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 2, Cited by 1]

Income Tax Appellate Tribunal - Jaipur

Shri Uday Singh Palawat, Jaipur vs Income Tax Officer, Ward-7-1, Jaipur on 2 August, 2018

                        vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
       IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR

      Jh fot; iky jkWo] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
      BEFORE: SHRI VIJAY PAL RAO, JM AND SHRI VIKRAM SINGH YADAV, AM

                             vk;dj vihy la-@ITA No. 556/JP/2018
                           fu/kZkj.k o"kZ@Assessment Year : 2013-14.

Shri Uday Singh Palawat,                        cuke     The Income Tax Officer,
Plot No. 81, Geejgarh Vihar,                    Vs.      Ward 7(1),
Hawa Sarak,                                              Jaipur.
Jaipur.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. ADYPP 8296 L
vihykFkhZ@Appellant                                      izR;FkhZ@Respondent

       fu/kZkfjrh dh vksj ls@ Assessee by :   Shri P.C. Parwal (CA)
       jktLo dh vksj ls@ Revenue by:          Shri J.C. Kulhari (JCIT)

                  lquokbZ dh rkjh[k@ Date of Hearing :   01.08.2018.
       ?kks"k.kk dh rkjh[k@ Date of Pronouncement :      02/08/2018.

                                         vkns'k@ ORDER

PER VIJAY PAL RAO, JM :

This appeal by the assessee is directed against the order dated 15th March, 2018 of ld. CIT (A)-3, Jaipur arising from the penalty order passed under section 271(1)(c) of the I.T. Act for the assessment year 2013-14. The assessee has raised the following grounds :-

" 1. Under the facts and circumstances of the case, the order passed u/s 271(1)(c) is illegal and bad in law.
2. The ld. Cit (A) has erred on facts and in law in confirming the levy of penalty of Rs. 9,150/- u/s 271(1)(c) of the IT Act, 1961.
3. The assessee craves to amend, alter and modify any of the grounds of appeal.
4. Necessary cost be allowed to the assessee.
2 ITA No. 556/JP/2018
Shri Uday Singh Palawat, Jaipur.

2. The assessee is an individual and derives income from Salary and interest on bank deposits. The assessee filed his return of income on 20.07.2013. During the scrutiny assessment, the AO noted that the assessee has shown interest income of Rs. 3,51,977/- in his return of income. However, as per 26AS the interest income earned by the assessee during the year is Rs. 4,14,719/-. When this discrepancy was pointed out, the assessee accepted the additional income of Rs. 28,348/-. The AO accordingly made an addition of Rs. 28,348/- while completing the assessment and also initiated the proceedings for levy of penalty under section 271(1)(c). The AO finally levied the penalty of Rs. 9,150/- being 100% of tax sought to be evaded in respect of the said amount of Rs. 28,348/-. The assessee challenged the action of the AO levying the penalty under section 271(1)(c) before the ld. CIT (A) but could not succeed.

3. Before us, the ld. A/R of the assessee has submitted that at the time of filing the return, the assessee has declared the interest income as per the record available with the assessee and accordingly the TDS credit was also claimed only in respect of the said income of Rs. 3,51,977/-. Subsequently, as per the Form 26AS, the correct amount of interest was revealed and the AO pointed out the discrepancy in the interest income declared by the assessee and as per the Form 26AS. Thus it was only due to non-availability of correct amount of interest on FDR, the assessee declared the income of Rs. 3,51,977/-. The AO has not disputed the fact that the assessee claimed the TDS credit of Rs. 38,664/- whereas as per the Form 26AS the TDS credit was Rs. 41,492/-. Hence, the ld. A/R has submitted that it is only because of incomplete details and inadvertent mistake on the part of the assessee 3 ITA No. 556/JP/2018 Shri Uday Singh Palawat, Jaipur.

which do not fall in the category of either concealment of income or furnishing inaccurate particulars of income. The ld. A/R has further submitted that even otherwise the AO in the show cause notice dated 26.10.2015 issued under section 271(1)(c) has not specified the ground for levy of penalty and therefore, the said notice suffers from illegality in view of the decision of the Hon'ble Karnataka High Court in the case of Manjunatha Cotton & Ginning Factory, 359 ITR 565 (Kar.). 3.1. On the other hand, the ld. D/R has submitted that it is a clear case of concealment of income as the assessee has understated the interest income in the return of income which was detected by the AO and, therefore, the AO is justified in levying the penalty. He has relied upon the orders of the authorities below.

4. We have considered the rival submissions as well as the relevant material on record. The assessee has declared the interest income of Rs. 3,51,977/- and also claimed TDS credit of Rs. 38,664/-. The AO made an addition of Rs. 28,348/- due to the discrepancy found in the interest income declared by the assessee and the interest income appearing in Form 26AS. It is not the case of the assessee that the assessee has not shown the correct income in its books of accounts or the record which belonged to the assessee only but the interest income on the FDR is with the bank and, therefore, the record of interest income and TDS deducted by the bank on the said income is available with the AO which was considered by the AO while making this addition. Therefore, when the entire details of interest income was available in the form 26AS, then the discrepancy of Rs. 28,348/- is only because of the miscalculation of the interest income by the assessee. There was no scope of concealing the said income as it is already available with the department in Form 26AS which was beyond the control of the assessee and, therefore, when the 4 ITA No. 556/JP/2018 Shri Uday Singh Palawat, Jaipur.

assessee has explained the reasons of declaring less income which were not found to be malafide, then while considering the explanation of the assessee that the interest income was declared as per the details available with the assessee at that point of time and further the assessee has claimed the TDS only against the said income clearly made out a case of bonafide explanation in terms of clause-B of Explanation-1 to section 271(1)(c). In the case of the assessee, the entire interest income was subjected to TDS and, therefore, in the facts and circumstances of the case, we find that the penalty levied by the AO is not sustainable and the same is cancelled.

5. In the result, appeal of the assessee is allowed.

Order is pronounced in the open court on 02/08/2018.

              Sd/-                                                Sd/-
         (foØe flag ;kno)                                   (fot; iky jkWo ½
        (VIKRAM SINGH YADAV )                               (VIJAY PAL RAO)
ys[kk lnL;@Accountant Member                         U;kf;d lnL;@Judicial Member

Jaipur
Dated:-       02/08/2018.
Das/

vkns'k dh izfrfyfi vxzfs "kr@Copy of the order forwarded to:

1. The Appellant-Shri Uday Singh Palawat, Jaipur.
2. The Respondent - The ITO Ward 7(1), Jaipur.
3. The CIT(A).
4. The CIT,
5. The DR, ITAT, Jaipur
6. Guard File (ITA No. 556/JP/2018) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar 5 ITA No. 556/JP/2018 Shri Uday Singh Palawat, Jaipur.