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 10, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Intelligent Communication Systems ... vs Ito Ward 12(2), New Delhi on 7 August, 2023

             IN THE INCOME TAX APPELLATE TRIBUNAL
                   DELHI BENCH 'C', NEW DELHI

     BEFORE SH. CHANDRA MOHAN GARG, JUDICIAL MEMBER
                          AND
       SH. PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER

                        ITA No.129/Del/2023
                    (Assessment Year : 2018-19)
     Intelligent                Vs.    ITO
     Communication System              Ward -12(2)
     India Ltd.,1st Floor,             New Delhi
     Administrative Building,
     Okhla Industrial Estate,
     New Delhi - 110 020

     PAN No. AAACI 0691 N
     (APPELLANT)                       (RESPONDENT)

     Assessee by          -None-
     Revenue by           Shri R. K. Doi, Sr. D.R.

     Date of hearing:                 03.08.2023
     Date of Pronouncement:           03.08.2023


PER PRADIP KUMAR KEDIA, AM :

The captioned appeal has been filed by the assessee against the order of the Ld. Commissioner of Income Tax (Appeals) - NFAC, Delhi ('CIT(A)' in short) dated 22.11.2022 arising from the intimation order dated 27.02.2020 passed by the Assessing Officer (AO) under Section 143(1) of the Income Tax Act, 1961 (the Act) concerning Assessment Year 2018-19.

2. As per ground of appeal, the assessee has challenged the disallowance of employees contribution to Provident Fund/ESIC under Section 36(i)(va) r.w.s 43B of the Act.

ITA No.129/Del/2023

Intelligent Communication Systems India Ltd. vs. CIT(A) 2

3. When the matter was called for hearing, none appeared for the assessee. Under these circumstances, we are constraint to proceed ex-parte in the absence of the assessee.

4. Learned Sr. D.R. for the Revenue on its part, contended that Central Processing Centre ("CPC") has made additions of Rs.2,09,43,435/- to the returned income of the assessee on account of late deposit of employees contribution to Provident Fund/ESIC while processing the return of income. In this regard, the action of the Revenue in making disallowance towards late deposit of employees' contribution to Provident Fund/ESIC was supported by the judgement rendered in the case of Checkmate Services (P.) Ltd. vs. CIT (2022) 143 taxmann.com 178 (SC). Ld. Sr. D.R. for the Revenue thus submitted that even for Assessment Years prior to Assessment Year 2021-22, belated employees' contribution are to be reckoned as taxable income of the assessee under Section 2(24)(x) of the Act and the deduction under Section 36(i)(va) of the Act would not be permissible thereon in case of belated payments. Ld. Sr. D.R. for the Revenue further contended that the delayed deposit of employees' contribution indicated in the Audit Report is sufficient for adjustment under Section 143(1) of the Act, as held by the Pune Bench of the Tribunal in the case of Cemetile Industries vs. ITO TS-933-ITAT-2022 (Pune).

5. The issue towards taxability of belated employees' contribution to Provident Fund/ESIC is no longer res initegra in the light of the judgment of the Hon'ble Supreme Court in the case of Checkmate Services (P.) Ltd. vs. CIT (supra). The Co-ordinate Bench of the Tribunal in Cemetile Industries vs. ITO (supra) had expressed a view ITA No.129/Del/2023 Intelligent Communication Systems India Ltd. vs. CIT(A) 3 that such adjustment/disallowance is also permissible in the proceedings carried out under Section 143(1) of the Act. Very recently, the Co-ordinate Bench of the Tribunal in Savleen Kaur & Others vs. ITO in ITA Nos. 2249/Del/2022 & Others for Assessment Year 2018-19 & Others vide order dated 09.01.2023 has also taken a similar view and upheld the action of the Revenue. In parity with the view taken by Co-ordinate Benches, we do not see any merit in the appeal of the assessee on first principles.

6. The Co-ordinate Bench of Tribunal in the case of Sentinel Consultants Pvt. Ltd. vs. ACIT ITA No.7 & 8/Del/2023 order dated 12.06.2023 observed in para no.9.3 of that order that month during which the disbursement of salary is actually made would be relevant for the purposes of determination of due date. The relevant operative para of the order of the Co-ordinate Bench of Tribunal is reproduced herein under for ready reference:

"9.3 We also take note of yet another plea made out on behalf the assessee towards methodology of calculation of default under the relevant PF/ESIC Act. The Ld. Counsel contends that the month during which the disbursement of salary is actually made would be relevant for the purposes of determination of due date of deposit under the respective statute. The accrual of liability towards payment of salary without actual disbursement would not fasten obligation for deposits of employees contribution in the labour Acts per se. as observed by the co-ordinate bench in Kanoi Paper and Industries Ltd. vs. ACIT (2002) 75 TTJ 448 (Cal). This aspect has not been found to be examined by the Assessing Officer or CIT(A). Hence without expressing any opinion on merits on this aspect, we deem it expedient to restore the matter to the file of designated AO. It shall be open to the assessee to place factual matrix before the AO and take such plea for evaluation of the AO. The AO shall examine this aspect and fresh order in accordance with law after giving proper opportunity."

7. The observations made in Sentinel Consultants Pvt. Ltd. shall apply mutatis mutandis. Consequently, we consider it expedient to ITA No.129/Del/2023 Intelligent Communication Systems India Ltd. vs. CIT(A) 4 restore the issue back to the file of AO for factual verification and redetermination in the issue on the light of determination made by the Co-ordinate Bench in the case of Kanoi Paper and Industries Ltd. (supra). The AO shall thus recompute the amount of disallowance under Section 36(i)(va) of the Act, if any, on the above basis, in accordance with law. The assessee shall be entitled to appropriate relief under Section 36(i)(va) of the Act where it is found that deposits have been made towards PF/ESIC within the due date from the close of month of actual disbursement of salary/wages in the light of interpretation rendered in the case of Kanoi Paper and Industries Ltd. (supra).

8. In the result, appeal of the assessee is allowed ex parte for statistical purposes.

Order was pronounced in the open court on 03.08.2023 Sd/- Sd/-

     (CHANDRA MOHAN GARG)                  (PRADIP KUMAR KEDIA)
       JUDICIAL MEMBER                      ACCOUNTANT MEMBER
      Date:- 03.08.2023
      Priti Yadav*



      Copy forwarded to:
      1.     Appellant
      2.     Respondent
      3.     CIT
      4.     CIT(Appeals)
      5.     DR: ITAT
                                                               ASSISTANT REGISTRAR
                                                                     ITAT NEW DELHI