PCIT thus could not merely sit solely in the capacity of a revisional authority qua the new material but was required to perform the task of AO in tandem and discharge quasi-judicial function independently. The PCIT has failed to do so. Neither the purported evidence collected from SEBI were confronted nor the cross examination of adversarial statement was provided. The opportunity contemplated under S. 263 is thus rendered illusory and merely an empty formalit y resulting in miscarriage of justice in contravention of expresses intendment of law.
13. Looking from any angle, the directions towards verification of loan transactions are unsustainable in law and deserve to be quashed. The directions no. 1-4 are thus set aside.
14. Point no.5 of the directions concern applicability of Section 43CA in respect of sale deed alleged to be executed below stamp duty value. It is the case of the assessee that..
(a) the case was properly examined by the AO and the facts relating to transactions were duly reported in the Tax Audit Report;
(b) In page no. 119 of the paper-book, the assessee has given the details of transactions covered by Section 43CA and the ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 14 -
cases where the difference is more than 10% in the value have been separately identified.
(c) It is contended that, by Finance Act 2018, an amendment was brought in Section 43CA by way of first proviso to Section 43CA which aimed to provide some respite from the rigours of law to the taxpayers. In view of insertion of the first proviso, a relief has been granted to the assessee in the matter of applicability of deeming fiction of Section 43CA where the value adopted or assessed by stamp duty authorit y does not exceed 105% of the actual consideration received. As a result of such amendment, the actual consideration received shall not be disturbed and shall be adopted for the purposes of taxes.
(d) As per Finance Act 2020, the buffer of 5% qua S. 43CA was further enhanced to 10%. Taking support of such relaxations in later enactments, the assessee contends that the relaxations were given in applicability of Section 43CA b y Finance Act 2018 and Finance Act 2020 to mitigate the undue and intended hardships faced by the taxpayers and is thus curative in nature; hence retrospective in operation and thus equally applicable to Assessment Year 2016-17 in question with same force. For such interpretation, reliance was placed on the decision of the Co-ordinate bench of the Tribunal in the case of M/s. Faber Construction Vs. ACIT in ITA No. 198/Mum/2019. Another reference was to decision in the case of Maria Fernandes Cheryl Vs ITO (2021) 187 ITD 738 (Mum) rendered albeit in the context Section 50C of the Act. It was thus contended that to the extent of variation of ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 15 -
10%, the issue is atleast debatable and the course adopted by the AO is in sync with beneficial interpretation available. Consequently no error can be found in the action of AO which is in tune with a plausible in law.
15. In the light of the facts pointed out on behalf of the assessee and in view of the legal position understood by the coordinate benches, we are unable to see any error in the action of the AO to accept the transactions outside the ambit of Section 43CA where the variations in actual consideration qua assessable value for the purposes of stamp duty does not exceed 10%. Consequently, the directions of the PCIT to this extent are thus nullified. However, the difference up to 10% only is saved by the amendments carried out in the Finance Act and therefore, the enquiry directed by the PCIT in respect of transactions covered under Section 43CA where the difference exceeds 10% appear justified. Thus, to this limited extent, the directions of the PCIT to direct enquiries for applicability of S. 43CA for transactions showing breach of safe harbour limit of 10% require to be upheld. It is thus open to the AO to enquire into applicability of S. 43CA where the difference between the stamp duty value and actual consideration exceeds 10% in accordance with the directions of PCIT and in accordance with law. The issue is thus allowed in part.
16. The sixth and last issue concerns the applicability of Section 40(a)(ia) [wrongly mentioned as Section 40A(3) through inadvertence] in respect of commission payment on purchase of land. It is the case of the Assessee that ledger account of parties namely Leeladhar Sharma and Bajrang Lal Karnany and TDS challan towards commission payments would show that the satisfaction of the PCIT is contrary to the facts on record. It was contended that both Tax audit ITA No. 22/RPR/2021 Sun & Sun Inframetric Pvt Ltd Vs. PCIT AY : 2016-2017
- 16 -
report and as well as verification of AO vouches the stand of the Assessee. We find that the assessee has adequately demonstrated on facts that the TDS was properly deducted from the commission and other payments pointed out in the order of the PCIT and, therefore, the action of the Assessing Officer cannot be held to be erroneous or in contravention of law. In the absence any default as wrongly perceived by the PCIT, the action of the PCIT, being unjustified, is set aside on this score.
17. In the result, the appeal of the assessee is partly allowed.
Pronounced on 25.10.2021 as per Rule 34(4) of the Income Tax Appellate Tribunal Rules, 1963.
Sd/- Sd/-
Sd/- Sd/-
(N. K. CHOUDHRY) (PRADIP KUMAR KEDIA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
BT True Copy
आदे श क त ल प अ े षत / Copy of Order Forwarded to:-
1. राज$व / Revenue
2. आ वेदक / Assessee
3. संबं)धत आ यकर आ यु+त / Concerned CIT
4. आ यकर आ यु+त- अपील / CIT (A)
5. /वभागीय 2त2न)ध, आ यकर अपील य अ)धकरण, रायपरु / DR, ITAT, RAIPUR
6. गाड6 फाइल / Guard file.
By order TRUE COPY Assistant Registrar Income Tax Appellate Tribunal Raipur Bench, Raipur