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 5, Cited by 2]

Income Tax Appellate Tribunal - Jaipur

Rajendra Kumar Shah, Jaipur vs Ito, Jaipur on 27 December, 2016

              vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
               IN THE INCOME TAX APPELLATE TRIBUNAL,
                    JAIPUR BENCHES (SMC), JAIPUR

                      Jh Hkkxpan] ys[kk lnL;] ds le{k
          BEFORE: SHRI BHAGCHAND, ACCOUNTANT MEMBER

                  vk;dj vihy la-@ITA No. 944/JP/2016
                  fu/kZkj.k o"kZ@Assessment Year : 2013-14
 Rajendra Kumar Shah,                   cuke      ITO,
 6/173, SFS, Agrawal Farm,               Vs.      Ward 2(4),
 Mansarovar, Jaipur-302020                        Jaipur.

 LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ABUPS 0127 R
 vihykFkhZ@Appellant                           izR;FkhZ@Respondent


      fu/kZkfjrh dh vksj ls@ Assessee by : Shri Vivek Bhargava (CA).
      jktLo dh vksj ls@ Revenue by : Smt. Poonam Rai (JCIT).

              lquokbZ dh rkjh[k@ Date of Hearing : 27/12/2016
      mn?kks"k.kk dh rkjh[k@ Date of Pronouncement : 27/12/2016

                              vkns'k@ ORDER

PER: BHAGCHAND, A.M. This is an appeal filed by the assessee against the order dated 03/08/2016 passed by the ld CIT(A)-I, Jaipur for the A.Y. 2013-14. The only issue involved in this appeal is against sustaining the penalty U/s 271B of the Income Tax Act, 1961 (hereinafter referred as the Act) levied for Rs. 82,360/- for not filing the audit report U/s 44AB of the Act.

2 ITA 944/JP/2016_ Rajendra Kumar Shah Vs ITO

2. Briefly stated facts of the case are that the assessee e-filed his return of income declaring total income of Rs. 6,11,350/- on 28/09/2013 vide acknowledgement No. 795840521280913 and the same was processed U/s 143(1) of the Act on 06/01/2014. The gross receipt shown by the assessee were Rs. 1,64,72,636/-. As per provisions of law, the assessee was to keep its account audited and upload the same electronically alongwith return of income. However, the assessee has not uploaded the audit report alongwith return of income. A Show cause was issued to the assessee in this regard and the Assessing Officer levied the penalty @ ½% of the gross turnover U/s 271B of the Act.

3. In first appeal, the ld. CIT(A) had sustained the penalty levied by the Assessing Officer.

4. Now the assessee is in appeal before the ITAT. The ld AR of the assessee has submitted that this was the first year in which the audited accounts were also to be uploaded alongwith the return of income. The provisions in Rule 12(2) of the Income Tax Rules, 1962 (in short the Rules) were effective from 01/4/2013. The auditor of the assessee Mr. Aditya Kumar Rawat (CA) completed the audit on 24/09/2013 and filed the return on 28/09/2013. The date of the audit report was also filled in 3 ITA 944/JP/2016_ Rajendra Kumar Shah Vs ITO the ITR-4 form. However, the auditor skipped the electronic filing of the audit report. Since this was the first year of the provisions and the auditor has himself accepted the mistake on his part, therefore, the assessee should not have been penalized by levying the penalty U/s 271B of the Act when the accounts were audited well in time, but due to human bonafide mistake, the uploading of audit report skipped the attention of auditor. It was also pleaded that the assessee was getting his accounts audited regularly since many years and the audit for the present financial year relevant to assessment year 2013-14 was completed on 24/9/2013 that was well in time. The ld AR of the assessee also relied on the various case laws for the reason that the mistake was in bonafide and it was not a dishonest effort on part of assessee as he was getting his audit completed regularly in time in the last many years, therefore, penalty should not have been levied.

5. On the contrary, the ld DR has relied on the orders of the authorities below. She also pleaded that the levy of penalty should be sustained.

6. I have heard both the parties and perused the material available on the record. Rule 12(2) of the Rules was made effective from 4 ITA 944/JP/2016_ Rajendra Kumar Shah Vs ITO 01/04/2013 wherein the assessee was required to furnish the report of the audit U/s 44AB of the Act electronically. However, the auditor of the assessee could not do it in time. This is well established fact that the assessee has got his accounts audited as per provisions of Section 44AB of the Act in time. However, the newly inserted Rule wherein the audit report was to be electronically submitted alongwith the return of income, skipped the attention of the auditor, which he has admitted by filing a letter. On the enquiry from the Bench with regard to filing electronically audit report in the subsequent years, it was stated that the assessee is regularly submitting the same and there was no fault in any subsequent year. It is also observed that the assessee was getting his accounts audited well in time regularly since last three years. The audit for the financial year relevant to assessment year under consideration was completed on 24/09/2013 in time and the assessee submitted its return on 28/09/2013. Therefore, in my considered view, the default on the part of the assessee was a bonafide human mistake. There was no dishonest attempt to break the law. Considering the various case laws as mentioned below, I direct to delete the penalty levied U/s 271B of the Act.

(i) Chandra Pal Bagga Vs. ITAT 261 ITR 67 (Raj).

5 ITA 944/JP/2016_ Rajendra Kumar Shah Vs ITO

(ii) Raj State Electricity Board Vs. ITAT (2003) 130 Taxman 840 (Raj).

(iii) CIT Vs UP Rajya Sahkari Evam Bhoomi Vikas Bank Ltd.

(2013) 35 taxmann.com 471 (All).

(iv) Lakshmi Card Clothing Manufacturing Co. P. Ltd. Vs. DCIT (2013) 35 taxmann.com 235 (Mad).

(v) APL (India) Pvt. Ltd. Vs JCIT (2014) 41 taxmann.com 85 (Mum Trib).

(vi) ACIT Vs Dr. K. Satish Shetty (2010) 188 Taxman 32 (Kar).

(vii) Paharpur Industries Ltd. Vs ITO (2010) 7 taxmann.com 70 (Del ITAT).

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

Order pronounced in the open court on 27/12/2016.

Sd/-

¼Hkkxpan½ (BHAGCHAND) ys[kk lnL;@Accountant Member Tk;iqj@Jaipur fnukad@Dated:- 27th December, 2016 *Ranjan vkns'k dh izfrfyfi vxzsf'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Shri Rajendra Kumar Shah, Jaipur.
2. izR;FkhZ@ The Respondent- The ITO, Ward 2(4), Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr¼vihy½@The CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No. 944/JP/2016) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar