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 16, Cited by 1]

Income Tax Appellate Tribunal - Indore

Rahul Sharma , Indore vs Dcit /Cpc , Bengaluru on 19 September, 2022

             IN THE INCOME TAX APPELLATE TRIBUNAL
                      INDORE BENCH, INDORE

        BEFORE Ms. MADHUMITA ROY, JUDICIAL MEMBER &
       SHRI BHAGIRATH MAL BIYANI, ACCOUNTANT MEMBER

                         I.T.A. No.77/Ind/2022
                       (Assessment Year: 2018-19)

 Rahul Sharma                     Vs. Deputy Commissioner of
 72 Bijali Nagar, Bicholi             Income Tax
 Road, Indore - 452016                CPC, Bengaluru

                       PAN No.AOGPS8884N
            (Appellant)        ..        (Respondent)


     Appellant by :                 Shri Pankaj Mogra, A.R.
     Respondent by :                Shri Ashish Porwal, Sr.D.R.

      Date of Hearing                16.09.2022
      Date of Pronouncement          19.09.2022

                                 ORDER

PER BHAGIRATH MAL BIYANI - AM:

The instant appeal filed by the assessee is directed against the order dated 17.12.2021 passed by the National Faceless Appeal Centre (NFAC), Delhi arising out of the intimation under S.143(1) of the Income Tax Act, 1961 (hereinafter referred as to 'the Act') dated 22.12.2019 passed by the DCIT(CPC), Bengaluru for Assessment Year 2018-19.
ITA No.77/Ind/2022 (Rahul Sharma
vs.DCIT) Asst.Year.- 2018-19 -2-
2. There is a delay of fifty five days in preferring the instant appeal filed by the assessee before us., in support of which, the assessee filed affidavit shown by one Shri Dheeraj Rathod, the Accountant of the assessee, proprietary firm. Upon reading affidavit filed by said Shri Dheeraj Rathod , it appears that the order passed by the Ld.CIT(A) dated 17.12.2021 though served to email on the same date and the said order escaped the attention of the said Accountant. However, when the said fact came to the knowledge of the deponent of the affidavit, immediately thereafter the appeal has been filed before us. The Ld. DR has not raised any objection with all his fairness in regard to the ground raised by the assessee in support of condonation of delay. The explanation rendered by the assessee with the supporting affidavit seems to be genuine. Hence, the delay is condoned.
3. The addition of Rs. 5,36,494/- on account of delayed payment to employees' contribution to Provident Fund ( PF) / Employees State Insurance Corporation (ESIC) is under challenge before us.
4. The addition has been made under Section 36(1)(va) of the Act which has been wrongly held by the authorities below as contended by the assessee since the same is without appreciating the fact that the assessee has deposited the same to the respective funds within the time limit permitted under Section 43B of the Act i.e. up to the due date under Section 139(1) for filing the return of income as submitted by the Ld. A.R. In that view of the matter though the assessee has not deposited the employees contribution to PF/ESIC within the due dates under the concerned Act the assessee's claim to be ITA No.77/Ind/2022 (Rahul Sharma vs.DCIT) Asst.Year.- 2018-19 -3-

allowed in view of the various decisions passed by several judicial forums including the Coordinate Bench. The Ld. A.R. relied upon the orders are as follows:

(a) Hon'ble Delhi High Court in AIMIL Limited (2010) 321 ITR 508.
(b) Hon'ble Allahabad High Court in Sagun Foundary Pvt. Ltd. Vs. CIT 145 DTR 265
(c) Hon'ble Rajasthan High Court in CIT Vs. Rajasthan State Beverages Corporation Ltd. / Rajasthan State Ganganagar Sugar Mill (2017) 250 Taxman 32
(d) Shri Jai Singh Jadesa vs. DCIT (CPC) in ITA No. 214/Ind/2021 Ld. AR further submitted that the issue is also squarely covered in favour of the assessee by several decisions of this very Bench of ITAT.

5. On the other hand, the Ld. D.R. relied upon the order passed by the authorities below. In support of his case he further relied upon the judgment passed by the Hon'ble Gujarat High Court in the case of CIT vs. Gujarat State Road Transport Corporation, (2014) 41 taxmann.com 100.

6. Having heard the Ld. Counsel appearing for the parties and having regard to the facts and circumstances of the case particularly the order passed by the Coordinate Bench in ITA No. 214/Ind/2021 for A.Y. 2018-19 we find that the issue is squarely covered in favour of the assessee. While deciding ITA No.77/Ind/2022 (Rahul Sharma vs.DCIT) Asst.Year.- 2018-19 -4- the issue in favour of the assessee the Coordinate Bench was pleased to observe as follows:

"8. We have heard both the parties and perused all the relevant materials available on record. The CIT(A) has confirmed the disallowance on the ground that insertion of Explanation 2 and 5 in Section 43B, 36(1)(va) by Finance Act 2021 is retrospective in nature. Therefore, the payment made to the contribution related to employee's contribution of PF and ESI and after the due date of statutory limit under those Statute but before filing of the return of income was rightly disallowed by the Assessing Officer. Section 36(1)(va) of the Act has stated that any sum received by the assessee from any of his employees to which the provisions of the sub-clause (x) of clause (24) of Section 2 applies if such sum is credited by the assessee to the employee's account in the relevant fund or funds on or before the due date. Prior to Finance Act, 2021 there was no explanation to the word "due date" given and, therefore, the due date was interpreted by various High Courts as being the due date of filing return of income. As the due date was not specified in the earlier occasion, the Finance Act, 2021 has inserted explanation 1 to the Section thereby clarifying that due date means the statutory due date given under the specific Statute. This amendment/insertion is not clarificatory in nature and therefore not retrospective as there is clear mention in the Finance Act that this explanation will come w.e.f. 01.04.2021, thus it will be applicable to A.Y. 2021-22 and subsequent A.Ys. The assessee's appeal is of 2018-19 which is prior to this explanation. The reliance of the Ld. D.R. upon the decision of Hon'ble Apex Court in the case of Zile Singh (supra) I nfact supports the assessee's case and clearly set out that when there is specific effective date given by the Act, the amendment/Insertion/deletion will be effective from that date itself and if there is no mention of retrospective word then it will not be applicable to the earlier dates. Though the Ld. A.R. categorically stated that some of the Hon'ble High Courts has decided this issue against the assessee but majority of the Hon'ble High Court decisions are in favour of the assessee where employee's contribution was paid after the due date but before filing of Income Tax return. The assessee company has not deposited the employees' contribution within the due date which is prescribed under the said statute i.e. Provident Fund and ESI. This issue is dealt by the Hon'ble Delhi High Court in case of CIT vs. M/s Bharat Hotels Ltd. 410 ITR 417 wherein the issue is decided in favour of the Revenue, without considering the decision of the Hon'ble Delhi High Court in case of CIT vs. AIMIL Ltd. (2010) 321 ITR 508 (Del.). But the decision of the Hon'ble Delhi High Court in case of Pr. CIT vs. Pro Interactive Service (India) Pvt. Ltd. ITA No. 983/2018 pronounced on 10.09.2018, the Hon'ble High Court decided the issue in favour of the assessee relying upon the judgment of AIMIL Ltd. (supra). The Hon'ble Delhi High Court held that the legislative intent is to ensure that the amount paid isallowed as expenditure only when payment is actually made. We do not think that the legislative intent and objective is to treat belated payment of Employee's Provident ITA No.77/Ind/2022 (Rahul Sharma vs.DCIT) Asst.Year.- 2018-19 -5- Fund (EPF) and Employee's State Insurance Scheme (ESI) as deemed income of the employer under Section 2(24)(x) of the Act. It is settled law that when two judgments are available giving different views then the judgment which is in favour of the assessee shall apply as held in case of Vegetable Products Ltd. 82 ITR 192 by the Hon'ble Supreme Court. Hence, in light of the latest decision in case of Pro Interactive Service (India) Pvt. Ltd., the issue is covered in favour of the assessee. Therefore, the CIT(A) as well as the Assessing Officer was not at all justified in disallowing this claim. As regards to delayed payment in employer's contribution to PF and ESI is concerned the same is allowable u/s 36(1)(iv) read with Section 43B of the Act and Section 36(1)(va) is not at all applicable. Thus, the entire disallowance does not sustain. Thus, the order of the CIT(A) is not just and proper. The appeal of the assessee is thus allowed."

Respectfully relying upon the ratio laid down in the above order we allow the appeal in favour of the assessee by deleting the addition made by the authorities. Hence, the appeal preferred by the assessee is allowed.

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

                      This Order pronounced in Open Court on              19/09/2022


        Sd/-                                                               Sd/-
(MADHUMITA ROY)                                                  (BHAGIRATH MAL BIYANI)
JUDICIAL MEMBER                                                   ACCOUNTANT MEMBER
Indore;  Dated 19/09/2022
S. K. Sinha, Sr. PS                          TRUE COPY
आदेश क     ितिलिप अ िे षत/Copy of the Order forwarded to :
1.     अपीलाथ / The Appellant
2.       यथ / The Respondent.
3.     संबंिधत आयकर आयु    / Concerned CIT
4.     आयकर आयु (अपील) / The CIT(A)-

5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, अहमदाबाद / DR, ITAT, Indore

6. गाड फाईल / Guard file.

आदेशानुसार/ BY ORDER, (Dy./Asstt.Registrar) ITAT, Indore