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 14, Cited by 6]

Gujarat High Court

Sumit Devendra Rajani vs Assistant Commissioner Of Income Tax ... on 23 June, 2014

Bench: M.R. Shah, K.J.Thaker

            C/SCA/2349/2014                                          CAV JUDGMENT



                 IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

          SPECIAL CIVIL APPLICATION  NO. 2349 of 2014
 
FOR APPROVAL AND SIGNATURE: 

HONOURABLE MR.JUSTICE M.R. SHAH­ sd/­
and
HONOURABLE MR.JUSTICE K.J.THAKER­ sd/­
=============================================
       1.    Whether   Reporters   of   Local   Papers   may   be         YES
             allowed to see the judgment ?
       2.    To be referred to the Reporter or not ?                      YES

       3.    Whether their Lordships wish to see the fair copy            NO
             of the judgment ?

       4.    Whether this case involves a substantial question            NO

of law as to the interpretation of the constitution  of India, 1950 or any order made thereunder ?

5. Whether it is to be circulated to the civil judge ? NO ============================================= SUMIT DEVENDRA RAJANI....Petitioner(s) Versus ASSISTANT COMMISSIONER OF INCOME TAX ­OSD­  &  1....Respondent(s) ============================================= Appearance:

MR KETAN H SHAH, ADVOCATE for the Petitioner(s) No. 1 MRS MAUNA M BHATT, ADVOCATE for the Respondent(s) No. 1 NOTICE UNSERVED for the Respondent(s) No. 2 ============================================= CORAM: HONOURABLE MR.JUSTICE M.R. SHAH and HONOURABLE MR.JUSTICE K.J.THAKER  Date : 23/06/2014  CAV JUDGMENT   (PER : HONOURABLE MR.JUSTICE M.R. SHAH) 1.0. Rule.   Ms.   Mauna   Bhatt,   learned   advocate   waives   service  notice of Rule on behalf of respondent. In the facts and circumstances of  the case and with the consent of the learned advocates for the respective  parties,   the   present   Special   Civil   Application     is   taken   up   for   final  Page 1 of 12 C/SCA/2349/2014 CAV JUDGMENT hearing today. 
2.0. By way of this petition under Article 226 of the Constitution  of India, the petitioner has prayed for an appropriate writ, direction and  order quashing and setting aside the recovery notice dated 06.01.2012  (Annexure D), by which, the petitioner - assessee has called upon to pay  demand of Rs.6,82,148/­ raised under Section 143(1) of the Income Tax  Act, 1961 (hereinafter referred to as the "Act") for the AY 2010­11. 
3.0. The facts leading to the present petition in nutshell are as  under: 
3.1. That   the   petitioner   is   an   individual   and   assessed   to   tax  under   the   Act,   therefore,   for   the   AY   2010­11   the   petitioner   filed   his  return   of   income   dated   30.12.2010   declaring   net   taxable   income   of  Rs.29,54,982/­. In the return of income, the petitioner also claimed the  credit of tax deducted at source of total Rs.5,86,606/­­ TDS deducted by  his   employer   M/s.   Amar   Remedies   Limited.   However,   without   giving  credit   of   the   TDS   deducted   by   his   employer   M/s.   Amar   Remedies  Limited on the salary income as well as on the amount received towards  professional   and   technical   fees   received   from   the   said   M/s.   Amar  Remedies   Limited,   the   department   has   raised   the   demand   of  Rs.6,82,148/­ by impugned notice issued under Section 221(1) of the  Act. 
3.2. It   is   the   case   of   the   petitioner   that   the   petitioner   was  received   salary   income   of   Rs.21,50,400/­   from   M/s.   Amar   Remedies  Limited, Mumbai and out of the said salary income, TDS is deducted of  Rs.5,86,606/­ by the said M/s. Amar Remedies Limited. It is the case of  the petitioner that the petitioner was also receiving the professional and  Page 2 of 12 C/SCA/2349/2014 CAV JUDGMENT technical   fees   from   the   said   M/s.   Amar   Remedies   Limited   of  Rs.24,00,000/­   and   TDS   deducted   by   the   said   M/s.   Amar   Remedies  Limited   is   of   Rs.   2,40,000/­.   It   is   the   case   of   the   petitioner   that   the  petitioner received both TDS certificate i.e. in respect of salary income in  Form No.16 on 22.09.2010 and in respect of professional and technical  fees in the form of 16A dated 22.08.2010 from his employer­ M/s. Amar  Remedies   Limited   mentioning   PAN­AAACA3774G   and   TAN   of   the  deductor   as MUMA21298E.   It  is  the  case   of  the   petitioner   that   Form  No.16 dated 22.09.2010, it is found that they have furnished that they  have furnished TDS statement also of various quarters i.e. quarter nos. I,  II,  III  and  IV  as  per   the   acknowledgment  number   mentioned   therein. 

According   to   the   petitioner,   TDS   was   made   on   two   occasions   i.e.  Rs.1,58,486/­   and   Rs.4,28,120/­   vide   cheque   no.   0076,   BSR   Code  No.0261632   of   the   Bank,   which   was   deposited   by   the   employer   on  02.08.2010   and   02.09.2010   vide   challans   No.54601   and   83046  respectively. It is the case on behalf of the petitioner that as such the  aforesaid Form No.16 dated 22.09.2010 regarding TDS under the head  salaries was duly signed by one Srinivas D. Samudra, Accounts Manager  of Amar Remedies Limited, Mumbai. It is also the case on behalf of the  petitioners   that   petitioner   has   also   received   Form   No.16   A   dated  22.08.2010 under Section 194J for TDS of Rs.24,00,000/­ in reference  to   professional   charges   of   Rs.24,00,000/­   from   M/s.   Amar   Remedies  Limited wherein the details regarding TDS return filed by the deductor  and   the   PAN   and   TAN   number   were   also   mentioned   by   them.   It   is  submitted that the said TDS of Rs.2,40,000/­ was deposited by cheque  no.776 on 24.07.2010 vide challan no.47008 and BSR Code No.261632  of the Bank. 

3.3. It is the case on behalf   of the petitioner that despite the  above   and   without   giving   credit   of   the   tax   deducted   at   source   at  Page 3 of 12 C/SCA/2349/2014 CAV JUDGMENT Rs.5,86,606/­, demand of Rs.6,82,148/­  has been raised. 

3.4. It is the case on behalf of the petitioner that immediately on  receipt   of   impugned   notice   under   Section   221(1)   of   the   Act,   the  petitioner addressed a letter dated 13.1.2012 drawing the attention of  the authority submitting that so called demand raised may be pertaining  to non giving of proper credit of TDS claimed from M/s. Amar Remedies  Limited. It is the case on behalf of the petitioner that even the petitioner  also submitted the application under Section 154 of the Act in reference  to notice under Section 221(1) of the Act, which has not been disposed  of. It is also the case on behalf of the petitioner that petitioner's advocate  addressed  letter  dated  30.10.2013   enclosing therewith  Form  No.26AS  also to respondent no.1 and requested to dispose of application dated  13.1.2012 and to serve so­called intimation under Section 143(1) of the  Act. It is the case on behalf of the petitioner that thereafter and despite  the   above,   respondent   no.2   has   issued   intimation   under   Section   245  dated 22.11.2013 starting recovery of demand and adjusted the refund  of AY 2013­14 of Rs.1290/­ against the outstanding demand of AY 2010­

11. Hence, petitioner has preferred the present Special Civil Application  under Article 226 of the Constitution of India.

4.0. Shri   Ketan   Shah,   learned   advocate   for   the   petitioner   has  vehemently   submitted   that   impugned   demand   /   recovery   notice   of  Rs.6,82,148/­ subject to penalty under Section 221(1) of the Act without  giving any credit of the tax deducted at source of total Rs.5,86,606/­ is  absolutely illegal and most arbitrary. It is submitted that as per Form  No.16 and 16 A deductor­ M/s. Amar Remedies Limited as such TDS of  Rs. 5,86,606/­, particulars of which are given in Form no. 16 and 16A  and as such petitioner ­assessee has received the less amount i.e. amount  after  deducting   TDS.  It is  submitted  that   even   in  the  Form  no. 26AS  Page 4 of 12 C/SCA/2349/2014 CAV JUDGMENT there is mentioned that the amount of TDS deducted however in the  Form No.26AS  credit of Rs.2,40,000/­ only has been given and as such  no credit of Rs.5,86,606/­ has been given. Relying upon Section 205 of  the Act, it is submitted by Shri Shah, learned advocate for the petitioner  that even in a case where deductor may not have deposited the amount  of   TDS,   where   tax   is   deductible     at   the   source   under   Chapter   XVII,  assessee  shall not be called upon to pay the tax himself to the extent to  which tax has been deducted from that income. It is submitted that in  such   case   the   department   is   required   to   recover   amount   from   the  deductor   and   no   such   recovery   can   be   made   from   assessee.   It   is  submitted that, therefore, once the amount is deducted by the deductor,  in the present case by the employer­ M/s. Amar Remedies Limited and  for   which   form   under   Section   16   and   16A   has   been   issued   by   the  deductor, the department bound to give the credit to the  tax deducted  at source of Rs.5,86,606/­. It is submitted that therefore, the impugned  demand / recovery notice without giving credit of TDS of Rs.5,86,606/­  is absolutely illegal and most arbitrary which deserves to be quashed and  set aside. 

4.1. Shri Shah, learned advocate for the petitioner has heavily  relied upon the decision of the Gauhati High Court in the case of ACIT  vs. Om Prakas Gattani reported in (2000) 242 ITR 638 and the decision  of   the   Bombay   High   Court   in   the   case   of  Yashpal   Sahni   vs.   ACIT  reported in  (2007) 293 ITR 539. Shri Shah, learned advocate for the  petitioner has also relied upon the another decision of the Bombay High  Court in the case of  Director of Income Tax (International Taxation)  vs. NGC Network Asia Lic    reported in  (2009) 313 ITR 187(Bom)  as  well   as   decision   of   the   Karnataka   High   Court   in   the   case   of  Smt.  Anusuya  Alva  vs.  Deputy  Commissioner  of  Income  Tax  and  Others  reported   in  (2005)   278   ITR   206   (Karn)  as   well   as   decision   of  the  Page 5 of 12 C/SCA/2349/2014 CAV JUDGMENT Division Bench of this Court in the case of Commissioner of Income Tax  vs. Ranoli Investment P. Ltd. and others  reported in 1999 (235) ITR  433 (Guj),  in support of his above submissions and in support of his  prayer to allow  the present Special Civil Application and to direct the  department to give credit of TDS of total Rs.5,86,606/­.

4.2. Making   above   submissions   and   relying   upon   the   above  decisions, it is requested to allow present Special Civil Application and  grant the relief as prayed for.      

5.0. Ms. Mauna Bhatt, learned advocate has appeared on behalf  of the respondent­ revenue. An affidavit in reply is filed by the Assessing  Officer. It was submitted that as such no TDS credit of Rs.5,86,606/­ on  account of Form No.16A by M/s. Amar Remedies Limited appeared on  the ITD system of department and therefore, no credit of the TDS was  given   to   the   assessee.   It   was   further   submitted   that   even   in   26AS  statement of the assessee, no such TDS deduction of Rs.5,86,606/­ was  reflected.   It   is   submitted   that   the   only   the   amount   of   Rs.24,000/­  deposited   by   Amar   Remedies   Limited   against   form   No.16A   and  Rs.4333/­   by   Union   Bank   against   form   no.16A   were   reflected   in   the  system, which were given credit to the assessee at the time of processing  of return. It was further submitted that however as the credit of TDS of  Rs.5,86,606/­ was not given, as no such credit of TDS is available with  the department. 

5.1. Today,   when   the   present   petition   was   taken   up   for   final  hearing,   Ms.   Bhatt,   learned   advocate   for   the   revenue   has   placed   on  record   one   communication   dated   12.06.2014   by   the   Assistant  Commissioner of Income Tax (OSD), Circle­10, Ahmedabad, by which, it  is   reported   that   aforesaid   efforts   were   made   from   Mumbai   office  Page 6 of 12 C/SCA/2349/2014 CAV JUDGMENT (Income Tax Department) to gather the information from deducto i.e.  Amar Remedies Limited vide letter dated 06.05.2014 and / or direct to  supply the details of TDS deducted and deposited in the case of assessee  for the AY 2010­11. It is submitted that in response, the deductor vide  his letter dated 12.5.2014 has requested some time for verify all data  and necessary documents and enclosed a copy of TDS challan and court  order. It is submitted that on perusal of the aforesaid letter, it is found  that   the   amount   of   Rs.5,77,333/­   was   deposited   by   the   deductor   on  14.7.2010, TDS amount allocated against Rs.2,40,000/­ for F.Y 2009­10  and   the   balance   amount   of   Rs.3,37,333/­   allocated   against  Rs.5,86,606/­.   It   is   submitted   that   however   no   evidence   regarding  claimed of Rs.3,37,333/­ has been provided by the deductor till date. It  is further stated in the said communication that after availability of ITD  and BCP, deductee details in the case of ARL have been uploaded from  ITD systems by the Mumbai office and found that in quarter 4 of 24Q Rs.  1,58,486/­   and   in   quarter   4   of   26Q   Rs.2,40,000/­   deposited   on  31.3.2010 in the name of Shri Devendra Rajani. It appears that assessee  mentioned wrong PAN AAHPR3027C instead of PAN: AAHPR3027P for  the quarter 4 of 24Q. It is stated that the deductor has been asked to  submit the details in the case of assessee vide letter dated 22.5.2014 and  30.5.2014,  however  no reply  has been  received  till date.  It is further  stated that in absence of details / evidence from the deductor side, the  Department may give the credit of TDS amounting to Rs.2,40,000/­ and  further   of   Rs.1,58,486/­   only   as   available   with   the   ITD   systems.   It   is  further stated that in future if the details of so claimed TDS provided by  the deductor the department may give the credit of the same after due  verification. The said communication dated 12.06.2014 is directed to be  taken on record. Considering the aforesaid factual background, present  petition is required to be considered. 

Page 7 of 12 C/SCA/2349/2014 CAV JUDGMENT

6.0. Heard Shri Ketan Shah, learned advocate for the petitioner­  assessee   and   Ms.  Mauna   Bhatt,   learned   advocate   for   the   Income   Tax  Department.

7.0. The grievance which is voiced in the present petition by the  assessee  is  that  though   deductor   ­employer  ­   Amar  Remedies  Limited  had deducted TDS for total Rs.5,86,606/­ and for which Form 16 A has  been issued by it, department has not given credit of the said TDS to the  petitioner­  assessee ­deductee  and when  the  assessee  has claimed the  said deduction, the same has not been granted and demand is raised by  issuing notice at Annexure D. Therefore, short question which is posed  for   consideration   of   this   Court   is   whether   in   case   the   deductor   had  deducted the TDS and for the same Form no.16 A has been issued by  deductor,   the   credit   of   the   same   can   be   denied   to   the   assessee   and  deductee solely on the ground that such credit does not appear on ITD  system of the department and / or same does not match with the ITD  system of the department ?

8.0. At the outset, it is required to be noted that  under Chapter  XVII, more particularly, Section 204 of the Act the liability to deduct the  tax at source would be upon the employer / payer / deductor­ in the  present   case   Amar   Remedies   Limited.   As   per   Section   205   of   the   Act  whether   tax   is   deductible   at   source   under   Chapter   XVII,   the   assessee  shall not be called upon to pay tax himself to the extent to which tax has  been deducted from that income. That the deductor is required to issue  Form no.16 A providing particulars with respect to the amount of tax  deducted at source in the relevant assessment year. In the present case,  it is the case on behalf of the petitioner and / or as per the return of  income filed the total sum of Rs.5,86,606/­ has been deducted by the  deductor­   Amar   Remedies   Limited   as   TDA   and   for   which   M/s.   Amar  Page 8 of 12 C/SCA/2349/2014 CAV JUDGMENT Remedies Limited­ deductor has issued Form no. 16 A. It is also the case  on behalf of the petitioner that out of total salary of Rs.21,60,000/­ to be  received from M/s. Amar Remedies Limited - deductor he has received  salary after  deducting the amount of tax at source by the deductor for  which form no.16 A has been issued i.e. he has received Rs. 5,86,606/­  and on account of said amount deducted at source by the M/s. Amar  Remedies   Limited.   Under   the   circumstances   and   considering   Sections  204 and 205 when the deductor who is liable to deduct the tax at source  under   Chapter   XVII   deducts   the   TDS   and   issued   form   no.16A   the  assessee - deductee  shall  be entitled  to credit  of  the  same. As stated  above and as per Section 205 of the Act whether tax is deductible at the  source under Chapter XVII, the assessee shall not be called upon to pay  the tax himself to the extent of which tax has been deducted from that  income. Meaning thereby, the assessee / deductee is entitled to credit of  such amount of TDS. Assuming that in a given case the deductor after  deducting   the   TDS   may   not   have   deposited   with   the   department.  However, in such situation, the department is to recover the said amount  from the deductor and assessee­ deductee cannot deny the credit of the  same.   Identical   question   came   to   be   considered   by   the   Bombay   High  Court in the case of Yashpal Sahni  (supra) and considering Section 205  of the Act in para 15  of the Bombay High Court has observed as under:

"15.Chapter XVII of the IT Act, 1961 provides for collection   and  recovery of tax by two modes.  They  are (one)  directly   from the assessee and (two) indirectly by deduction of tax at   source. In the present case, we are concerned with the second   mode   of   recovery,   namely   recovery   of   tax   by   deduction   at   source." 
     

9.0. In the said decision, the Bombay High Court has considered  and relied upon the decision of the Om  Prakas Gattani  (supra). In the  said   decision   the   Gauhati   High   Court   after   considering   the   relevant  provision   under   Chapter   XVII   has   observed   and   held   that   so   far   as  Page 9 of 12 C/SCA/2349/2014 CAV JUDGMENT assessee is concerned, he is not supposed to do anything in the whole  transaction   except   that   he   is   to   accept   the   payment   of   the   reduced  amount which is deducted income tax at source. It is observed that  on  the amount being deducted the assessee only gets   a certificate to that  effect by the person responsible to deduct the tax. In the said decision  Gauhati  High Court  has quashed and set aside the notice issued under  Section 226(3) of the Act to the bankers of the assessee   observing in  para 7 as under:

"7. So far the assessee is concerned, he is not supposed to do   anything in the whole transaction except that he is to accept   the   payment  of  the  reduced  amount   from  which   is  deducted   income­tax at source. The responsibility to deposit the amount   deducted   at   source   as   tax   is   that   of   the   person   who   is   responsible to deduct the tax at source. On the amount being   deducted the assessee only gets a certificate to that effect by the   person   responsible   to   deduct   the   tax.   In   a   case   where   the   amount has been deducted by the person responsible to deduct   the amount under the statutory provisions, the assessee has no   control over the matter. In case of default in making over the   amount   to   the   account   of   the   Central   Government,   it   is   obviously the person responsible to deduct or the person who   has made the deduction who is held responsible for the same.   The responsibility of such person is to the extent that he has to   be deemed to be an assessee in default in respect of the tax. He   may be deemed to be an assessee in default not only in cases   where after deduction he does not make over the amount to the   Central Government but also in cases where there is failure on   his part to deduct the amount at source. This responsibility has   been fastened upon him under Section 201 of the Income­tax   Act.   It   is,   of   course,   without   prejudice   to   any   other   consequences  which he or it may incur. Presently we are not   concerned with the case where the person responsible to make   the deductions has not deducted the amount at all. It may or   may not fall in a different category from one where the amount   has   been   deducted   and   not   made   over   to   the   Central   Government.   We   are   concerned   with   the   latter   category   of   cases. As indicated earlier, on the facts it is nobody's case that   the amount was actually not deducted  at source by Chandra   Agencies. What seems to be in dispute is the deposit of the said   amount in the account of the Central Government. The Income­ tax Department seems to have made enquiries about the exact   date   of   payment   to   the   Central   Government   which   Chandra   Page 10 of 12 C/SCA/2349/2014 CAV JUDGMENT Agencies could not furnish on the ground that the papers were   forwarded to the chairman of Vaibhavshali Bumper. In such a   category   of   cases   we   feel   that   the   amount   of   tax   can   be   recovered   by   the   Income­tax   Department   treating   the   person   responsible to deduct tax at source as an assessee in default in   respect of the tax. It would not be possible to proceed to recover   the amount  of tax from  the assessee.  The assessee cannot  be   doubly saddled with the tax liability. Deduction of tax at source   is only one of the modes of recovery of tax.. Once this mode is   adopted  and  by virtue of the statutory  provisions  the person   responsible   to   deduct   the  tax   at  source   deducts  the   amount,   only that mode should be pursued for the purpose of recovery   of tax liability and the assessee should not be subjected to other   modes of recovery of tax by recovering the amount once again   to   satisfy   the   tax   liability.   It   is,   therefore,   provided   under   Section 201 of the Income­tax Act that the person responsible   to deduct the tax at source would be deemed to be an assessee   in default in case he deducts the amount and fails to deposit it   in the Government  treasury. As observed earlier, the assessee   has no control over such person who is responsible to deduct   the income­tax at source, but fails to deposit the same in the   Government treasury. In this light of the matter, in our view,   the notices issued under Section 226(3) of the Income­tax Act   to the bankers  of the petitioner­respondent  to satisfy the tax   liability from the bank account of the petitioner­respondent are   illegal. It is not that the Income­tax Department was helpless in   the matter. The person responsible to deduct the tax at source   would   move  into   the  shoes  of  the   assessee   and   he   would  be   deemed   to   be   an   assessee   in   default.   Whatever   process   or   coercive measures are permissible under the law would only be   taken against such person and not the assessee." 

10. We are in complete agreement with the view taken by the  Bombay High Court and Gauhati High Court. Applying the aforesaid two  decisions of the Bombay High Court as well as Gauhati High Court, the  facts of the case on hand and even considering Section 205 of the Act  action of the respondent in not giving the credit of the tax deducted at  source for which form no.16 A have been produced by the assessee -  deductee   and   consequently   impugned   demand   notice   issued   under  Section 221(1) of the Act cannot be sustained. Concerned respondent  therefore, is required to be directed to give credit  of tax deducted  at  Page 11 of 12 C/SCA/2349/2014 CAV JUDGMENT source to the assessee­ deductee of the amount for which form no.16 A  have been produced. 

11. In   view   of   the   above   and   for   the   reasons   stated   petition  succeeds. It is held that the petitioner­assessee ­deductee is entitled to  credit of the tax deducted at source with respect to amount of TDS for  which   Form   No.16A   issued   by   the   employer   ­deductor   -   M/s.   Amar  Remedies Limited has been produced and consequently department is  directed   to   give   credit   of   tax   deducted   at   source   to   the   petitioner­ assessee - deductee to the extent form no.16 A issued by the deductor  have   been   issued.   Consequently,   the   impugned   demand   notice   dated  6.1.2012 (Annexure D) is quashed and set aside. However, it is clarified  and  observed that if the department is of the opinion deductor has not  deposited the said amount of tax deducted at source, it will always been  open for the department to recover the same from the deductor. Rule is  made absolutely to the aforesaid extent. In the facts and circumstances  of the case, there shall be no order as to costs.  

sd/­ (M.R.SHAH, J.)  sd/­ (K.J.THAKER, J)  Kaushik Page 12 of 12