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 9, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

State Bank Of India ,Mumbai vs Addl.Cit-Tds,Range2(2), Mumbai on 4 February, 2025

              IN THE INCOME TAX APPELLATE TRIBUNAL,
                    MUMBAI BENCH "G", MUMBAI

        BEFORE SHRI AMARJIT SINGH, ACCOUNTANT MEMBER
         AND SHRI RAJ KUMAR CHAUHAN, JUDICIAL MEMBER

                            ITA No. 5548/Mum/2024
                            Assessment Year 2016-17

       State Bank of India                     Addl. CIT - TDS,
                                               Range - 2(2), Mumbai
       Plot   No.    D-233/2,   TTC
       Industrial Area, Nerul MIDC, Vs.
       Shirvane, Thane Belapur Road,
       Nerul, Navi Mumbai - 400706.

       PAN:
              (Appellant)                            (Respondent)

     Present for:
     Assessee by        : Shri Tanzil R. Padvekar & Shri Prabhanjan B. Gujar
     Revenue by         : Shri Bhangepatil Pushkaraj Ramesh, Sr. DR

     Date of Hearing       :        19.12.2024
     Date of Pronouncement :        04.02.2025

                                  ORDER

PER AMARJIT SINGH, ACCOUNTANT MEMBER:

The appeal of the assessee for the assessment year 2016-17 is directed against the order dated 10.06.2024 passed by the National Faceless Appeal Centre (NFAC), Delhi. The assessee has raised the following grounds of appeal:

"i. On the facts and in law, the learned Assessing Officer (in short Ld. AO) erred in levying penalty of Rs. 48,600/- under section 271C of the Act.
ii. On the facts and in law, the Ld. CIT(A) erred in confirming penalty order passed by the Ld. AO imposing penalty under section 271C of the Act.
iii. On the facts and in law, the Ld. AO erred in imposing penalty under section 270C of the Act when the issue regarding deduction of TDS on Leave Travel Concession was debatable and subjudice before the Hon'ble 2 ITA No. 5548/Mum/2024 State Bank of India A.Y. 2016-17 High Court had reframed assessee from deducting any TDS vide interim order dated 16.02.2015.
iv. On the facts and in law, no penalty under section 271C is impossible on the appellant as the appellant had reasonable cause for not deduction TDS for payments made to its employees for Leave Travel concession. Hence, proviso of section 273B shall be applicable.
v. The appellant craves, leave to add to alter, modify, revise, or delete any grounds (s) in the interest of justice."

2. There is a delay in filing the appeal by 77 days. The assessee filed application for condonation of delay along with affidavit dated 18.10.2020. The assessee submitted that all the proceedings in this case was handled by a Financial Advisory Firm namely Deloitte. However, subsequent to the order of the First Appellate Authority, the assessee had appointed another professional consultant to file appeal before the ITAT. But the process of appointing new counsel and transferring case files from the Advisory Firm Deloitte resulted in delay in filing the appeal before the ITAT. After considering the above facts and submission, we consider that there is a bona fide reason for delay in filing the appeal by 77 days before the ITAT, therefore, in order to decide the appeal on merit we condone the delay of 77 days in filing the appeal.

3. Fact in brief is that in this case order u/s 201(1)/201(1A) of the I.T. Act was passed on 22.03.2023 raising total demand of Rs. 95,256/- (TDS default u/s 201(1) + interest u/s 201(1A). Thereafter, notice u/s 274 r.w.s. 271C of the I.T. Act was issued on 11.05.2023 to the assessee to explain why penalty u/s 271C of the Act should not be levied in its case on account of default in 3 ITA No. 5548/Mum/2024 State Bank of India A.Y. 2016-17 short deduction of tax/failed to deduct/failed to deposit the tax as required under the provision of chapter XVII-B of the I.T. Act. However, the assessee has not made any compliance to the show cause notice issued by the assessing officer. Therefore, the assessing officer on the basis of material placed on record found that employees of assessee bank have claimed leave fair concession amounting to Rs. 1,62,000/- for travelling outside India. As per provision of section 10(5) of the I.T. Act, 1961 exemption of LFC is allowed only if the employee travel to place anywhere in India. Therefore, the assessing officer held that if the employee travels outside India by using circuitous route the amount of travel concession received on account of LTC cannot be claimed as exemption u/s 10(5) of the Act and same has to be taxed as perquisite / part of the salary of the concerned employee. Therefore, the assessee bank was treated as assessee in default u/s 201(1) for not deducting tax u/s 192B of the Act on LTC payment to its employees to the amount of Rs. 48,600/- (30% of leave concession amounting to Rs. 1,62,000/-). Since during the course of penalty proceedings, the assessee failed to explain sufficient and reasonable cause therefore, assessing officer has levied penalty amounting to Rs. 48,600/- u/s 271C of the Act.

4. The assessee filed appeal before the ld. CIT(A). The ld. CIT(A) has dismissed the appeal of the assessee reiterating the fact as reported by the assessing officer.

5. Heard both the sides and perused the material on record. Without reiterating the fact as discussed (supra) in this order, the 4 ITA No. 5548/Mum/2024 State Bank of India A.Y. 2016-17 AO has levied penalty under section 271C of the Act to the amount of Rs. 48,600/- for not making compliance with the provision of section 192B of the Act for not deducting tax on account of LTC payment which was not allowable according to the provisions of section 10(5) of the Act. During the course of appellate proceedings before us, the ld. Counsel referred the decision of ITAT Jaipur Bench in the case of State Bank of India vs ACIT, (TDS), Jaipur (2019) (10) taxmann.com 61 (Jaipur-Trib)) wherein it is held that if the assessee was under bona fide belief that there was no Bar on travel to a foreign destination during the course of travel to a place in India while claiming leave fair concession, penalty so levied u/s 271C was to be deleted. In the aforesaid decision the judgment of Hon'ble Supreme Court in the case of CIT vs Larsen & Toubro Ltd. (2009) 181 taxmann.com 71 (SC) was also referred wherein it was held that beneficiary of exemption u/s 10(5) is an individual employee and there was no circular of Central Board of Direct Taxes (CBDT) requiring the employer u/s 192 to collect and examine the supporting evidence to the declaration to be submitted by an employee. Therefore, it was held that an assessee- employer is under no statutory obligation under the Income Tax Act, 1961 and / or the Rules to collect evidence to show that its employees had actually utilized the amount paid towards leave travel concession / conveyance allowance.

6. Looking to the above facts and circumstances and following the decision as referred (supra) we consider that the decision of ld. CIT(A) in sustaining the impugned penalty levied u/s 271C of the 5 ITA No. 5548/Mum/2024 State Bank of India A.Y. 2016-17 Act is not justified. Therefore, we delete the penalty levied u/s 271C of the Act. Accordingly, the appeal of the assessee is allowed.

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

Order pronounced in the open court on 04.02.2025.

                 Sd/-                                        Sd/-
        (RAJ KUMAR CHAUHAN)                           (AMARJIT SINGH)
          JUDICIAL MEMBER                           ACCOUNTANT MEMBER
Mumbai, Dated: 04.02.2025
Biswajit, Sr. P.S.

Copy to:

       1. The Appellant:

       2. The Respondent:

       3. The CIT,

       4. The DR

       //True Copy//                    [




                                                                  By Order


                                                       Assistant Registrar
                                            ITAT, Mumbai Benches, Mumbai