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 2, Cited by 3]

Income Tax Appellate Tribunal - Cochin

Catholic Syrian Bank Ltd, ... vs The Dcit Cpc, Ghaziabad on 8 October, 2018

                                           1


       IN THE INCOME TAX APPELLATE TRIBUNAL
              COCHIN BENCH, COCHIN
BEFORE S/SHRI CHANDRA POOJARI, AM & GEORGE GEORGE K., JM

                     I.T.A. Nos. 341 to 345/Coch/2018
                   Assessment Years : 2013-14 & 2014-15

Catholic Syrian Bank Ltd.,           Vs.       The Deputy   Commissioner of
Pandalam Branch,                               Income-tax    (TDS),     CPC,
P.B. No. 3, Sankarathil Buildings,             Ghaziabad.
M.C. Road, Pandalam,
Pathanamthitta,
Kottayam-689501.
[PAN/TAN: TVDTO1129C]
   (Assessee-Appellant)                         (Revenue-Respondent)

                     I.T.A. Nos. 346 to 352/Coch/2018
                   Assessment Years : 2013-14 & 2014-15

Catholic Syrian Bank Ltd., Vs.                 The Deputy   Commissioner of
Kumbanad Branch,                               Income-tax    (TDS),     CPC,
Leejoy Buildings, Kumbanad                     Ghaziabad.
P.O., Pathanamthitta,
Kottayam-689547.
[PAN/TAN: AABCT 0024D]
   (Assessee-Appellant)                         (Revenue-Respondent)

                     I.T.A. Nos. 353 to 359 /Coch/2018
                   Assessment Years : 2013-14 & 2014-15

Catholic Syrian Bank Ltd.,           Vs.       The Deputy   Commissioner of
Nezhoor Branch,                                Income-tax    (TDS),     CPC,
Kaduthuruthy Elanji Road,                      Ghaziabad.
Kottayam-686612
[PAN/TAN: TVDTO1253A]

   (Assessee-Appellant)                         (Revenue-Respondent)
                                                   I.T.A. Nos. 341 to 380/Coch/2018


                    I.T.A. Nos. 360 to 367 /Coch/2018
                  Assessment Years : 2013-14 & 2014-15

Catholic Syrian Bank Ltd.,         Vs.       The Deputy      Commissioner of
Poothiyottu Buildings,                       Income-tax       (TDS),     CPC,
Thattarambalam,        Mavelikara,           Ghaziabad.
Alleppey-690 103.
[PAN/TAN: TVDTO0997D]

   (Assessee-Appellant)                       (Revenue-Respondent)

                    I.T.A. Nos. 368 to 372 /Coch/2018
                  Assessment Years : 2013-14 & 2014-15

Catholic Syrian Bank Ltd.,     Vs.           The Deputy      Commissioner of
Thiruvalla R.S. Road Branch,                 Income-tax       (TDS),     CPC,
Railway Station Road, Chilanka               Ghaziabad.
Jn. Thiruvalla,
Pathanamthitta-689101
[PAN/TAN: TVDTO0993G]
   (Assessee-Appellant)                       (Revenue-Respondent)

                    I.T.A. Nos. 373 to 380 /Coch/2018
                  Assessment Years : 2013-14 & 2014-15

Catholic Syrian Bank Ltd.,        Vs.        The Deputy      Commissioner of
Manjadikuttiyil Building,                    Income-tax       (TDS),     CPC,
Choonad, Elippakulam P.O.,                   Ghaziabad.
Alappuzha-690503
[PAN/TAN: TVDTO0997F]

   (Assessee-Appellant)                       (Revenue-Respondent)

            Assessee by        Shri C. Naresh, CA
            Revenue by         Smt. A.S. Bindhu, DR

               Date of hearing                 03/10/2018
               Date of pronouncement           08 /10/2018




                                         2
                                                      I.T.A. Nos. 341 to 380/Coch/2018



                                   ORDER


Per CHANDRA POOJARI, AM:

These appeals filed by the assessee are directed against the different orders of the CIT(A), Kottayam relating to late filing of fee u/s. 234E of the Act and pertain to 2013-14 and 2014-15.

2 Primarily, there was a delay in filing these appeals before the CIT(A) which is enumerated hereinbelow:

S. No Branch Name Appeal No. AY Form Qtr Date of No of days Amount filing appeal delay involved before CIT(A) 1 Pandalam ITA 2013- 24Q Q4 18-02-2016 666 60,400.00 341/COCH/201S 14 2 ITA 2013- 27Q Q3 18-02-2016 638 5,000.00 342/COCH/2018 14 3 ITA 2014- 24Q Q1 1S-02-2016 663 5,500.00 343/COCH/2018 15 4 ITA 2014- 24Q Q2 18-02-2016 663 17,000.00 344/COCH/2018 15 5 ITA 2014- 24Q Q3 18-02-2016 663 13,000.00 345/COCH/2018 15 6 Kumbanad ITA 2013- 24Q Q2 26-02-2016 913 3,000.00 346/COCH/201S 14 7 ITA 2013- 26Q Q3 26-02-2016 913 2,300.00 347/COCH/2018 14 8 ITA 2013- 27Q Q2 26-02-2016 913 9,392.00 348/COCH/2018 14 9 ITA 2013- 27Q Q3 25-02-2016 913 21,500.00 3 I.T.A. Nos. 341 to 380/Coch/2018 349/COCH/2013 14 10 ITA 2014- 24Q Q1 26-02-2016 787 1,500.00 350/COCH/201S 15 11 ITA 2014- 26Q Q1 26-02-2016 731 670.00 351/COCH/2018 15 12 1TA 2014- 27Q Q1 26-02-2016 787 17,400.00 352/COCH/2018 15 13 Neezhoor ITA 2014- 24Q Q1 08-02-2016 588 21,000.00 353/COCH/2018 15 14 ITA 2014- 24Q Q2 08-02-2016 588 27,500.00 354/COCH/2018 15 15 ITA 2014- 24Q Q3 08-02-2016 588 24,000.00 35S/COCH/2018 15 16 ITA 2014- 26Q Q4 08-02-2016 588 1,000-00 356/COCH/2018 15 17 ITA 2014- 27Q Q4 08-02-2016 588 1,000.00 357/COCH/2018 15 IS ITA 2014- 27Q Q2 08-02-2016 588 5,320.00 358/COCH/2018 15 19 ITA 2014- 27Q Q3 08-02-2016 588 25,000.00 359/COCH/2018 15 20 ITA 2013- 27Q Q2 17-02-2016 687 42,400.00 360/COCH/2018 14 21 ITA 2014- 24Q Q1 22-01-2016 751 17.500.00 361/COCH/2018 15 22 ITA 2014- 24Q Q2 22-01-2016 751 7,600.00 362/COCH/2018 15 23 ITA 2015- 24Q Q2 17-02-2016 421 5,000.00 363/COCH/201B 16 24 ITA 2015- 26Q Q2 17-02-2016 421 7,000.00 364/COCH/2018 16 25 ITA 2015- 26Q Q3 17-02-2016 311 5,250.00 365/COCH/2018 16 26 ITA 2015- 27Q Q3 22-01-2016 285 1,930.00 4 I.T.A. Nos. 341 to 380/Coch/2018 366Coch/2018 2016 27 ITA 2015- 27Q Q2 17-02-2016 395 7,000.00 367/COCH/2018 16 28 Thiruvalla RS ITA 2013- 26Q Q4 24-02-2016 729 12,200.00 Road 368/COCH/2018 14 29 ITA 2013- 24Q Q4 24-02-2016 729 12,200.00 369/COCH/2018 14 30 ITA 2013- 27Q Q4 24-02-2016 594 12,200.00 370/COCH/2018 14 31 ITA 2014- 24Q Ql 24-02-2016 670 10,200.00 371/COCH/2018 15 32 ITA 2014- 27Q Ql 24-02-2016 785 5,960.00 372/COCH/2018 15 33 Choonad ITA 2013- 24Q Q2 08-02-2016 750 4,000.00 373/COCH/2018 14 34 ITA 2014- 24Q Ql 08-02-2016 656 4,000.00 374/COCH/2018 15 35 ITA 2014- 24Q Q2 08-02-2016 664 1,500.00 375/COCH/2018 15 36 ITA 2014- 24Q Q3 08-02-2016 656 3,000.00 376/COCH/2018 1S 37 ITA 2014- 26Q Ql 08-02-2016 664 3,800.00 377/COCH/2018 15 38 ITA 2014- 26Q Q2 08-02-2016 664 24,000.00 378/COCH/2018 15 39 ITA 2014- 26Q Q3 08 02-2016 664 5,800.00 379/COCH/2018 15 40 ITA 2014- 270 Q1 08-02-2016 653 8,020.00 380/COCH/2018 15 Total 5,05,142.00

3. The assessee filed affidavits before the CIT(A) which are similar in nature in all these appeals. The assessee explained the reason for the delay in filing these appeals before the CIT(A) that the officer handling the TDS issues was 5 I.T.A. Nos. 341 to 380/Coch/2018 transferred from the concerned Branch and subsequently, noticed by the Head Office and the appeals were filed.

3.1 The Ld. AR further pleaded before us that the assessee is having a good case on merit and the issue in dispute was covered in favour of the assessee by way of the decision of this Tribunal in the case of Little Servants of Divine Providence vs. ITO in ITA No. 258/Coch/2016 for the assessment year 2006-07 vide its order dated 09/09/2016. As seen from the records, the reason advanced by the assessee before the CIT(A) was that the delay was due to transfer of the officer concerned in the Branch. Further, the assessee has not explained as to why such a long time was taken in handing over the matter by one person to another person and in all Branches how the same thing has happened. In fact, there is even no attempt to explain the same. The person who is handling the matter would undoubtedly be conscious of the fact that the time to file the appeals is running against the assessee and there must be proper explanation in the condonation petitions that it was taking steps to expedite the filing of the appeals before the CIT(A). The reason explained by the assessee in these condonation petitions is too general and it does not explain the delay except stating that the delay was due to transfer of the concerned officer in the Branch with whom the papers were pending for preparation of the appeals. Thus, we are not satisfied with the reasons set out in the affidavits filed before the CIT(A) so as to condone the delay in filing the appeals. 6

I.T.A. Nos. 341 to 380/Coch/2018

4. The Apex Court in the case of Office of the Chief Post Master General and Others vs. Living Media India Ltd, and Another, reported in (2012) 348 ITR 7 (SC) while dealing with the condonation of delay application by the State, has observed as under :-

"12. It is not in dispute that the person(s) concerned were well aware or conversant with the issues involved including the prescribed period of limitation for taking up the matter by way of filing a special leave petition in this Court. They cannot claim that they have a separate period of limitation when the Department was possessed with competent persons familiar with court proceedings. In the absence of plausible and acceptable explanation, we are posing a question why the delay is to be condoned mechanically merely because the Government or a wing of the Government is a party before us. Though we are conscious of the fact that in a matter of condonation of delay when there was no gross negligence or deliberate inaction or lack of bonafide, a liberal concession has to be adopted to advance substantial justice, we are of the view that in the facts and circumstances, the Department cannot take advantage of various earlier decisions. The claim on account of impersonal machinery and inherited bureaucratic methodology of making several notes cannot be accepted in view of the modern technologies being used and available. The law of limitation undoubtedly binds everybody including the Government.
13. In our view, it is the right time to inform all the government bodies, their agencies and instrumentalities that unless they have reasonable and acceptable explanation for the delay and there was bonafide effort, there is no need to accept the usual explanation that the file was kept pending for several months/years due to considerable degree of procedural red-tape in the process. The government departments are under a special obligation to ensure that they perform their duties with diligence and commitment. Condonation of delay is an exception and should not be used as an anticipated benefit for government departments. The law shelters everyone under the same light and should not be swirled for the benefit of a few. Considering the fact that there was no proper explanation offered by the Department for the delay except mentioning of various dates, according to us, the Department has miserably failed to give any acceptable and cogent reasons sufficient to condone such a huge delay."
7

I.T.A. Nos. 341 to 380/Coch/2018

5. The Ld. AR placed reliance on the order of this Tribunal in the case of Midas Polymer Compounds Pvt. Ltd. In ITA No. 288/Coch/2017 dated 25/06/2018 wherein this Tribunal condoned the delay of 2819 days. In so far as the reliance by the Ld. AR on the decision of the Tribunal in the case of Midas Polymer Compounds Pvt. Ltd. cited supra is concerned, we are of the view that the Tribunal condoned the delay on the part of the assessee in filing the appeals by observing that the Chartered Accountant who was handling the matter failed to take proper steps to file the appeals and the Chartered Accountant filed affidavit stating that the appeals for AY 1999-2000 to 2004-05 in respect of the group concern and appeal for the AY 2005-06, 2007-08 and 2008-09 of the assessee were filed and represented by the Chartered Accountant at Cochin and he was under the impression that the appeal for the AY 2006-07 was also filed by that Chartered Accountant in Cochin. It was also stated that the issue in all these appeals were covered in favour of the assessee by the order of the High Court of Kerala for the assessment years 2005-06 to 2008-09. The non-filing of the appeal was noted only when the Assessing Officer had enquired about the status of the case and payment of tax in the last week of May, 2017. The assessee was under the impression that the Chartered Accountant had already made arrangements for filing the appeal and as so many appeals were pending before the ITAT, he was under the impression that the appeal for this year also was filed. It was submitted that the non-filing of the appeal was due to an 8 I.T.A. Nos. 341 to 380/Coch/2018 inadvertent omission on his part in handing over the file to the AR at Cochin. Hence, it was prayed that the delay of seven years and 263 days caused in filing the appeal may be condoned.

6. In the present case, there were no affidavits from the concerned persons who are handling the impugned issues and who are required to take proper steps in filing the appeals before the CIT(A). In our opinion, the decision of the co- ordinate Bench is without doubt binding upon us and we are bound to follow it. However, in the present case, the order of the Tribunal, cited supra does not give any such blanket direction as submitted by the Ld. AR to condone the delay as it does not in any way fetter the Tribunal from exercising its discretion to condone or not to condone the delay in filing the appeals. The condonation petition will have to be case specific and the order of the Tribunal cited by the Ld. AR cannot be read so as to ignore the facts and circumstances of the present cases. Thus, the submission of the assessee's Counsel cannot be accepted that the delay in filing the appeals by the assessee has to be condoned. Therefore, according to us, each case for condonation of delay would have to be decided on the basis of the explanation offered for the delay, i.e. is it bonafide or not, concocted or not or does it evidence negligence or not. Further, in the present case, the assessee is a scheduled bank supported by a large number of personnel and also assisted by qualified Chartered Accountants and Advocates. The reason as come out from the condonation petitions filed by the assessee, as 9 I.T.A. Nos. 341 to 380/Coch/2018 stated earlier, is that there was transfer of the officer who was handling the issue. We cannot accept such proposition as it cannot be considered as good and sufficient reason to condone the delay. It was submitted that the delay is to be condoned since the issue on merit covered in favour of the assessee. This submission ignores the fact that the object of the law of limitation is to bring certainty and finality to litigation. This is based on the Maxim "interest reipublicae sit finis litium i.e. for the general benefit of the community at large, because the object is every legal remedy must be alive for a legislatively fixed period of time. The object is to get on with life, if you have failed to file an appeal within the period provided by the Statute. It is for the general benefit of the entire community so as to ensure that stale and old matters are not agitated and the party who is aggrieved by an order can expeditiously mover higher forum to challenge the same, if he is aggrieved by it. As observed by the Apex Court in many cases, the law assist those who are vigilant and not those who sleep over their rights as found in the Maxim "Vililantibus Non Dormientibus Jura Subveniunt". In our opinion, merely because the assessee is not vigilant, it cannot follow that the assessee is bestowed with a right to the delay being condoned. We are conscious of the fact that the period of limitation should not come as an hindrance to do substantial justice between the parties. However, at the same time, a party cannot sleep over its right ignoring the statute of limitation and without giving sufficient and reasonable explanation for the delay, except its appeal to be entertained merely because the assessee is a Bank. 10

I.T.A. Nos. 341 to 380/Coch/2018 Appeals filed beyond a period of limitation have been entertained by us where the delay has been sufficiently explained such as in cases of bonafide mistake. Thus the assessee should be well aware of the statutory provisions and the period of limitation and should pursue its remedies diligently. It cannot expect their appeals be entertained because they are after all the assessee, notwithstanding the fact that delay is not sufficiently explained. Hence, the delay is not condoned and the appeals are unadmitted.

7. In the result, all the appeals filed by the assessee are dismissed as unadmitted.

Order pronounced in the open Court on this 8th October, 2018.

          sd/-                                           sd/-
     (GEORGE GEORGE K.)                             (CHANDRA POOJARI)
     JUDICIAL MEMBER                               ACCOUNTANT MEMBER

Place: Kochi
Dated: 8th October, 2018
GJ
Copy to:

1. Catholic Syrian Bank Ltd., Pandalam Branch, P.B. No. 3, Sankarathil Buildings, M.C. Road, Pandalam, Pathanamthitta, Kottayam-689501.

2. Catholic Syrian Bank Ltd., Kumbanad Branch, Leejoy Buildings, Kumbanad P.O., Pathanamthitta, Kottayam-689547.

3. Catholic Syrian Bank Ltd., Nezhoor Branch, Kaduthuruthy Elanji Road, Kottayam-686612.

4. Catholic Syrian Bank Ltd., Poothiyottu Buildings, Thattarambalam, Mavelikara, Alleppey-690 103.

5. Catholic Syrian Bank Ltd., Thiruvalla R.S. Road Branch, Railway Station Road, Chilanka Jn. Thiruvalla, Pathanamthitta-689101

6. Catholic Syrian Bank Ltd., Manjadikuttiyil Building, Choonad, Elippakulam P.O., Alappuzha-690503.

11

I.T.A. Nos. 341 to 380/Coch/2018

7. The Deputy Commissioner of Income-tax(TDS), CPC, Ghaziabad.

8. The Commissioner of Income-tax(Appeals), Kottayam.

9. The Commissioner of Income-tax (TDS), Kochi.

10. D.R., I.T.A.T., Cochin Bench, Cochin.

11. Guard File.

By Order (ASSISTANT REGISTRAR) I.T.A.T., Cochin 12