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 12, Cited by 0]

Income Tax Appellate Tribunal - Pune

Sutra Systems (India) Pvt. Ltd.,, Pune vs Assessee

Author: G.S. Pannu

Bench: G.S. Pannu

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

      BEFORE SHRI SHAILENDRA KUMAR YADAV, JUDICIAL MEMBER
            AND SHRI G.S. PANNU, ACCOUNTANT MEMBER

                               I.T.A. No. 1452/PN/09
                               (Asstt. Year: 2005-06)

Sutra Systems (India) P. Ltd.,                          ..          Appellant
23 Electronic Estate,
Pune-Satara Road, Pune
PAN AACCS5421N

                                         Vs.

Dy. Commissioner of Income-tax,                         ..        Respondent
Cir.6, Pune

                        Appellant by: Shri C.H. Naniwadekar
                      Respondent by: Shri H.K. Leuwa

                                      ORDER
PER G.S. PANNU, AM

This appeal by the assessee is directed against the order of the Commissioner of Income-tax (Appeals)-III, Pune dated 1.10.2009 which, in turn, has arisen from an order dated 27.6.2008 passed by the Assessing Officer under section 271(1)(c) of the Income-tax Act, 1961 (in short "the Act"), pertaining to the assessment year 2005-06.

2. In this appeal pertaining to the assessment year 2005-06 , the only grievance of the assessee is that the Commissioner of Income-tax (Appeals) erred on facts and in law in upholding the penalty of Rs 7,72,214/- levied by the Assessing Officer under section 271(1)(c) of the Act. The relevant facts leading to the dispute are that the assessee company is a 100% export oriented software development company registered under Software Technology Park Scheme and engaged in developing/designing computer software as per customer's requirement. The return of income was filed by the assessee on 31.10.2005 declaring total income of Rs 4,84,679/- after claiming exemption of Rs 21,10,308/- under section 10B of the Act. The assessee was incorporated on 12.12.1994 and was, therefore, eligible for exemption under section 10B from the 2 assessment years 1995-96 to 2004-05. However, the assessee also claimed exemption under section 10B in the year under consideration, i.e assessment year 2005-06 in the return of income originally filed on 31.10.2005. A survey action under section 133A of the Act was carried out at the business premises of the assessee on 21.2.2006, wherein it was noticed that the assessee had attained the STPI registration in the year 2001, and because of it, the assessee considered the ten-year period of exemption u/s 10B of the Act from the assessment year 2001-02 onwards. On being confronted with the contents of the CBDT Circular No 1/2005 dated 6.1.2005 that period of ten years is to be reckoned from the assessment year 1995-96, and accordingly benefit under section 10B of the Act was available only upto the assessment year 2004-05, assessee filed a revised return for the assessment year 2005-06 on 13.3.2006 declaring an income of Rs 25,94,990/- thereby withdrawing the claim of exemption under section 10B of the Act. The assessment u/s 143(3) of the Act was finalized at the said returned income. While finalizing the assessment under section 143(3), the Assessing Officer observed that the total income was increased by Rs 21,10,308/- in the revised return of income as a result of survey carried out in the premises of the assessee under section 133A of the Act and he accordingly initiated penalty proceedings under section 271(1)(c) on the ground that assessee had furnished inaccurate particulars of income.

3. In the penalty proceedings, it was submitted before the Assessing Officer that the assessee claimed deduction under section 10B for the assessment year 2005-06 under a mistaken belief and interpretation that the period of ten years was to be calculated from the date from which the unit was granted STPI registration and custom bonding i.e. w.e.f. 22.4.1999 and not from the date of setting-up. That on being confronted with the CBDT Circular dated 6.1.2005 (supra), assessee immediately accepted the position of law and filed a revised return withdrawing the claim of deduction under section 10B of the Act. The assessee contended that it always co-operated with the Income-tax Department 3 and the mistake of claiming the impugned deduction under section 10B in the assessment year 2005-06 was on account of assessee's own interpretation of law and, therefore, the mistake was inadvertent without any mala fide intentions. Further the fact that the Income-tax Department had to come out with notification dated 6.1.2005 (supra) clarifying the position of law itself indicated that there was some confusion in the minds of the taxpayers/assessees as to the interpretation of this particular provision of law and therefore it was urged that there was no deliberate or willful attempt on the part of the assessee to evade the tax or defraud the Revenue and, therefore, assessee should not be visited with penalty for concealment under section 271(1)(c) of the Act.

4. The above submissions of the assessee did not find favour with the Assessing Officer, who imposed a penalty of Rs 7,72,214/- being 100% of the tax sought to be evaded with respect to the claim of exemption under section 10B of the Act. In the opinion of the Assessing Officer, on being confronted with the correct position of law during the course of survey, the assessee had no choice but to withdraw the claim under section 10B and, therefore, it could not be said that the revised return was filed by the assessee voluntarily. According to the Assessing Officer, had the case not been taken up for scrutiny or survey not conducted in this case, assessee would not have filed the revised return. Against the order of the Assessing Officer, assessee went in appeal before the Commissioner of Income-tax (Appeals).

5. The Commissioner of Income-tax (Appeals), after considering the submissions of the assessee, confirmed the penalty levied by the Assessing officer, by observing as follows:

"5. During appellate proceedings, the appellant reiterated what it submitted before the AO during penalty proceedings. After due consideration of the submission of the appellant in the light of the facts of the case, I find it to be devoid of any merit. The AO has elaborately dealt with the point raised by the assessee company against levy of penalty under section 271(1)(c) and I find myself in agreement with the view of the AO. The fact that the income of Rs 21,10,308 has been offered by the assessee by way of revised return only after being pointed out by the department during the course of survey operation is sufficient to establish that the revised return has not been filed by the appellant suo moto or the income of Rs 21,10,308 has not been offered to tax voluntarily. The appellant's argument that the mistake arose on account of its own interpretation of law and was therefore, inadvertent and without any mala fide intention also does not appear to have any force. The circular no 1/2005 dated 6.1.2005 had clearly spelt out 4 that the period of ten years was to be counted from the year in which the assessee has started the manufacturing or production of computer software. The original return claiming deduction u/s 10B was filed by the assessee on 31.10.2005. As the circular no.1/2005 was very much in existence at the time of filing of return of income, the assessee cannot take the plea that the mistake arose on account of its own interpretation of law. With the issuance of circular no. 1/2005 dated 6.1.2005, there remained nothing to be interpreted with regard to the counting of the period of ten years. The facts of the case clearly establish that the assessee has furnished inaccurate particulars of income by wrongly claiming the deduction under section 10B and therefore, has rightly been visited with the penalty provisions of section 271(1)(c) of the I.T. Act. I, therefore, hold that the action of the AO in levying penalty u/s 271(1)(c) in an amount of Rs 7,72,214 call for no interference and accordingly, order u/s 271(1)(c) is confirmed."

Being aggrieved with the decision of the Commissioner of Income-tax (Appeals), assessee is in further appeal before us.

6. Before us, the learned Counsel for the appellant has vehemently argued that the wrong claim of exemption claimed u/s 10B in the original return of income was a bona fide mistake. It is pointed out that such bona fide mistake was rectified by filing a revised return and the subsequent assessment has been completed on the basis of the revised return and the revised income has been accepted. Therefore, the assessee had no intention to conceal or furnish inaccurate particulars of income in the return originally filed. According to him, it is a case where the assessee made a mistake in the original return, which was brought to the notice of the assessee in the course of the survey action under section 133A of the Act carried out on 21.2.2006 and thereafter the wrong claim of exemption u/s 10B was immediately revised. In this connection, it has also been pointed out that even during the recording of statement of Shri R R Pethe, the authorized representative of the assessee during the course of survey, the appellant company had clarified that inadvertent claim of exemption u/s 10B made in the instant assessment year was under a genuine impression that the ten year exemption period was to be reckoned from the year in which the assessee was registered as an STPI unit and not from the period of setting up of the unit. The learned Counsel pointed out that before completion of the assessment the mistake was rectified and in fact it is a case where there is no difference between the income returned in the revised return and that finally assessed. Therefore, it is not a case of concealment or furnishing of inaccurate 5 particulars of income in terms of section 271(1)(c) in the course of his submissions, the learned Counsel has relied upon the following decisions:

(i) CIT v. Reliance Petroproducts P. Ltd. 322 ITR 158 (SC);
(ii) Shelat Family Trust, Pune v. Addl. CIT in ITA No 1482 & 1483/PN/09, Order dated 20.04.2011; and
(iii) Niton valve Industries (P) Ltd v. ACIT 30 SOT 236 (Mum.)

7. It has also been pointed out that the revised return on the basis of which the assessment has been finalized was filed within the period prescribed under section 139(5) of the Act which also demonstrates the bona fides of the assessee in co-operating with the Department in the determination of the correct tax liability.

8. On the other hand, the learned Departmental Representative, appearing for Revenue, has defended the orders of the authorities imposing penalty under section 271(1)(c) of the Act by pointing out that the claim under section 10B was erroneously made in the return originally filed and such error was rectified in the revised return primarily because of the survey action carried out on 21.2.2006. Therefore, the filing of the revised return was not voluntary but was as a result of the survey action and thus, this is a case where the wrong claim of exemption under section 10B was detected by the department prior to its rectification by the assessee. In this view of the matter, according to the learned Departmental Representative this is a fit case for levy of penalty under section 271(1)(c) of the Act. In the course of his submissions, the ld DR has relied upon following decisions:

(i) Sunada Ram Deka v. CIT 210 ITR 988(Gau,);
(ii)CIT v. Vidyagauri Natverlal & Ors. 238 ITR 91 (Guj.)

9. We have carefully considered the rival submissions. Section 271(1)(c) of the Act provides for levy of penalty in cases where an Assessing Officer finds concealment or furnishing of inaccurate particulars of income by the assessee. In other words, the pre-requisites for the levy of penalty are that there has to be a concealment of income or furnishing of inaccurate particulars of such income. In 6 the present case, as per the Assessing Officer, the assessee has concealed the income and furnished inaccurate particulars thereof, inasmuch as deduction of Rs 21,10,308/- under section 10B was wrongly claimed in the return of income originally filed on 21.10.2005. The claim of the assessee, on the other hand, is that there is no concealment of income or inaccurate furnishing of such income, inasmuch as the revised return of income filed on 13.3.2006 contained an income of Rs 25,94,990/- and such income has been assessed as such in the assessment finalized under section 143(3) of the Act. Notably the plea advanced is that though in the original return of income the claim under section 10B was wrongly made, the assessee came forward to disclose the correct claim in the revised return filed, which was subjected to assessment thereafter. Admittedly, the revised return filed by the assessee did not contain the claim of deduction under section 10B of the Act amounting to Rs 21,10,308/- and further the revised income returned by the assessee and the finally assessed income is one and the same. The aforesaid factual matrix is not in dispute.

10. Factually, it is evident that in so far as the revised return is concerned, there is no default of a concealment or furnishing of inaccurate particulars on the part of the assessee with regard to the claim of deduction under section 10B of the Act. In other words, there is no inaccuracy of income so far as the return revised on 13.3.2006 is concerned. Pertinently, the assessment proceedings culminating in the assessment finalized under section 143(3) of the Act on 26.12.2007 were initiated by issuance of a notice under section143(2) of the Act on 6.10.2006 which was served the assessee on 11.10.2006 as is evidenced from the discussion in the assessment order dated 26.12.2007. It is obvious that the assessee re-worked and revised its claim under section 10B of the Act much prior to the return being picked up for scrutiny assessment. Under these circumstances, can it be said that assessee had concealed or furnished inaccurate particulars of income with regard to the withdrawal of claim of exemption under section 10B made in the revised return. Of-course, it is true that 7 the said claim was wrongly made by the assessee while filing the original return of income on 31.10.2005. As per the decision of our co-ordinate Bench in the case of Shelat family Trust (supra), in the penalty proceedings under section 271(1)(c), the basis for levy of penalty should be the disclosures made by the assessee in the return filed. In the case before the co-ordinate Bench the assessee had originally returned wrong computation of capital gains which was subsequently corrected in the return filed in response to a notice issued under section 148 of the Act and the income was assessed as returned in the return subsequently filed. In this background, it was observed that the basis of the penalty should be the disclosures made by the assessee in the return filed under section 148 of the Act and so long as the return was accurate and devoid of any lapses there can be no concealment of income. In coming to such conclusion, the co-ordinate Bench has referred to the judgment of the Hon'ble Supreme Court in the case of Reliance Petrochemicals Ltd. (supra). In this regard, following observations of the Hon'ble Supreme Court are worthy of notice:

"Therefore, it is obvious that it must be shown that the conditions under section 271(1)(c) must exist before the penalty is imposed. There can be no dispute that everything would depend upon the return filed because that is the only document, where the assessee can furnish the particulars of his income. When such particulars are found to be inaccurate, the liability would arise........"

11. In this case, the revised return filed on 13.3.2006 has no doubt been filed within the period prescribed under section 139(5) of the Act and in fact in the assessment finalized thereafter under section 143(3) of the Act on 26.12.2007 the same has been made the basis for making the assessment. Thus, the revised return of income filed on 13.3.2006 under section 139(5), which is the basis for the finalization of assessment, is the starting point to examine the correctness or incorrectness of the particulars/incomes returned, as per the ratio of the judgment of the Hon'ble Supreme Court in the case of Reliance Petroproducts P. Ltd. (supra). We say so for the reason that as per the Hon'ble Supreme Court "that is the only document where the assessee can furnish the particulars of his income". Therefore, in the light of the aforesaid position, in the 8 facts of the present case, where the assessee is found to have furnished a valid revised return under section 139(5) and income in such return has been accepted by the Assessing Officer, there cannot be a case of concealment of income or inaccurate furnishing of particulars of such income merely because in the return of income originally filed there existed a wrong claim.

12. At this stage, we may also consider the plea set-up by the Revenue that in this case a wrong claim of deduction under section 10B of the Act was made by the assessee in the return of income originally filed on 31.10.2005 and the same was admitted by the assessee as a consequence of the survey action under section 133A of the Act carried out at the business premises of the assessee on 21.2.2006. As per the Revenue, revised return filed on 13.3.2006 was after the discovery of a wrong claim of deduction under section 10B noticed during the course of survey on 21.2.2006. Factually speaking, it is correct that during the course of survey on 21.2.2006, the claim of the assessee was found to be wrong. The moot point to be considered is as to whether the claim was under bona fide considerations or not. In this connection, it may be noted that the dispute revolves around the claim of deduction under section 10B which provides for hundred percent deduction of profits derived by a hundred percent export oriented undertaking from export of article or thing or computer software manufactured or produced by it. The deduction is available for a period of ten consecutive assessment years beginning with the assessment year relevant to the previous year in which the undertaking begins to manufacture or produce articles or things or computer software. The hundred percent Export Oriented Undertaking has been defined in section 10B to mean an undertaking approved by the Board appointed in this behalf by the Central Government in exercise of the powers conferred by Section 14 of the Industries (Development & Regulation) Act, 1951 and the rules made thereunder. In this case, the assessee started its export undertaking in the year 1994-95 and the same was subsequently approved as a hundred percent EOU by the Board appointed by the Central 9 Government in exercise of the powers conferred under section 14 of the Industries (Development & Regulation) Act in the year 2001. In calculating the ten-year period of deduction, the assessee counted from the year of receiving approval as a hundred percent EOU, whereas it was required to calculate the same from the assessment year in which it started manufacturing or producing the computer software which was corresponding to the year of its setting up i.e. 1994-95. Under this wrong interpretation, the assessee claimed deduction under section 10B even for the assessment year 2005-06, i.e. the year under consideration, whereas the final year of claim was upto the assessment year 2004-05. The claim of the assessee is that it was an inadvertent wrong interpretation of a legal provision and not a mistake with mala fide intention. In this connection, we have perused the Circular No. 1 of 2005 dated 6.1.2005 issued by the CBDT wherein certain clarifications have been issued. Representations were received by the CBDT as to whether an undertaking set up in Domestic Tariff Area and which was subsequently approved as a hundred percent EOU in terms of section 10B, was eligible for deduction under section 10B of the Act. Clarifying the position, the Board explained that such units were eligible for deduction under section 10B on getting approval as hundred percent EOU, but only from the year in which it got approval and that such deduction shall be available only for the remaining period of ten consecutive assessment years beginning with the assessment year relevant to the assessment year in which the undertaking begins to manufacture or produce articles or things of software, as a Domestic Tariff Area unit. In our considered opinion, the aforesaid clarification covers the assessee in terms of which its claim for deduction under section 10B of the Act for the assessment year 2005-06 is contrary to the position of law and the same has been correctly withdrawn by the assessee in the revised return filed on 31.3.2006. However, we are presently concerned with examining as to whether any concealment or furnishing of inaccurate particulars can be attributed to the assessee for having originally claimed the deduction. In 10 our view the fact that the CBDT came up with clarification on certain representations received by it, brings out the ambiguity on the aspect in dispute. The assessee having taken one course which is ultimately found to be unsustainable in law would not ipso facto lead to a conclusion that it was done mala fide or it was done with an intent of concealment or furnishing of inaccurate particulars of income within the meaning of section 271(1)(c) of the Act. In this case, pertinently it has also to be kept in mind that even before the initiation of scrutiny assessment proceedings the assessee filed a revised return withdrawing the claim of deduction rectifying its wrong claim of deduction and assessment proceedings have also been based on such revised return and the income returned therein has been accepted. Considering the totality of circumstances, in our view, it is wrong on the part of the Revenue to say that the assessee has concealed or furnished inaccurate particulars of income in this case within the meaning of section 271(1)(c) of the Act. Thus, we hereby set aside the order of the Commissioner of Income-tax (Appeals) and direct the Assessing Officer to delete the penalty imposed under section 271(1)(c) of the Act.

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

Decision pronounced in the open court on this 26th day of July, 2011.

          Sd/-                                        Sd/-
 (SHAILENFRA KUMAR YADAV)                        (G.S. PANNU)
      JUDICIAL MEMBER                        ACCOUNTANT MEMBER

Pune: Dated: 26th July, 2011
B

      Copy of the order is forwarded to :
      1.    Assessee         2. DCIT Cir. 6 Pune
      3.    The CIT(A)-III, Pune
      4.    The CIT-III, Pune
      5.    The D.R, 'B' Bench, Pune
      6.    Guard File
            "True copy"
                                             By order


                                            Assistant Registrar
                                         ITAT, Pune Benches, Pune
 11