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 4, Cited by 0]

Income Tax Appellate Tribunal - Lucknow

Pioneer Urban Co-Operative Bank Ltd., ... vs Assessee on 7 July, 2015

                                       1


               IN THE INCOME TAX APPELLATE TRIBUNAL
                    LUCKNOW BENCH "B", LUCKNOW

        BEFORE SHRI SUNIL KUMAR YADAV, JUDICIAL MEMBER
           AND SHRI A.K. GARODIA, ACCOUNTANT MEMBER

                         ITA Nos.256 & 257/LKW/2015
                           A.Yrs.:2011-12 & 2012-13

 Pioneer Urban Co-operative Bank Ltd.,     Vs Director of Income Tax (I&CI),
 439/51, Tehseen, Hardoi Road,                Lucknow.
 Lucknow.
 PAN:AABAP0040M
              (Appellant)                               (Respondent)

 Appellant by                              Shri Saurabh Gupta, C.A.
 Respondent by                             Shri Amit Nigam,D. R.
 Date of hearing                           04/06/2015
 Date of pronouncement                     07/07/2015

                                  ORDER

PER A. K. GARODIA, A.M.

Both these appeals are filed by the assessee, which are directed against a combined order of learned CIT(A)-II, Lucknow dated 28/11/2014 for the assessment years 2011-12 & 2012-13.

2. In both the years the assessee has raised as many as seven grounds of appeal in each year but the only grievance of the assessee is regarding imposition of penalty u/s 271FA of the Act of Rs.54,100/- in assessment year 2011-12 and Rs.17,500/- in assessment year 2012-13.

3. It was submitted by Learned A.R. of the assessee that this issue is squarely covered in favour of the assessee by the Tribunal decision in the case of Raibareilly District Co-operative Bank Ltd. vs. Director of Income Tax (I&CI) 2 in I.T.A. No.699/Lkw/2013 dated 07/01/2014. He submitted copy of the Tribunal decision.

4. Learned D. R. of the Revenue supported the orders of the authorities below.

5. We have considered the rival submissions. The relevant paras of this Tribunal decision cited by Learned A.R. of the assessee are Para No. 3 to 5, which are reproduced below for the sake of ready reference:-

"3. Now the assessee has preferred an appeal before the Tribunal with the submission that delay for furnishing the AIR was not intentional but due to the ignorance of legal provisions of the concerned person in the assessee bank. The assessee is a District Co-operative Bank and is not equipped with the latest legal positions of the Income-tax Act. On account of ignorance of the concerned officer with regard to the legal requirement of filing AIR before the due date, the AIR was filed when it was pointed out by the Department. Therefore, the delay in filing the AIR was not intentional but due to the aforesaid circumstances. The learned counsel for the assessee further made a reference to the provisions of section 273B with the submission that no penalty u/s 271BFA should be levied for ignorance of legal complexities of Income-tax Act.
4. Learned D.R., on the other hand, has placed heavy reliance on the order of Director of Income-tax.
5. Having given a thoughtful consideration to the rival submissions, we find that the assessee is a district co-operative bank and in rural areas the officers of the co-operative bank may not be aware of the legal complexities of the I.T. Act, therefore, the contention of the assessee that the delay was caused on account of ignorance of the concerned person about the complexities of the I.T. Act cannot out rightly be disbelieved. Since the explanation furnished by the assessee is plausible, the penalty u/s 271BFA should not be levied. Accordingly, we are of the view that under these facts, the penalty levied u/s 271FA is not maintainable and we delete the same."
3

5.1 From the above paras from the Tribunal order, it is seen that it is held by the Tribunal in this case that when the assessee is a district co-operative bank and in rural areas, the officers of the co-operative bank may not be aware of the legal complexities of the I.T. Act and therefore, the contention of the assessee that the delay was caused on account of ignorance of the concerned person about the complexities of the I.T. Act cannot be disbelieved and therefore, the explanation furnished by the assessee is plausible explanation and the penalty u/s 271FA is not maintainable. In the present case also, the assessee is co-operative bank. It is also noted by learned CIT(A) in Para 13.1 of his order that no opinion has been sought by the assessee from RBI and since the assessee being co-operative bank is exclusively engaged in banking business under license of RBI should normally seek advice of the RBI for any confusion on applicability of the provisions of the Banking Regulation Act. Hence, it is seen that the facts of the present case are similar to the facts in the case of Raibareilly District Co-operative Bank Ltd. (supra) and therefore, by respectfully following this Tribunal decision, we hold that the penalty imposed by the Assessing Officer u/s 271FA is not justified in the facts and circumstances of the present case and hence, we delete the penalty in both the years.

6. In the result, both the appeals of the assessee stand allowed.

(Order was pronounced in the open court on the date mentioned on the caption page) Sd/. Sd/.

(SUNIL KUMAR YADAV)                                     ( A. K. GARODIA )
   Judicial Member                                     Accountant Member
Dated:07/07/2015
*C.L.Singh

Copy of the order forwarded to :
1.  The Appellant
2. The Respondent.
3.  Concerned CIT
4. The CIT(A)
5.    D.R., I.T.A.T., Lucknow                                Asstt. Registrar