Income Tax Appellate Tribunal - Raipur
District Mining Officer, Durg,Durg vs Deputy Commissioner Of Income Tax ... on 26 November, 2024
आयकर अपीलीय अिधकरण, रायपु र ायपीठ, रायपुर
IN THE INCOME TAX APPELLATE TRIBUNAL RAIPUR BENCH, RAIPUR
ी रिवश सूद, ाियक सद एवं ी अ ण खोड़िपया, लेखा सद के सम ।
BEFORE SHRI RAVISH SOOD, JM & SHRI ARUN KHODPIA, AM
आयकर अपील सं. / ITA Nos: 437 to 445/RPR/2024
(िनधारण वष Assessment Years: 2012-13,2013-14, 2014-15,2015-16, 2016-17,2017-18, 2018-19, 2019-20, 2020-21)
ITA Nos: Name of Appellant Name of Respondent Asst. Years
437/RPR/2024 District Mining Officer, Deputy Commissioner 2012-13
438/RPR/2024 Mining Office, of Income Tax (TDS), 2013-14
439/RPR/2024 District Collectorate Aaykar Bhawan, 2014-15
440/RPR/2024 Campus, Durg, C.G., Civil Lines, Raipur, 2015-16
441/RPR/2024 491001, C.G., 2016-17
442/RPR/2024 PAN: JBPM05878F 492001 2017-18
443/RPR/2024 2018-19
444/RPR/2024 2019-20
445/RPR/2024 2020-21
िनधा रती की ओर से /Assessee by : Shri G. S. Agrawal, CA
राज की ओर से /Revenue by : Dr. Smt. Priyanka Patel, Sr. DR
सु नवाई की तारीख / Date of Hearing : 25 . 11 .2 0 24
घोषणा की तारीख/Date of Pronouncement : 26 . 11 .2 0 24
आदे श / O R D E R
Per bench:
The captioned nine appeals filed by the aforesaid assessee are directed against the respective orders of the Commissioner of Income Tax (Appeals), NFAC, Delhi, [in short, "CIT(A)"], under section 250 of the Income Tax Act, 1961 [in short, "The Act"], all dated 29.09.2023, which in turn arises from the orders 2 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) passed by the Ld. AO u/s 206C(1C) & (6) & (7) of the Income Tax Act, 1961 for the respective Assessment Years, all dated 31.07.2019.
2. As common issues are involved in the present appeals of the assessee, therefore, the same are being taken up and disposed of by way of a consolidated order. For adjudication, we shall take up ITA No. 437/RPR/2024 for AY 2012-13, as the lead matter and the order therein passed shall apply mutatis mutandis to the remaining cases.
3. In the lead matter, the assessee has raised following grounds of appeal:
1. That under the facts and the law, the learned Commissioner of Income Tax (Appeals), NFAC, Delhi erred in not considering the material available with him on Written Submission & Paper Book, Statement of facts & Grounds of appeal. Prayed that the Appellant is a Department of Chhattisgarh Government and is a regulatory authority for mining in the district. Prayed that there is no default in making TCS u/s 206C(1 C), the demand kindly be cancelled.
2. That under the facts and the law, the learned CIT (Appeals) further erred in confirming the order of learned AO that appellant was liable to make TCS on compounding fees received for illegal mining & transportation of Rs.1,41,107/-
comprising of Rs.71,812/- towards Short TCS and Rs.69,295/- towards interest. Prayed that compounding fees is not Royalty and there was no liability to make TCS u/s 206C(1C) of Income Tax Act, 1961. Above demand be cancelled.
3ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
4. Regarding condonation of delay in the present case, wherein the appeals of the assessee are informed to be defective being delayed by 321 days, Shri G.S. Agarwal, CA, Authorised Representative, (in short, "Ld. AR") on behalf of the assessee have submitted an application for condonation of delay along with notarised affidavit dated 23.11.2024, duly signed by Shri Deepak Mishra S/o Shri M.L. Mishra, Incharge of District Mining Office, Deputy Director, Mineral Administration, Durg, the same is culled out hereunder for the sake of our consideration:
4ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 5 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 6 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 7 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 8 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 9 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 10 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) 11 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
5. Based on aforesaid submissions / explanations, it was the prayer by Ld. AR that the appeal of assessee is delayed for 196 days only and not for 321 days, for which reasons and explanations are stated in the aforesaid application for condonation of delay. It is further submitted that the delay was occasioned on account of sufficient reasons beyond the control of assessee, therefore, the same may kindly be condoned.
6. The issue of delay has been confronted to the Ld. Sr. DR, who fairly accepted the contentions of the Ld. AR and had not objected towards the condonation of delay.
7. On a thoughtful consideration to the explanation of the assessee qua the delay involved in the present appeal, after going through the facts and circumstances involved, due to which the delay was occasioned, we observed that there were multiple reasons as stated by the Ld. AR showing inadvertent failure, on the part of assessee, therefore, the delay involved is held to be on account of justifiable reasons which do not smack of any malafide intention and lackadaisical approach on their part, therefore, we find to fit to condone the same.
12ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
8. Briefly stated, additions u/s 206C were made by the Dy. Commissioner of Income Tax (TDS), on account of various impugned defaults towards the collection and deposits of TCS/TDS allegedly committed by the assessee herein.
Accordingly, demand of Rs.11,51,199/- has been imposed vide order u/s 206(C)1C and 6 & 7 of the Income Tax Act, 1961 dated 31.07.2019.
9. The issue thereafter assailed before the Ld CIT(A), wherein the issues involved qua the demand raised u/s 206(C)1C and 6 & 7 by the Ld. AO has been confirmed by the Ld. CIT(A) by partly allowing appeal of the assessee after taking into consideration the recent decision of ITAT, Raipur in the case of other related assessee's of the same group on the impugned issue, vide order dated 21.07.2023 in ITA Nos. 8/RPR/2023 and 37 other appeals. The observations of Ld. CIT(A) are culled out as under:
6. Decision:
6.1. Background facts and submissions are duly considered. 6.2. Controversy involved in the present appeal lies in a narrow compass, viz.:
(1) that as to whether or not the assessee i.e. DMO was liable for collection of tax at source (TCS) u/s. 206C of the Act on the amount of compounding fees received from persons involved in illegal mining and transportation of minerals; and (2) Demand on -traces and interest thereon 6.3. At this juncture, it must be stated that the issues at hand had arisen in the cases of District Mining Office, Collectorate Campus, Bemetara, Chhattisgarh, District Mining 13 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) Officer, Dantewada Collectorate Campus, Anwarbhatta, Dantewada, Chhattisgarh, Collector Mining Kankar Mining Officer, Collectorate Campus, Chhattisgarh, District Mining Officer, Bijapur Collectorate Campus Bijapur, Chhattisgarh, The Deputy Director (geology & Mining), Collectorate Parisar Kutcheri Chowk, Raipur, Chhattisgarh, Deputy Director, Jagdalpur Mining Office, Collectorate Campus, Chhattisgarh for various years. The Hon'ble ITAT, Raipur Bench vide its common order dated 21.07.2023 has adjudicated the issue which is applicable to the appellant's condensed ground No. 1, which is reproduced as under:-
a) Issue of liability u/s 206C(1C) to make TCS on illegal mining transportation and compounding fees as appellant claims it has not granted any lease or licence or has entered into contract on otherwise transferred any right or interest or received royalty for illegal mining / illegal transportation and compounding fees. Therefore, demand of Rs.1,41,107/- is illegal. This includes Rs.71,812/- towards short TCS and Rs.69,295 towards interest for illegal mining transportation.
6.4 The relevant extract of the Hon'ble Tribunal's judgment is reproduced here below for ready reference:-
7. During the course of aforesaid proceedings the survey officials came across certain issues, viz. (i) the assessee by not collecting tax at source (TCS) on the amount of compounding fees that was received from illegal miners and transporters of minerals had violated the provisions of Section 206C(1C) of the Act; (ii) the assessee had failed to collect tax at source (TCS) as per Sec. 206C of the Act on the amount deposited by the lease holders in the District Mining Fund (DMF); and (iii) the assessee had failed to collect tax at source (TCS) as per Section 206C of the Act on the amount deposited by lease holders in the National Minerals Exploration Trust (NMET).
8. On being queried about its failure to collect tax at source on the compounding fees received from illegal miners and transporters of minerals, it was submitted by the 14 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) assessee that no liability was cast upon it to collect any tax at source on the said receipts. Elaborating on its aforesaid claim, it was submitted by the assessee that no direction to collect tax at source on the compounding fees/penalty received from the illegal miners and transporters of minerals was issued by the Directorate of Mining, State Government of Chhattisgarh. However, the aforesaid explanation of the assessee did not find favour with the A.O. The AO was of the view that as the amount received by the assessee from the illegal miners and transporters of minerals was towards royalty and market value of mineral, therefore, as per the mandate of Sec. 206C(1C) of the Act it was obligated to have collected tax at source (TCS) on the said amount. Referring to the fact that the very mechanism for computing the amount of compounding fees in itself was based on the amount of royalty which the assessee would have otherwise recovered, the AO was of the view that the amounts recovered by the assessee from the illegal miners/transporters of minerals was not in the nature of penalty but was a compensatory payment. Also the AO rejected the claim of the assessee that as per Section 23A of Mines and Minerals (Development and Regulation) Act, 1957 ("MMDR Act", for short) as the amounts collected from illegal miners and transporters was for compounding of offence, therefore, no obligation was cast upon it to collect tax at source on the same. It was further observed by the A.O that as the assessee had failed to provide any bifurcation of the amounts that were received on the compounding of the offence of illegal mining and transportation of minerals, viz. (i). amount of penalty/fine; (ii). value of minerals; and (iii). receipts on account of other factors, thus, he had failed to distinguish the amounts, if any, which it had collected towards penalty/fine vis-a-vis that received towards value of minerals. The A.O on the basis of his exhaustive deliberations concluded that as the assessee as per the mandate of sub-section (1C) of Section 206 of the Act had failed to collect tax at source on the amounts received from the illegal miners and transporters of minerals, therefore, it was to be held as an "assessee-in-default" within the meaning of sub-sections (6) and (6A) of Section 206C of the Act. Accordingly, the A.O raised a consequential demand towards collection of tax at source (a/w. interest) w.r.t amounts collected by the assessee from the illegal miners and transporters of Rs.32,564.81/- [Rs.2927.09 (TCS a/w. interest as regards the compounding fees collected w.r.t illegal mining) (+) Rs.29,637.72/-(TCS a/w. interest as regards the compounding fees collected w.r.t illegal transportation)].
9. It was further observed by the A.O that the State and Central funds were created in each mining district of the state. It was observed by him that the Central Government in exercise of the powers conferred by subsection (5) & (6) of Section 9B of the Mining and Minerals (Development and Regulation) Act, 1957 had pursuant to Notification F. No.16/7/2015M.VI dated 17.09.2015 created "District Mineral Foundation"
("DMF", for short) in December 2015. Also, it was observed by him that the Ministry 15 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) of Coal in exercise of powers conferred by sub-section (2), (3) and (4) of Section 9C and Section 13 of the Mining and Minerals (Development and Regulation) Act, 1957, had vide Notification F. No.11/8/2015-M.I dated 14.08.2015 created "National Minerals Exploration Trust" ("NMET", for short) on 14.08.2015.
10. The AO further observed that the assessee had to collect amounts from the lease holders towards the aforesaid funds, viz. (i). 30% of the amount of royalty collected during the year for DMF; and (ii). 2% of the amount of royalty collected during the year for NMET. Carrying his observations further, it was noticed by the A.O that the aforesaid funds were utilized for the development of mining area and also for funding other agencies under the control of District Collector for various development works of that district. The AO further observed that though the amounts collected by the assessee towards the aforesaid Central government and State government funds would vary from year to year as the same would be dependent on the quantity of mineral explored and royalty received during the year, but the percentage of the apportioned amount was static. It was further observed by him that the aforesaid amounts which the lease holders had to pay towards the aforesaid funds were in addition to royalty that was separately collected from them. Adverting to the mechanism that was adopted, it was observed by the A.O that the lease holders remained under an obligation to deposit the amounts separately and submit copy of challans of the amounts deposited in the aforesaid funds a/w. challan for royalty paid with the Mining Officer. It was observed by him that it was only on receipt of the aforesaid challans that the Mining Officer would issue a pit-pass to the lease holder for exploring minerals. Referring to the aforesaid methodology that was adopted for collection of the aforesaid funds, it was observed by the A.O that the District Mining Officer (DMO) i.e. the assessee while calculating its gross revenue from mineral exploration had failed to include the aforesaid amounts that were collected from lease holders towards their respective contributions to DMF and NMET. It was observed by the A.O that the DMO i.e. the assessee during the course of assessment proceedings had admitted that it had not collected tax at source on the aforesaid additional revenue i.e. the amounts that were collected from the lease holders towards their contributions to DMF and NMET.
11. The AO observed that as per Section 206C of the Act the assessee remained under a statutory obligation to collect tax at source on any "Amount Payable" by the lease holders and it was not to be restricted only to the amount of royalty. Elaborating further, the A.O observed that the "Amount Payable" as envisaged in Section 206C(1C) of the Act was well defined in Section 9 of the Mining Act and took within its sweep royalty, fine, penalty, dead rent and any amount authorized by State or Central notification. The AO held a conviction that as the amounts collected from the lease 16 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) holders for funding DMF and NMET were on the basis of the State and Central notifications and in accordance with the provisions of Section 9 of the Mining Act, therefore, the same fell within the meaning of the term "Amount Payable" provided in Section 206C of the Act, and thus, were exigible for collection of tax at source.
12. The A.O held a conviction that as the additional amounts collected from the leaseholders i.e. towards their respective contributions to DMF and NMET were a part of the value of mineral explored and the income of the mining department, therefore, the same being a revenue receipt was liable for being subjected to collection of tax at source under Section 206C of the Act. Referring to the provisions of Section 206C of the Act, it was observed by the A.O that as the assessee i.e DMO had failed to comply with the statutory obligation of collecting tax at source (TCS) on the amount of contributions made by the lease holders towards DMF and NMET, thus on the said count also it was liable to be held as an 'assesseein-default' u/s. 206C(6) of the Act.
13. On being queried as to why tax was not collected at source on the amount of contributions by the lease holders towards DMF and NMET, it was submitted by the assessee that there were no directions from their senior authority to collect any such amount on the contributions made by the leaseholders towards the said respective funds. Observing, that the assessee i.e. DMO had failed to come forth with any explanation for not having collected tax at source on the amounts collected towards DMF and NMET from the lease holders, the A.O after treating the assessee as 'assessee-in-default' under sub-section (6) to Section 206C of the Act saddled it with an obligation to make good the said non-collection of tax at source amounting to Rs.2534.60/- [Rs.2273.00/- (TCS a/w. interest on DMF) (+) Rs.261.60/- (TCS a/w. interest on NMET)].
14. Aggrieved, the assessee carried the matter in appeal before the CIT(Appeals) on both the aforesaid issues, viz. (i) saddling it with the liability for failure to collect tax at source (TCS) on the amount of compounding fees received from illegal miners/transporters of minerals; and (ii) saddling it with the failure to collect tax at source (TCS) on the contributions made by the lease holders towards DMF and NMET. However, the CIT(Appeals) not finding any infirmity in the view taken by the A.O, upheld the same. For the sake of clarity the relevant observations of the CIT(Appeals) are culled out as under:
"As per Section 206(1C) (1C) Every person, who grants a lease or a licence or enters into a contract or otherwise transfers any right or interest either in whole or in part in any parking lot or toll plaza or mine or quarry, to another person, other than a public sector company (hereafter in this section referred to as "licensee or lessee") for the use of such parking lot or toll plaza or 17 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) mine or quarry for the purpose of business shall, at the time of debiting of the amount payable by the licensee or lessee to the account of the licensee or lessee or at the time of receipt of such amount from the licensee or lessee in cash or by the issue of a cheque or draft or by any other mode, whichever is earlier, collect from the licensee or lessee of any such licence, contract or lease of the nature specified in column (2) of the Table below, a sum equal to the percentage, specified in the corresponding entry in column (3) of the said Table, of such amount as income-tax"
From a plain reading of the above section there is an onus on "every person", who grants a lease or a license or enters into a contract for the purpose of business B & U, (emphasis supplied) at the time of debiting of the amount payable by the licensee or assessee to the account of the license or assessee or at the time of receipt of such amount from the license or assessee in cash or by the issue of a cheque or draft or by any other made, whichever is earlier, collect from the licensee or assessee in cash or by the issue of a cheque or draft or by any other mode, a sum equal to the percentage specified, The above section clearly provides that every person as stated above is responsible for collecting the tax at the prescribed rates. This is mandatory and there stands no element of discretion in law. Also in this particular case the mining office of the district is a "Person "under this section as such the district mining officer being the Principal Officer should have discharged his responsibility on behalf of the state government. He was rightly the lessor within the meaning of this section. The plea of the appellant assessee before the AO and now that the state Directorate has not issued directions for tax collection on the amount are invalid when the provisions of TCS are amply clear.
As per section 206 (6) "Any person responsible for collecting the tax who fails to collect the tax in accordance with the provisions of this section, shall, notwithstanding such failure, be liable to pay the tax to the credit of the Central Government in accordance with the provisions of sub- section (3)."
206 (7) Without prejudice to the provisions of sub-section (6), if the person responsible for collecting tax does not collect the tax or after collecting the tax fails to pay it as required under this section, he shall be liable to pay simple interest at the rate of one per cent per month or part thereof on the amount of such tax from the date on which such tax was collectible to the date on which the tax was actually paid and such interest shall be paid before furnishing the quarterly statement for each quarter in accordance with the provisions of sub-section (3):
Thus 206(6) clearly provides that any person responsible for collecting the tax, even if he fails to collect the tax in accordance with the provisions of the said section, shall not withstanding such failure, be liable to pay the tax to the credit of the Central Government. In such a case of failure, this section fixes the liability of the collector , who in case of failure too is required to pay the tax to the Central Government. The provisions of TLS are unambiguous. It was the statutory liability of the District mining Officer to have collected and credited the tax. Having failed to do so the AO aptly held him liable to pay the TCS amount and interest under 206c (6) and (7) of the Act. It 18 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) goes without saying that such failure leads to initiation of penalty. The penalty is not a subject matter of this appeal and may be agitated in a separate appeal. Reliance is placed on the following cases-
a. IN THE ITAT AGRA BENCH in case of Agra Development Authority vs. Assistant Commissioner of Income-tax (TDS) Agra [2012] 25 taxmann.com 187 (Agra) held as under:
Even where these is no written contract, liability to TCS arises- Even where assessee city development authority allotted contractors parking lots to run same without executing any written contracts between them, it would not affect liability of assessee to make collection of tax at source under section 206C(1C) "Section 206C of the Income Tax Act, 1961, read with Section 2(h) and 10 of the Contract Act, 1872-Collection of tax at source-Assessment year 2007-08 to 200910- Assessee, City development authority, auctioned for running of parking lots and allotted same to different persons-As assessee defaulted in collecting taxes at source, Assessing Officer raised demand under Section 206C(1C) along with interest-Assessee pleased that though auction was held for parking lots, but no contract was executed in terms of auction and contractors did not sigh any contract and continued to charge parking charges and therefore, provisions of Section 206C(1C) could not be applied-Whether since an agreement could be oral in view of Section 2(h) and Section 10 of Contract Act, plea of assessee was be upheld- Held yes [in favour of the Revenue] b. In the High Court of Madhya Pradesh in the case of Executive Engineer, PWD (nh) Divisions. Recovery Officer, tds. ii, Indore For failure to collect tax at source (TCS), assessee would be liable to pay interest on amount of tax not collected by assessee and not on tax liability of deductees.
Section 206C of the Income-tax Act, 1961 - Collection of tax at source Assessment years 2005-06 and 2006-07 - Assessee was awarded a contract for collecting toll - It had not collected tax at source while collecting amount of license fees from contractors (deductees) - Whether in view of section 206C(7) interest was required to be paid on tax which was not collected by appellant and not on tax liability of deductee- contractors - Held, yes [In favour of revenue].
c. Girijan Co-op. Corporation Ltd, Vs. Assistant Commissioner of Income-tax, Range-2(TDS), Visakhapatnam.
Section 206C of the Income-tax Act, 1961 - Collection of tax at source - Assessment year 2005-06 Assessee was cooperative society engaged in collection of forest produce and selling them to various organization - During relevant assessment year, assessee sold minor forest produce and agriculture produce for certain sum - Assessing Officer noticed that product sold by assessee fell under category of forest produce and assessee was required to collect tax at source - He raised demand under section 206C - Assessee contended that sales were made to buyers who had already been assessed to tax and who had filed their Income-tax returns disclosing impugned transaction arid, therefore, assessee was not liable under section 206C since buyers had already paid tax thereon - Whether as per section 206C(6), person being seller of specific goods, is not deemed to be an assessee-in-default; however, is made liable to pay TCS amount - Held, yes -
19ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) Whether, therefore, assessee was liable to pay demand raised under section 206C(6) - Held, yes [In favour of revenue].
D. Divisional Forest Officer Vs. Income Tax Officer (TDS), Haldwani "Section 206C of the Income Tax Act, 1961-Collection of tax at sources (Sale of forest produce)-Assessment year 2008-09-Whether furnishing of Form No.27C by buyer at the time when collection of tax at source is contemplated under section 206C, has to be construed as mandatory-Held Yeas-whether therefore, where assessee failed to collect tax at source from buyers of Lisa without receipt of Form 27Cs at the time of debiting their accounts or receiving amounts, whichever was earlier, it was to be regarded as assessee-in-default in terms of Section 206C(6A)Held yes [Para 6.2. and 9) ( in favour of revenue).
The appellant has quoted the case of the Hindustan Coca Cola Beverage (P.) Ltd. Vs. Commissioner of Income Tax [2007] 163 Taxman 355(SC).
"Circular No. 275/201/95/1T(B), dated 29.1.1997 issued by the Central Board of Direct Taxes would put an end to the controversy. The circular declares that no demand visualized under section 201(1) should be enforced after the tax deductor has satisfied the officer- in- charge of TDS That taxes due have been paid by the deductee- assessee. However, this will not alter the liability to charge interest under section 201(1A) till the date of payment of taxes by the deductee-assessee or the liability for penalty under section 271C. In the instant case, the assessee had paid the interest under section 201(1A) and there was no dispute that the tax due had been paid by 'P' it was not disputed that the circular was applicable to the facts situation at hand[para11]. Thus it is clear that the satisfaction of the TDS officer in charge has been upheld. Reliance is placed on the case law of Girijan Co-op. Corporation Ltd. Vs. Assistant Commissioner of Income TaxRange- 2(TDS), Visakhapatnam.[2011] 13 taxmann.com42 (Visakhapatnam [2011] 47 SOT 323 (Visakhapatnam)/[2012] 143TTJ 256 (Visakhapatnam [02.06.2011] In this case law it has been held-
"In this context, it is observed that with reference to section 201 of the Act where an assessee is deemed to be an assessee in default in case of failure to deduct tax at source on payments made by him on which he was liable to deduct tax that the Hon'ble Supreme Court in the case of HindustanCocacola Beverage (P.) Ltd. V. CIT293 ITR 226 unequivocally stated that where the payees have already paid tax on the income on which there was a short deduction of tax at source, recovery of tax cannot be made once again from the tax deductor. While rendering the above decision, the Hon'ble Supreme Court took into account Circular No. 275/201/95IT(B), dt. 24 January, 1997 issued by the CBDT wherein it was clarified "no demand visualized under section 201(1) of the IT Act should be enforced after the tax deductor has satisfied the officer incharge of TDS, The taxes due have been paid by the deductee assessee. However, this will not alter the liability to charge interest under 201C1A) of the IT Act till the date of payment of taxes by the deductee assessee or the liability for penalty under section 271C of the IT Act".
However, this is the position of law insofar as, the provisions of section 201(1) and 201(1A) are concerned section 206C(6) and section 201(1) are not similarly worded.
20ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) While section 201(1) treats an assessee AS who fails to deduct the tax at source or after deduction, does not pay the same to the Government as an assessee in default, section 206C(6) clearly provides that any person responsible for collecting the tax who falls to collect the tax in accordance to the provisions of the said section, shall, not withstanding such failure, be liable to pay the tax to the credit of the Central Government. Thus, in case of failure to effect the TCS, becomes the liability of the collector of such tax and he is mandatorily required to pay the same to the Central Government as the word used in the said section is "shall". Under section 206C(6) we are basically concerned with the liability of the assessee-collector and not with the liability of the assessee from whom tax was liable to be collected. Further, in case of failure to deduct tax at source on certain payments, such payments become receipts in the hands of persons, whereas in the case of tax collection at source on certain sales, the same become an expenditure in the hands of the persons who purchase such goods. Therefore, the case law relating to section 201(1) wouldnot be applicable to the cases covered under section 206C(6) of the Act. In view of the above, this argument of the appellant is not accepted and this ground of appeal is dismissed".
In view of the foregoing discussion, we are also of the view that the ratio of decision of Hon'ble Supreme Court in the case of Hindustan Coco Cola Beverages (P) Ltd. (supra) cannot be applied to the facts of the instant case. Further the provisions of section 206(6) are very specific and we have already discussed about the effect of that section. Hence we are in agreement with the decision of Learned CIT(A) in holding that the assessee is liable to pay the demand raised under section 206(6) of the Act. Accordingly, we confirm his order on this issue.
Thus, in the above facts and circumstances of appellant case, the completion of assessment at demand of Rs. 35,100/- for the A.Y 2016-17 is hereby confirmed and grounds raised by appellant is dismissed.
Ground of appeal no. 1 & 7 are general in nature which do not require separate adjudication.
6. In the result, the appeal of the assessee is dismissed."
15. The assessee being aggrieved with the order of the CIT(Appeals) has carried the matter in appeal before us.
16. We have heard the Ld. Authorized Representatives of both the parties, perused the orders of the lower authorities and the material available on record, as well as considered the judicial pronouncements a/w. the various statutory enactments, viz (i). The Mines and Minerals (Development and Regulation), Act 1957 (Act No. 67 of 1957), (ii). Chhattisgarh Minor Minerals Rules, 2015 (Extract); and (iii). The Coal Bearing Areas (Acquisition and Development) Act. 1957 (Extract) as had been pressed into service by the ld. AR.
17. Controversy involved in the present appeal lies in a narrow compass, viz. (i) that as to whether or not the assessee i.e. DMO was liable for collection of tax at source (TCS) u/s. 206C of. the Act on the amount of compounding fees received from persons involved in 21 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) illegal mining and transportation of minerals; and (ii) that as to whether or not any obligation was cast upon the assessee to have collected tax at source (TCS) on the amount of contributions made by the lease holders i.e. lessees towards DMF and NMET.
18. Before dealing with the aforesaid issue, it would be relevant to cull out the provisions of Section 206C(1C) of the Act, which reads as under:
"(1C) Every person, who grants a lease or a licence or enters into a contract or otherwise transfers any right or interest either in whole or in part in any parking lot or toll plaza or mine or quarry, to another person, other than a public sector company (hereafter in this section referred to as "licensee or lessee") for the use of such parking lot or toll plaza or mine or quarry for the purpose of business shall, at the time of debiting of the amount payable by the licensee or lessee to the account of the licensee or lessee or at the time of receipt of such amount from the licensee or lessee in cash or by the issue of a cheque or draft or by any other mode, whichever is earlier, collect from the licensee or lessee of any such licence, contract or lease of the nature specified in column (2) of the Table below, a sum equal to the percentage, specified in the corresponding entry in column (3) of the said Table, of such amount as income-tax:
TABLE Sl.NO.
Nature of contract or licence or lease, etc. Percentage No. (1) (2) (3)
(i) Parking lot Two per cent
(ii) Toll plaza Two per cent
(iii) Mining and quarrying Two per cent.
Explanation 1.--For the purposes of this sub-section, "mining and quarrying" shall not include mining and quarrying of mineral oil.
Explanation 2.--For the purposes of Explanation 1, "mineral oil" includes petroleum and natural gas.
(1D) [***] (1E) [***] (1F) Every person, being a seller, who receives any amount as consideration for sale of a motor vehicle of the value exceeding ten lakh rupees, shall, at the time of receipt of such 22 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) amount, collect from the buyer, a sum equal to one per cent of the sale consideration as income-tax.
90[(1G) Every person,--
(a) being an authorised dealer, who receives an amount, for remittance out of India from a buyer, being a person remitting such amount out of India under the Liberalised Remittance Scheme of the Reserve Bank of India;
(b) being a seller of an overseas tour program package, who receives any amount from a buyer, being the person who purchases such package, shall, at the time of debiting the amount payable by the buyer or at the time of receipt of such amount from the said buyer, by any mode, whichever is earlier, collect from the buyer, a sum equal to five per cent of such amount as income-tax:
Provided that the authorised dealer shall not collect the sum, if the amount or aggregate of the amounts being remitted by a buyer is less than seven lakh rupees in a financial year and is for a purpose other than purchase of overseas tour program package:
Provided further that the sum to be collected by an authorised dealer from the buyer shall be equal to five per cent of the amount or aggregate of the amounts in excess of seven lakh rupees remitted by the buyer in a financial year, where the amount being remitted is for a purpose other than purchase of overseas tour program package:
Provided also that the authorised dealer shall collect a sum equal to one half per cent of the amount or aggregate of the amounts in excess of seven lakh rupees remitted by the buyer in a financial year, if the amount being remitted out is a loan obtained from any financial institution as defined in section 80E, for the purpose of pursuing any education."
It transpires on a careful perusal of the aforesaid statutory provision that the same in clear and unequivocal terms contemplates that every person, who grants a lease or a licence or enters into a contract or otherwise transfers any right or interest either in whole or in part in any parking lot or toll plaza or mine or quarry, to another person, other than a public sector company (hereafter in this section referred to as "licensee or lessee") for the use of such parking lot or toll. plaza or mine or quarry for the purpose of business shall, at the time of debiting of the amount payable by the licensee or lessee to the account of the licensee or lessee or at the time of receipt of such amount from the licensee or lessee in cash or by issue of a cheque or draft or by any other mode, whichever is earlier, collect from the licensee or lessee of any such license, contract or lease of the nature specified, a sum equal to the percentage i.e. @ 2%.23
ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
19. Being guided by the rule of strict literal interpretation and on carefully scrutinizing the aforesaid statutory provision, it transpires that an obligation to collect tax at source is not only to be restricted to cases where lease or license or contract had been entered into between the parties; but would clearly be applicable in a case where a person had even otherwise transferred any right or interest, either in whole or in part, inter alia, in a mine to another person for use of such mine for the purpose of business. Also, it would be relevant and pertinent to point out that any person to whom either whole or any part of right or interest in a mine is transferred, whether granted on the basis of a lease or license or entering into contract or otherwise, are as per the legislative intent to be similarly construed and have been collectively referred to in the aforesaid statutory provision as "licensee or lessee".
20. On the basis of the aforesaid mandate of law, we are of the considered view that the obligation cast upon an assessee to collect tax at source (TCS) u/s 206C(1C) of the Act does not presupposes the existence of a lease or license or a contract, but would also be applicable to a case where a person had transferred any right or interest, either in whole or in part, inter alia, in a mine to another person. Claim of the Ld. AR that as there is no lease deed/license/contract executed between the assessee, i.e. DMO and the illegal miners/transporters of minerals, therefore, in absence of satisfaction of the said pre-condition no obligation for collection of tax at source U/s 206C(1C) of the Act could have been fastened upon the assessee w.r.t the amount of compounding fees received from the aforesaid persons is devoid and bereft of any force of law and cannot be accepted. As observed by us hereinabove, what is material for triggering the aforesaid statutory provision is as to whether or not the assessee i.e. DMO had transferred any right or interest either in whole or in part in a mine, to another person, for use of the same for the purpose of business. Albeit, the Ld. AR's claim that in absence of any legal transfer of any right or interest by the assessee to the illegal miners/transporters of minerals the provisions of sub-section (1C) of Section 206C could not be invoked, at the first blush appeared to be very convincing, but on a careful perusal of the aforesaid statutory provision which states otherwise the said claim does not merit acceptance and is liable to be rejected.
21. We shall now deal with the issue that as to whether or not the assessee had transferred any right or interest either in whole or in part in the mine to the illegal miners/transporters of the minerals. As no definition of the term "transfer" can be traced in Section 206C of the Act, therefore, the general meaning provided in Section 2(47) of the Act would come into play. As per Section 2(47) of the Act the term "transfer" in relation to a "capital asset" as used in the Act, unless context otherwise requires, reads as under:
"2(47) transfer", in relation to a capital asset, includes,-24
ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
(i) the sale, exchange or relinquishment of the asset; or
(ii) the extinguishment of any rights therein; or
(iii) the compulsory acquisition thereof under any law; or
(iv) in a case where the asset is converted by the owner thereof into, or is treated by him as, stock- in- trade of a business carried on by him, such conversion or treatment;] 6 or]
(v) 7 any transaction involving the allowing of the possession of any immovable property to be taken or retained in part performance of a contract of the nature referred to in section 53A of the Transfer of Property Act, 1882 1 (4 of 1882 ); or
(vi) any transaction (whether by way of becoming a member of, or acquiring shares in, a co- operative society, company or other association of persons or by way of any agreement or any arrangement or in any other manner whatsoever) which has the effect of transferring, or enabling the enjoyment of, any immovable property.
[Explanation.-1] For the purposes of sub- clauses (v) and (vi)," immovable property"
shall have the same meaning as in clause (d) of section 269UA;] [Explanation-2]- For the removal of doubts, it is hereby clarified that "transfer"
includes and shall be deemed to have always included disposing of or parting with an asset or any interest therein, or creating any interest in any asset in any manner whatsoever, directly or indirectly, absolutely or conditionally, voluntarily or involuntarily, by way of an agreement (whether entered into in India or outside India) or otherwise, notwithstanding that such transfer of rights has been characterised as being effected or dependent upon or flowing from the transfer of a share or shares of a company registered or incorporated outside India]".
(emphasis supplied by us) Before analysing the scope and gamut of the term "transfer" in so far the facts involved in the present case are concerned in the backdrop of its definition in sub-section (47) of Section 2 of the Act, it would be relevant to briefly cull out the nature of compounding fees collected by the assessee i.e. DMO from persons carrying out illegal mining /transportation of minerals.
22. As brought to our notice by the Ld. AR an Inspector of Mining Department on detection of illegal mining would as per sub-section (2) of Section 71 of the Chhattisgarh Miner Mineral Rules, 2015 (for short 'CMMR') prepare a report as regards the said activity, i.e. illegal extraction or illegal transportation of minerals so carried out by the said person. Our attention was drawn by the Ld. AR to the CMMR a/w. copy of the report 25 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) of the Mining Inspector, Bemetara wherein the latter had reported an instance of detection of illegal mining carried out by a person, viz. Shri Dinesh Kothari, Parpaudi, Page 24 of APB. It transpires on a careful perusal of the aforesaid report of the Mining Inspector that the same, inter alia, refers to the quantity of the minerals extracted by the illegal miners, viz. Shri Dinesh Kothari (supra) a/w. amount of royalty as regards the same i.e. Rs. 9,000/-. Further, as per the aforesaid report the illegal miner, viz. Shri Dinesh Kothari (supra) as per Rule 71(5) of CMMR was called upon to pay royalty of Rs. 90,000/- i.e. @ 10 times of the amount of royalty on the extraction, Page 24 of APB. Also, the Ld. AR had taken us through a proposal of the aforesaid illegal miner/transporter of the minerals, viz. Shri. Dinesh Kothari (supra) wherein he had sought for compounding of his aforesaid offence, Page 25 of APB. Further, the Ld. AR had taken us through an order of the Mining Inspector, Bemetara, wherein it was observed by him that the transport vehicles that were used by the illegal miner, viz. Shri Dinesh Kothari (supra) were seized and handed over to the police department, Page 26 of APB. Also, as observed by us hereinabove, the aforesaid illegal miner viz. Shri Dinesh Kothari (supra) had as per Section 71(5) of the CMMR, 2015, inter alia, proposed to deposit compounding fees of Rs.90,000/- (supra). Also the aforesaid person had proposed that his vehicles JCB machine and hywa (CG 25 D 6212) that were seized and handed over to the police authorities may also be released on payment of an amount of Rs.6200/-, Page 26 of APB. We find on a perusal of the record that working of compounding charges for releasing the aforesaid seized vehicles against payment of Rs.6200/- (supra) was, inter alia, worked out by taking royalty on the quantity of mineral seized as a basis i.e. 5 times of the amount of royalty of the quantity of minerals that were seized from the said vehicle a/w. fine of Rs.5000/-, Page 33 of APB. The Ld. AR had also taken us through respective challans which were deposited by the aforesaid illegal miner/transporter of minerals towards compounding fees for carrying out the illegal mining/transportation of minerals i.e Rs.96,200/- [Rs.90,000/- (towards illegal mining) (+) Rs.6,200/- (towards transportation of minerals)], Page 38-39 of APB. Further, the Ld. AR had taken us through a letter dated 12.01.2018 that was issued by the Deputy Collector, District-Bemetara, i.e. a letter of the assessee addressed to the police officer, P.S.-Parpaudi, District-Bemetara wherein it was stated that as the illegal miner/transporter, viz. Shri Dinesh Kothari (supra) had deposited the amount of royalty/fine, therefore, his vehicles viz. Hywa (CG 25 D 6212) and JCB machine may be released and handed over to him, Page 40 of APB. As contents of the aforesaid letter would have a strong bearing on the adjudication of the issue in hand, therefore, the same is culled out as under:
26ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
23. Referring to Section 9 of the Mines and Minerals (Development and Regulation) Act, 1957, Page 55 of APB, it was submitted by the Ld. AR that the lease holders of land remained under a statutory obligation to pay royalty in respect of any minerals removed or consumed from the leased area at the rate that was for the time being specified in the "Second Schedule" in respect of those minerals. It was the claim of the Ld. AR that as the assessee i.e. DMO had neither granted any lease to the illegal miners/transporters of minerals nor they had any obligation to pay royalty in respect of any minerals removed or consumed from the leased area at the specified rates contemplated in Section 9(2) of the Mines and Mineral (Development and Regulation) Act, 1957, therefore, the amount that was received towards compounding fees from the said illegal miners /transporters of minerals could by no means be placed at par as against royalty that was otherwise received as per the mandate of law from the lease holders.
24. Also the Ld. AR had drawn support from Section 4 of the Chhattisgarh Miner Mineral Rules, 2015, as per which, there was a clear prohibition on prospecting or carrying out quarry operations in absence of a prospecting license or quarry license or quarry 27 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) permit. Also, it was submitted by him that Section 71 of the Chhattisgarh Miner Minerals Rules, 2015 provides for a penalty for unauthorized extraction and transportation of minerals. Further, it was stated by him that as per subsection (5) of Section 71 of the Act the offence of unauthorized extraction and transportation of minerals could be compounded by certain specified authorities, either before or after initiation of prosecution on payment of market value of mineral so extracted or transported, and such fine may though extend to double the market value of minerals so extracted or transported, but in no case the same would be less than Rs.5000/- or 10 times of royalty of minerals so extracted, whichever was higher.
25. The Ld. AR on the basis of the aforesaid facts had tried to impress upon us that not only the assessee i.e. DMO had transferred any right in the mine to the illegal miners/transporters of minerals, but in fact as carrying out of any such unauthorized mining/transportation of minerals was an offence, therefore, the amount collected on compounding of the said offence cannot be construed as a royalty. To sum up, it was the claim of the Ld. AR that as the compounding fees received from illegal miners/transporters of minerals was not royalty, therefore, no obligation was cast upon the assessee to collect tax at source (TCS) on the said amounts u/s. 206C(1C) of the Act.
26. Considering the aforesaid multi-facet contentions of Shri G.S. Agrawal, Ld. AR, we shall now deal with the issue that as to whether or not any obligation was cast upon the assessee to collect tax at source (TCS) on the amounts that were received by it as compounding fees (as claimed by the assessee) from the illegal miners/transporters of minerals in the backdrop of the mandate of Section 206C(1C) of the Act r.w. Section 2(47) of the Act, i.e. definition of the term "transfer".
27. At the very outset, it may be observed that what is relevant and determinative as regards the obligation of the assessee, i.e. DMO to collect tax at source (TCS) u/s.
206C(1C) of the Act, is as to whether any right or interest, either in whole or in part in the mine was transferred to another person for use of the same for the purpose of business. Existence of a valid lease or license or contract is not a sine qua non, but rather on construing as per the principle of noscitur a sociis the term "... or otherwise..." used by the legislature in all its wisdom in Section 206C(1C) of the Act, it can safely be concluded that even in absence of any lease or license or contract, if there is any transfer by the assessee of any such right or interest in the mine, then, the case of the assessee would clearly fall within the meaning of Sec. 206C(1C) of the Act.
28. Now this takes us to the scope and gamut of the term "transfer" in so far the facts involved in the case of the assessee are concerned. As observed by us hereinabove the 28 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) "Explanation 2" to Section 2(47) of the Act, as had been made available on the statute vide the Finance Act, 2012 with retrospective effect from 01.04.1962 would be applicable to the case of the assessee for the year under consideration. As per the "Explanation 2" (supra) the term "transfer" includes and shall be deemed to have always included disposing of or parting with an asset or any interest therein, or creating any interest in any asset in any manner whatsoever, directly or indirectly, absolutely or conditionally, voluntarily or involuntarily or otherwise, by way of an agreement or otherwise. Now a bare perusal of the aforesaid meaning of the term "transfer" reveals that the same not only takes within its sweep parting of any interest in an asset or creating any interest in any asset in any manner....voluntarily or involuntarily, but also dispenses with the existence of an agreement. In fact, the term "or otherwise" as used in the aforesaid statutory provision can also be traced in Section 206C(1C) of the Act.
29. On the basis of the aforesaid broad meaning of the term "transfer" as had been made available on the statute vide the Finance Act, 2012 w.r.e.f 01.04.1962, we shall now look into the aspect that as to whether or not the assessee i.e. DMO had transferred to the illegal miners/transporters of minerals any interest in the mine.
30. Although it is the claim of the Ld. AR that there is no transfer either of the asset i.e. land or any interest in the same by the assessee i.e. DMO in favour of the illegal miners/transporters of minerals, but a careful perusal of the manner of computing and receipt of compounding fees by the assessee from such illegal miners/transporters of minerals clearly militates against the said claim. As observed by us hereinabove the report of the Mining Officer, Bemetara w.r.t a person, viz. Shri. Dinesh Kothari (supra) who was found extracting and transporting minerals in contravention of the provisions of CMMR in itself reveals that the illegal miner/transporter of minerals was called upon by the assessee to pay 10 times of the amount of royalty in the form of compounding fees. In sum and substance the illegal miner/transporter of minerals as per Rule 71(5) of the CMMR was required to make payment of market value of mineral so extracted or transported a/w such fine which may extend to double the market value of minerals so extracted or transported but the same in no case was to be less than Rs.5000/- or 10 times of royalty of minerals so extracted, whichever was higher. As per Rule 71(5) of the CMMR an amount i.e. 10 times of royalty of minerals so extracted is collected by the assessee from the illegal miners/transporters of minerals. Our observation is fortified by the aforesaid instance referred to by the Ld. AR wherein an amount of Rs.90,000/- i.e. 10 times of royalty of Rs.9000/- had been collected by the assessee from the illegal miner/transporter of minerals i.e. Shri Dinesh Kothari (supra), Page 24 of APB. Apart from that a reference to a letter dated 12.01.2018 of the Deputy Collector, District-Bemetara i.e. DMO which is addressed to the Police Officer, P.S.- District: Bemetara (as reproduced by us hereinabove), Page 40 of APB, the assessee had 29 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) itself stated that as the royalty/fine for the illegal mining/transportation of minerals had been received from the illegal miners/transporters, viz. Shri Dinesh Kothari (supra), therefore, his vehicles may be released.
31. On a perusal of the aforesaid facts, we are of the considered view that the assessee by receiving the aforesaid amount i.e. 10 times of royalty from the illegal miners/transporters of minerals had, in turn, clearly vested/parted with the interest and right in the mine in their favour, which the latter had undeniably used for the purpose of her business. Considering the fact that the orders w.r.t amounts collected by the assessee i.e. DMO from illegal miners/transporters of minerals in itself states that an amount i.e. 10 times of the royalty amount is to be recovered from the illegal miners/transporters, therefore, we are unable to comprehend that as to on what basis it is averred by the Ld. AR that the said amounts so received by the assessee would not fall within the realm of Section 206C(1C) of the Act. As the assessee in the case before us had not only received royalty from the illegal miners/transporters of minerals as it would have in the normal course received in case of a regular lease or license, but in fact was in receipt of 10 times of royalty amount from them, therefore, the contention of the Ld. AR that the assessee was not exigible for collection of tax at source (TCS) on the amounts received from the illegal miners/transporters of minerals being devoid and bereft of any substance is liable to be rejected. We, thus, in terms of our aforesaid observations, finding no infirmity in the view taken by the lower authorities that the assessee who was liable to collect tax at source (TCS) on the amounts received from illegal miners/transporters, having failed to do so, was to be treated as 'assessee-in-default' u/s. 206C(6) of the Act, uphold the same. Thus, the Ground of appeal No.1 raised by the assessee is dismissed in terms of our aforesaid observations.
32. Apropos the observation of the A.O that the assessee was obligated to have collected tax at source (TCS) on the amounts deposited by the lease holders towards DMF, it would be relevant to refer to Section 9B of the Mines and Minerals (Development and Regulation) Act, 1957 which reads as under:
"[9B. District Mineral Foundation.--(1) In any district affected by mining related operations, the State Government shall, by notification, establish a as a non-profit body, to be called the District Mineral Foundation.
(2) The object of the District Mineral Foundation shall be to work for interest and benefit of persons, and areas affected by mining related operations in such manner as may be prescribed by the State Government.
(3) The composition and functions of the District Mineral Foundation shall be such as may be prescribed by the State Government:30
ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) [Provided that the Central Government may give directions regard-_ composition and utilisation of fund by the District Mineral Foundation.] (4) The State Government while making rules under sub-sections (2) and shall be guided by the provisions contained in article 244 read with Fifth and Sixth Schedules to the Constitution relating to administration of the Scheduled Areas and Tribal Areas and the Provisions of the Panchayats (Extension to Scheduled Areas) Act, 1996 (40 of 1996) and the Scheduled Tribes and Traditional Forest Dwellers (Recognition of Forest Rights) Act, 2006 (2 of 2007).
(5) The holder of a mining lease or a [composite licence] granted on or after the date of commencement of the Mines and Minerals (Development and Regulation) Amendment Act, 2015[other than those covered under the provisions of subsection (2) of Section 10A], shall, in addition to the royalty, pay to the District Mineral Foundation of the district in which the mining operation are carried on, an amount which is equivalent to such percentage of the royalty paid in terms of the Second Schedule, not exceeding one-third of such royalty, as may be prescribed by the Central Government.
(6) The holder of a mining lease granted before the date of commencement of the Mines and Minerals (Development and Regulation) Amendment Act, 2015 and those covered under the provisions of sub-section (2) of Section 10A], shall, in addition to the royalty, pay to the District Mineral Foundation of thedistrict in which the mining operations arecarried on,an amount not exceedingtheroyalty paid in terms of the Second Schedule in such manner and subject to the mining lease and the amounts payable by the various categories of lease holders, as may be prescribed by the Central Government."
(emphasis supplied by us)
33. On a perusal of the sub-section (5) and (6) of Section 9B, it transpires that the leaseholders shall in addition to the royalty pay to the District Mineral Foundation of the district in which the mining operations are carried on, an amount which is equivalent to such percentage of the royalty paid in terms of the "Second Schedule" not exceeding one third of such royalty, as may be prescribed by the Central Government. It transpires on a careful perusal of the aforesaid statutory provision that an obligation is cast upon the lease holders to pay an amount to DMF, which, though is to be computed at a specified percentage of the amount of royalty as may be prescribed by the Central Government. Nothing is discernible from a bare reading of the aforesaid statutory provision that the lease holders were required to make payment of the aforesaid amounts to the assessee, i.e. DMO; nor there is anything which would reveal that it was the assessee i.e. DMO who had deposited the aforesaid amounts with the DMF. In sum and substance, we are of 31 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) the considered view that now when the lease holders had made the payments towards DMF, therefore, in absence of satisfaction of the pre-condition set out in Section 206C(1C) of the Act, i.e. "...shall, at the time of debiting of the amount payable by the licensee or lessee to the account of the licensee or lessee or at the time of receipt of such amount from the licensee or lessee in cash or by issue of a cheque or draft or by any other mode, whichever is earlier, collect from the licensee or lessee............, an obligation to collect tax at source would stand triggered either at the stage of debiting of the amount payable to the account of the licensee or lessee; or at the time of receipt of such amount by the issue of a cheque or draft or by any other mode, whichever is earlier. To sum up, now when the assessee i.e. DMO had neither debited any amount of lessees contributions towards DMF to the account of the lease holders; nor at any stage received any amount of contribution towards DMF from the lease holders, therefore, on the said count itself it could not have been saddled with any obligation for collecting any tax at source on the said amounts. Admittedly, a pit-pass would be issued by the assessee to the lease holders only after he would produce evidence of having paid the amount of royalty a/w. payments towards DMF/NMET, but on the basis of the said fact on a standalone basis de-hors satisfaction of the aforesaid requisite conditions contemplated in sub- section (1C) of Section 206C of the Act, no obligation could have been saddled upon the assessee to collect tax at source (TCS) on the amount of DMF paid by the lease holders.
34. Although we are principally clear that as per Sec. 9B of the Mines and Minerals (Development and Regulation) Act, 1957 the lease holders remained under an obligation to pay the specified amount of DMF, and no involvement of the assessee can be traced in the scheme of the MMDR Act, but we are afraid that the said factual position cannot be gathered on a perusal of the accounts of the assessee as had been placed before us. We, say so, for the reason that a perusal of the "Receipts and Payments account" of the assessee i.e. DMO for the year ending 31.03.2017 reveals reference of "District Mineral Foundation Trust" on the same, Page 38 to 41 of APB. Also, a similar position prevails in the audited accounts of the assessee for the immediately succeeding year ending 31.03.2018. Apart from that, we find that in the accounts of the assessee i.e. DMO for the immediately succeeding year i.e. F.Y.2017-18 the payments made by the lease holders towards "Contribution funds" are reflected. As the accounts of the assessee prima-facie militates against the aforesaid observations arrived at by us by looking into the provisions of Section 9B of the Mines and Minerals (Development and Regulation) Act, 1957, therefore, in our considered view the matter in all fairness requires to be revisited by the A.O. The A.O is directed to verify as to whether the assessee was in receipt of contributions towards DMF from the leaseholders; or as claimed by the assessee the amounts were paid by the respective lease holders directly to the DMF. In case the claim of the assessee i.e. the lease holders were directly making payments to DMF is found to 32 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) be in order, then as observed by us hereinabove no obligation would be cast upon the assessee to collect tax at source (TCS) on the contributions made by the lease holders to DMF. Needless to say, the A.O shall in the course of the set-aside proceedings afford a reasonable opportunity of being heard to the assessee.
35. Apropos the observation of the A.O that the assessee was obligated to have collected tax at source (TCS) on the contributions made by the lease holders towards NMET, it would be relevant to refer to Section 9C of the Mines and Minerals (Development and Regulation) Act, 1957 which reads as under:
"9C. National Mineral Exploration Trust. (1) The central Government shall by notification establish a trust, as a [non-profit autonomous body], to be called the National Mineral Exploration Trust.
(2) The object of the trust shall be to use the funds accrued to the Trust for the purpose of regional and detailed exploration in such manner as may be prescribed by the central government.
(3) The composition and functions of the Trust shall be such as may be prescribed by the central government.
(4) The holder of a mining lease or a [composite license] shall pay to the Trust, a sum equivalent to two per cent of the royalty paid in terms of the second schedule, in such manner as may be prescribed by the central government."
36. It transpires on a perusal of sub-section (4) of Section 9C, that the holder of a mining lease or a [composite license] shall pay to the Trust, a sum equivalent to two per cent of the royalty paid in terms of the "Second Schedule", in such manner as may be prescribed by the Central Government. Nothing is discernible from a bare reading of the aforesaid statutory provision that the lease holder was required to make payment of the aforesaid amount to the assessee i.e. DMO; nor there is anything which would reveal that it was the assessee i.e. DMO who had deposited the aforesaid amounts with the NMET. In sum and substance, we are of the considered view that now when the leaseholder had made the payment towards NMET, therefore, in absence of satisfaction of the pre- condition set out in Section 206C(1C) of the Act, i.e. "...shall, at the time of debiting of the amount payable by the licensee or lessee to the account of the licensee or lessee or at the time of receipt of such amount from the licensee or lessee in cash or by issue of a cheque or draft or by any other mode, whichever is earlier, collect from the licensee or lessee............, an obligation to collect tax at source would stand triggered either at the 33 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) stage of debiting of the amount payable to the account of the licensee or lessee; or at the time of receipt of such amount by the issue of a cheque or draft or by any other mode, whichever is earlier. To sum up, now when the assessee i.e. DMO had neither debited the amount of lessee's contribution towards NMET to the account of the lease holders; nor at any stage received any amount of contribution towards NMET from the lease holders, therefore, on the said count itself it could not have been saddled with any obligation for collecting any tax at source on the said amount. Admittedly, a pit-pass would be issued by the assessee to the lease holder only after he produced evidence of having paid the amount of royalty a/w. payments towards DMF/NMET, but on the said standalone fact de-hors satisfaction of the requisite conditions contemplated in sub-section (1C) of Section 206C no obligation could have been saddled upon the assessee to collect tax at source (TCS) on the amount of NMET paid by the lease holders.
37. Although we are principally clear that as per Sec. 9C of the Mines and Minerals (Development and Regulation) Act, 1957 the lease holders remained under an obligation to pay the specified amount of the NMET, and no involvement of the assessee can be traced in the scheme of the MMDR Act, but we are afraid that the said factual position cannot be gathered on a perusal of the accounts of the assessee as had been placed before us. We, say so, for the reason that a perusal of the "Receipts and Payments account" of the assessee i.e. DMO for the year ending 31.03.2017 reveals reference of "District Mineral Foundation Trust" on the same, Page 38 to 41 of APB. Also, a similar position prevails in the audited accounts of the assessee for the immediately succeeding year ending 31.03.2018. Apart from that, we find that in the accounts of the assessee i.e. DMO for the immediately succeeding year i.e. F.Y.2017-18 the payments made by the lease holders towards "Contribution funds" are therein reflected. As the accounts of the assessee prim-facie militates against the aforesaid observations arrived at by us by looking into the provisions of Section 9C of the Mines and Minerals (Development and Regulation) Act, 1957, therefore, in our considered view the matter in all fairness requires to be restored to the file of the A.O. The A.O is directed to verify as to whether the assessee was in receipt of contributions towards NMET from the lease holders; or as claimed by the assessee the amounts were paid by the respective lease holders directly to NMET. In case the claim of the assessee, that the lease holders were directly making payments to NMET is found to be in order, then as observed by us hereinabove, no obligation would be cast upon the assessee to collect tax at source (TCS) on the amounts paid by the lease holders to NMET. Needless to say, the A.O shall in the course of the set- aside proceedings afford a reasonable opportunity of being heard to the assessee.
7. Respectfully, following the judicial precedents laid down by the Hon'ble Jurisdictional Tribunal in the cases cited above on a similar set of facts, it is held 34 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) that ground No. 1 of the condensed Grounds of Appeal of the appellant are held against the appellant as the DMO was liable to collect TCS u/s.206C of the IT Act. The demand raised of Rs.1,41,107/- is therefore held to be on a correct footing. The condensed ground No. 1 is therefore dismissed.
7.1 Condensed Ground No.2 That the Ld DCIT erred in demanding Rs.4,92, 760 in order passed u/s.206C(1C) prayed that above demand is as per traces and Should not be further considered in order u/s.206C(1C) which is duplicity and is not according to law and be deleted.
The appellant's claims are prima facie acceptable. The AO is directed to ascertain whether the demand as per TRACES has been paid. If not AO can not be faulted for including the demand u/s.206C. In the result, this ground stands Partly allowed.
7.2. Condensed Ground No. 3AO erred in raising a demand for the F. Yrs.2011-12 to 2015-16 which are o/d years.
This ground has no relevance to the issues raised in the assessment year under consideration i.e. AY.2012-13 and is therefore dismissed.
8. In the result, the appeal is Partly allowed.
10. Aggrieved with the aforesaid decision of Ld. CIT(A), assessee preferred the present appeals before us, which are under consideration in the present cases.
35ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
11. The issues involved in the present appeal are common, identical and similar, except the quantum of demand raised by the Ld. AO in different AY's, which are dealt with, deliberated and decided at length by this tribunal vide its order in ITA No. 8/RPR/2023 & Others dated 21.07.2023, involving 38 appeals of the same group of assessees, located at various districts in the state of Chhattisgarh. Further, in absence of any additional or new / fresh contentions / submissions or decision affecting the facts of the present appeal in support of the assessee, we do not find any reason to deviate from our earlier decision, which the Ld. CIT(A) had thoughtfully followed and decided the issues.
12. Under such facts and circumstances, we do not find any infirmity in the order of Ld. CIT(A), so as to interfere with the same, accordingly, the appeal of the assessee is dismissed in terms of our aforesaid observations.
13. In the result, appeal of the assessee in ITA No. 437/RPR/2024 for A.Y.2012-13, stands dismissed.
ITA Nos. 438 to 445/RPR/2024 for AY 2013-14 to 2020-21, respectively.
14. As the facts and issues involved in the captioned appeals remains the same as were there before us in ITA No.437/RPR/2024 for A.Y.2012-13, 36 ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS) therefore, our findings recorded while disposing off the appeal in 437/RPR/2024 for A.Y.2012-13 shall mutatis-mutandis apply for disposing off the captioned appeals, i.e. ITA Nos. 438 to 445/RPR/2024 for AY 2013-14 to 2020-21, respectively. Accordingly, we dispose of the captioned appeals on the same terms as were recorded by us while adjudicating the respective issues in ITA No. 437/RPR/2024 for A.Y.2012-13.
15. Further, Ld. AR on behalf of the assessee have requested for withdrawal of Ground No. 3 of the appeal no. 441-445/RPR/2024 for AY 2016-17, 2017-18, 2018-19, 2019-20 & 2020-21, alleging error on the part of Ld. CIT(A), in directing the Ld. AO to examine whether the appellant received contribution towards the DMF & NMET. Be that as it may, since the request is made seeking withdrawal of the ground and Ld. AR and duly signed to this effect on the respective appeal memos, therefore, under no objection from the other side, ground no. 3 of the captioned appeals i.e., ITA No. 441- 445/RPR/2024 are permitted to withdraw, consequently, the same are dismissed as withdrawn.
16. Resultantly, the appeals of the respective assessee in ITA Nos. 438 to 445/RPR/2024 are dismissed, in terms of our aforesaid observations.
37ITA Nos. 437-445/RPR/2024 District Mining Officer vs DCIT(TDS)
17. In the combined result, all the appeals of the captioned assessee are rendered as rejected, in terms of our aforesaid observations.
Order pronounced in the open court on 26/11/2024.
Sd/- Sd/-
(RAVISH SOOD) (ARUN KHODPIA)
ाियक सद / JUDICIAL MEMBER लेखा सद / ACCOUNTANT MEMBER
रायपुर/Raipur; िदनांक Dated 26/11/2024
Vaibhav Shrivastav
आदे श की ितिलिप अ ेिषत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant- District Mining Officer
2. थ / The Respondent- DCIT(TDS)
3. आयकर आयु (अपील) / The CIT(A),
4. The Pr. CIT, Raipur (C.G.)
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, रायपुर/ DR, ITAT,
Raipur
6. गाड फाईल / Guard file.
// स या पत ित True copy //
आदे शानुसार/ BY ORDER,
(Senior Private Secretary)
आयकर अपीलीय अिधकरण, रायपुर/ITAT, Raipur