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 13, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Darshan Creation Private Limited, ... vs Asst Dcit, Cpc Bangaluru, Bangaluru on 20 June, 2023

IN THE INCOME TAX APPELLATE TRIBUNAL "D" BENCH, MUMBAI BEFORE SHRI M BALAGANESH, ACCOUNTANT MEMBER & SHRI PAVAN KUMAR GADALE, JUDICIAL MEMBER ITA No. 2345/Mum/2021 (A.Y: 2018-19) Darshan Creation Pvt Ltd Vs. Asst. DCIT,CPC A/082, Shantivan Bldg Bangalore, Eksar Village Devidas Karnataka-560500 Lane, Borivali (W) Mumbai-400103.

             PAN/GIR No. : AABCD6658D
        Appellant          ..      Respondent
  Appellant by   :          Mr.Jeet Kamdar.AR
  Respondent by :           Mr.T. Shankar.DR
    Date of He aring                  18.05.2022
    Date of P ronouncement            20.05.2022
                         आदे श / O R D E R

PER PAVAN KUMAR GADALE JM:

T he assessee has filed the appeal against the orders of the National Faceless Appeal Centre (NFAC), Delhi (hereinafter 'the CIT(A)') passed u/s 143(1) and 250 of the Act. The assessee has raised the following grounds of appeal:

1. Hon'ble CIT(A) erred on facts and in law in upholding the additions made by CPC which are beyond the scope of adjustments permissible u/s 143(1)(a).
ITA No. 2345/Mum/2021

Darshan Creation Pvt Ltd., Mumbai.

-2-

2. On the facts and circumstances of the case as well as in law, the Hon'ble CIT(A) has erred in confirming the action of the Asst CIT CPC in making an adtional of Rs. 11,36,841/- in respect of gratuity provision written back which was not allowed as deduction in any earlier assessment year.

3. On the facts and circumstances of the case as well as in law, the Hon'ble CIT(A) has erred in confirming the action of the Asst CIT CPC in making an addition of Rs. 10,58,974/- being payment of employees contribution for PF and ESIC made after the due date of the respective law but paid before due date of filing of income tax return.

4. Without prejudice to the above, on the facts and circumstances of the case as well as in law, the DCIT CPC has erred in not allowing the claim of deduction u/s 36 of the Income Tax Act, 1961.

5. The appellant craves leave to add, amend alter or delete the said ground of appeal.

2. At the time of hearing, the Ld. AR submitted that against the addition of gratuity provision written back which was not allowed as deduction. The assessee has filed an application u/s 154 of the Act and the relief was granted. Hence the Ld.AR has not pressed the ground of appeal No. 2 and the same is treated as withdrawn and is dismissed.

ITA No. 2345/Mum/2021

Darshan Creation Pvt Ltd., Mumbai.

-3-

3. The brief facts of the case are that the assessee company is engaged in the business of manufacturing of suiting's and shirting's. The assessee has filed the return of income on 27.10.2018 for the A.Y 2018-19 disclosing a total income of Rs.4,20,90,730/- and the return of income was processed u/s 143(1) of the Act and intimation dated 12.01.2020 was received through e-mail where the employee contribution of provident fund(PF) and ESIC aggregating to Rs.10,58,974/- was disallowed u/s 36(1)(va) of the Act due to delay in deposit of PF and ESIC under the respective Act and the total income was determined at Rs.4,42,86,540/-.

4. Aggrieved by the intimation, the assessee has filed an appeal before the CIT(A),whereas the CIT(A) has confirmed the addition in respect of the belated deposits of PF and ESIC contributions and dismissed the appeal. Aggrieved by the CIT(A)order, the assessee has filed an appeal before the Honble Tribunal.

5. At the time of hearing, the Ld. AR of the assessee submitted that the CIT(A) has not considered the facts, law and the asseessee is governed by the law applicable to said assessment year. Whereas the amended ITA No. 2345/Mum/2021 Darshan Creation Pvt Ltd., Mumbai.

-4-

provisions/explanations are with effect from F.Y 1-4- 2021.The Ld.AR relied on the judicial decisions and prayed for allowing the appeal.

6. Contra, the Ld. DR submitted that the explanation 2 to Sec 36(1)(va) of the Act in finance Act 2021 was introduced and the amendment is applicable to the earlier years and supported the order of the CIT(A) appeal.

7. We heard the rival submissions and perused the material available on record. The ld. AR's contentions are that the assessee for the various reasons could not deposit the employees contribution to provident fund & ESIC within the time allowed under prescribed Act. Whereas, the assessee has deposited the amount before filing of the return of income U/sec 139(1) of the Act. Which cannot be disputed. The Ld.DR submitted that the amendment is retrospective applicable but the Ld.AR submissions are that the amendment has come w.e.f 1-4-2021and the same is applicable prospectively. The fact remains that the provisions/explanation was introduced in the Finance Act 2021 w.e.f 1-4-2021.

ITA No. 2345/Mum/2021

Darshan Creation Pvt Ltd., Mumbai.

-5-

8. We considering the overall facts, circumstances and the submissions find on the similar issue, the Co- ordinate Bench of this Hon'ble Tribunal in M/s Kalpesh Synthetics Pvt Ltd Vs DCIT. Cpc in ITA no 1785/Mum/2021.A.Y 2018-19 order dated 27.04.2022 has considered the facts, provisions of law and allowed the appeal and observed at Page10 Para 9 &10 which is read as under:

9 what a tax auditor states in his report are his opinion and his opinion cannot bind the auditee at all. In this light, when one considers what has been reported to be 'due date' in column 20 (b) in respect of contributions received from employees for various funds as referred to in Section 36(1)(va) and the fact that the expression 'due date' has been defined under Explanation (now Explanation 1) to Section 36(1)(va) provides that "For the purposes of this clause, 'due date' means the date by which the assessee is required as an employer to credit an employee's contribution to the employee's account in the relevant fund under any Act, rule, order or notification issued thereunder or under any standing order, award, contract of service or otherwise", one cannot find fault in what has been reported in the tax audit report. It is not even an expression of opinion about the allowability of deduction or otherwise; it is just a factual report about the fact of payments and the fact of the due date as per the Explanation to Section 36(1)(va). This due date, however, has not been found to be decisive in the light of the law laid down by Hon'ble Courts above, and it cannot, therefore, be said that the reporting of payment beyond this due date in the tax audit report constituted "disallowance of expenditure indicated in the audit report but not taking into ITA No. 2345/Mum/2021 Darshan Creation Pvt Ltd., Mumbai.

-6-

account in the computation of total income in the return" as is sine qua non for disallowance of Section 143(1)(a)(iv). When the due date under Explanation to Section 36(1)(va) is judicially held to be not decisive for determining the disallowance in the computation of total income, there is no good reason to proceed on the basis that the payments having been made after this due date is "indicative" of the disallowance of expenditure in question. While preparing the tax audit report, the auditor is expected to report the information as per the provisions of the Act, and the tax auditor has done that, but that information ceases to be relevant because, in terms of the law laid down by Hon'ble Courts, which binds all of us as much as the enacted legislation does, the said disallowance does not come into play when the payment is made well before the due date of filing the income tax return under section 139(1). Viewed thus also, the impugned adjustment is vitiated in law, and we must delete the same for this short reason as well.

10. In view of the detailed discussions above, we are of the considered view that the impugned adjustment in the course of processing of return under section 143(1) is vitiated in law, and we delete the same. As we hold so, we make it clear that our observations remain confined to the peculiar facts before us, that our adjudication is confined to the limited scope of adjustments which can be carried out under section 143(1) and that we see no need to deal with the question, which is rather academic in the present context, as to whether if such an adjustment was to be permissible in the scheme of Section 143(1), whether the insertion of Explanation 2 to Section 36(1)(va), with effect from 1st April 2021, must mean that so far as the assessment years prior to the assessment years 2021-22 are concerned, the provisions of Section 43B cannot be applied for determining the due date under Explanation (now Explanation 1) to Section 36(1)(va). That question, ITA No. 2345/Mum/2021 Darshan Creation Pvt Ltd., Mumbai.

-7-

in our humble understanding, can be relevant, for example, when a call is required to be taken on merits in respect of an assessment under section 143(3) or under section 143(3) r.w.s. 147 of the Act, or when no findings were to be given on the scope of permissible adjustments under section 143(1)(a)(iv). That is not the situation before us. We, therefore, see no need to deal with that aspect of the matter at this stage.

9. We considering the ratio of judicial decision and the facts emanated in the course of hearing find that the amendment was brought in finance Act 2021 w.e.f 1-4-2021.The law was not framed/amended in the relevant Assessment year and any legal proposition which cast additional burden/liability on the assessee shall be applicable prospectively. We considering the overall facts, circumstances, judicial decisions, are of the reasoned view that the amendment to section 36(1)(va) of the Act will not be applicable to assessment year 2018-19. The assessee has deposited the employee's contribution of Provident fund & ESIC before the due date of return of income u/sec 139(1) of the Act. Accordingly, we set-aside the order of the CIT(A) and direct the assessing officer to delete the ITA No. 2345/Mum/2021 Darshan Creation Pvt Ltd., Mumbai.

-8-

disallowance and allow the grounds of appeal in favour of the assessee.

10. In the result, the appeal filed by the assessee is allowed.

Order pronounced in the open court on 20.05.2022 Sd/- Sd/-

       (M BALAGANESH)                           (PAVAN KUMAR GADALE)
     ACCOUNTANT MEMBER                             JUDICIAL MEMBER

Mumbai, Dated 20.05.2022

KRK, PS
Copy of the Order forwarded to :
1. The Appellant
2.     The Respondent.
3.     The CIT(A)

4.     Concerned CIT
       DR, ITAT, Mumbai
5.
6.     Guard file.
                                                              आदे शानुसार/ BY ORDER,
                          //True Copy//
      1.
                                                            ( Asst. Registrar)
                                                               ITAT, Mumbai