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 10, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Nakoda Textile Industries Ltd., Surat vs Department Of Income Tax on 3 November, 2011

                                      -1-

             IN THE INCOME TAX APPELLATE TRIBUNAL
               AHMEDABAD BENCH "B" AHMEDABAD

     Before S/Shri D.K.Tyagi, JM and A. Mohan Alankamony, AM.
                       ITA No.2583/Ahd/2009
                        Asst. Year :2004-05

     Asstt. CIT, Cen.Cir-1,          Vs. M/s Nakoda Textiles
     Surat.                              Indus.Ltd., 738,
                                         Ajanta Shopping
                                         Centre, Ring Road,
                                         Surat.
              (Appellant)                    (Respondent)
                                     ..

      Appellant by :-         Shri Samir Tekriwal, Sr.DR
      Respondent by:-         Shri Hiren Vepari, AR

Date of hearing : 3/11/2011

Date of pronouncement :18.11.11

                               ORDER

Per D. K. Tyagi, Judicial Member.

This is an appeal filed by the Revenue against the order of ld. CIT(A) dated 14/07/2009 for Asst. Year 2004-05. The ground raised in this appeal is against cancellation of penalty of Rs.14,34,950/- levied u/s 271(1)(c).

2. The facts of the case are that the assessee had filed its return of income for Asst. Year 2004-05 on 01.11.2004 declaring total income at ITA No.2583/Ahd/2009 Asst. Year 2004-05 NIL. The assessment was completed u/s 143(3) on 29.12.2006 by making addition which was confirmed by the ld. CIT(A) of Rs.39,99,872/- on account of excess claim of depreciation. The assessee had made a claim of depreciation of Rs.2,62,37,446/- against allowable depreciation of Rs.2,22,37,574/- thereby making an excess claim of Rs.39,99,872/- as stated above. During the assessment proceedings the assessee had accepted the mistake and, therefore, the excess depreciation was disallowed. The AO therefore, issued a show cause notice why penalty be not levied. The assessee submitted that it had given clear working with reasons and all the details were given and the error of digit had crept in while writing the opening stock of WDV during the Asst. Year 2002-03. This issue was coming from the earlier year and continued in the current year. As soon as the error was noticed the same was accepted. The mistake was bona fide and, therefore, penalty should not be levied. The assessee relied on several decisions in this regard before the AO. The AO did not accept the explanation and distinguished the case laws and relying on the decision of Hon'ble Supreme Court in the case of Dharmendra Textile Processors 306 ITR 277 levied the minimum penalty saying that the assessee had made false claim of depreciation of a huge amount. The AO did not accept the assessee's explanation that the error occurred due to auditors' mistake. The AO stated that this issue was due to deliberate intention of concealing the income and, therefore, the 2 ITA No.2583/Ahd/2009 Asst. Year 2004-05 assessee had furnished inaccurate particulars of income. He, therefore, levied the minimum penalty.

3. The assessee went in appeal before the first appellate authority. During the appellate proceedings the assessee reiterated the submissions made before the AO saying that the mistake was committed by the Tax Auditor and it was overlooked by the assessee. In the earlier year it was overlooked by the AO also. The assessee argued that in Asst. Year 2002- 03 instead of figure of opening WDV of Rs.3472149/- the figure was by mistake written as Rs.34721149/- leading to higher claim of depreciation in Asst. Year 2002-03 and higher claim of WDV in Asst. Year 2002-03. This resulted in higher WDV in Asst. Year 2003-04 and consequently in the current year also leading to a much higher claim of depreciation. The assessee had given this working which showed that due to this a higher depreciation claim of Rs.3999872/- was made. Since the mistake was bona fide, the assessee had stated that no penalty should be levied.

4. The ld. CIT(A) after considering the observation of AO and the submissions of the assessee deleted the penalty by observing as under :-

"2.3.1 I have considered the submission made by the appellant and the observation of the AO. The working shown by the appellant clearly shows that the mistake happened because in Asst. Year 2002-03 instead of opening WDV of Rs.3472149/- the figure was mistakenly written as Rs.34721149/- because of which the higher claim of depreciation took place. Since the calculation matches with the claim, it is clear that the 3 ITA No.2583/Ahd/2009 Asst. Year 2004-05 mistake is bona fide. The legal position regarding levy of penalty in the case of Dharmendra Textile Processors & Others (supra) is as under :
"25. The explanations appended to s.271(1)c of the IT Act entirely indicates the element of strict liability on the assessee for concealment or for giving inaccurate particulars while filing return. The judgment in Dilip N. Shroff's case (supra) has not considered the effect and relevance of Section 276C of the IT Act. Object behind enactment of section 271(1)c r.w. explanation indicate that the said section has been enacted to provide for a remedy for loss of revenue. The penalty under that provision is a civil liability. Whillful concealment is not an essential ingredient for attracting civil liability as is the case in the matter of prosecution under sec.276C of IT Act."

2.3.2 Recently this decision of the Hon'ble Supreme Court has been analyzed by the Hon'ble ITAT, Mumbai "A" Bench in the case of VIP Industries Ltd., ITA No.4524 & 4383/Mum/06 for Asst. Year 2000-01 vide its order dated 20.03.2009 and by Hon'ble ITAT, Ahmedabad Bench-D in the case of Aishwarya Prints D * P Mills (P) Ltd., ITA No.905/Ahd/08 Asst. Year 2004-05, vide its order dated 17.04.2009 wherein the Hon'ble Tribunal have stated that the Hon'ble Supreme Court has not held that in all cases where addition is confirmed the penalty shall mechanically follow. The ratio decidendi on the judgment is confined to willful concealment being not vital for imposing penalty u/s 271(1)c. It is still necessary that "concealment" has to be established before penalty is imposed or "furnishing of inaccurate particulars" has to be established before levying the penalty. The Hon'ble Supreme Court has also clarified its decision given in the case of Dharmendra Textile Processors & Others (supra). In its decision given in the case of UOI vs. Rajasthan Spinning 224 CTR 1 wherein the Hon'ble Supreme Court has stated that in the case laws in all the cases of addition penalty would not get automatically attracted. The Hon'ble Supreme Court has clarified that no such decision was given in the case of Dharmendra Textile Processors & Others that in all cases additions/disallowance penalty would get automatically attracted.

2.3.3 Since this being a case of bona fide mistake, the penalty levied by the AO is deleted and these grounds of appeal are allowed." Aggrieved by this order of ld. CIT(A) the Revenue is in appeal before us.

5. Before us the ld. DR vehemently submitted that the ld. CIT(A) has erred in law and on facts in concluding that the assessee had not 4 ITA No.2583/Ahd/2009 Asst. Year 2004-05 concealed its income on the basis of claim of the assessee that the assessee had taken the opening value of WDV of vehicle for Asst. Year 2002-03 as Rs.3,47,21,149/- in place of Rs.34,72,149/- by mistake ignoring that the assessee did not revise its return of income for Asst. Year 2004-05 for which time was available till 31.03.2006 despite the fact that the WDV being taken wrongly was confronted to the assessee on 28.02.2006 during the course of assessment proceedings for Asst. Year 2003-04. The assessee did not accept its mistake on its own in Asst. Year 2004-05 and the AO had to show cause on this issue on 04.12.2006 even when the mistake had been pointed out to the assessee in this respect during the course of assessment proceedings for Asst. Year 2003-04 on 28.02.2006 and an addition had already been made in the assessment order dated 30.03.2006 for Asst. Year 2003-04. The assessee did not accept its mistake even after the assessment order was passed and this issue was challenged in appeal before ld. CIT(A). The ld. CIT(A) has wrongly concluded that the assessee had not concealed its income ignoring that the auditors could not have missed much higher figures of WDV as per depreciation chart in comparison to figures of net block of assets in B/s schedules, especially in view of higher rates of depreciation as per Income-tax Act vis-à-vis the rates in the Companies Act. The ld. CIT(A) has ignored the fact that the assessee did not file revised return for Asst. Year 2004-05, then it did not accept its make on its own in Asst. 5 ITA No.2583/Ahd/2009 Asst. Year 2004-05 Year 2004-05, then it filed appeal against the addition and repeated the same mistake for Asst. Year 2003-04 and 2004-05. The ld. CIT(A) has wrongly concluded that assessee had not concealed its income and has not taken into consideration various case laws cited before him. He also relied on following case laws before us :-

i) A. M. Shah & Company vs. CIT (1999) 238 ITR 415 (Guj)
ii) ITO vs. Geep Indus. Syndicate Ltd. 23 ITD 448 (All.)
iii) Anand Liquors vs. CIT 232 ITR 35 (Ker)
iv) 101 ITR 39
v) CIT vs. Lal Chand Tirath Ram225 ITR 675 (P&H)
vi) 329 ITR 510 (Del) In view of above submissions the ld. DR submitted that the order of ld.

CIT(A) be set aside and that of the AO be restored.

6. On the other hand, the ld. counsel of the assessee reiterated the submissions made before the lower authorities and relied on the reply of the assessee dated 9.2.2009 to the AO during penalty proceedings for the Asst. Year 2003-04. During the assessment proceedings for Asst. Year 2003-04 revised depreciation chart for all the relevant Asst. Years including Asst. Year 2004-05 was also filed. Therefore, it cannot be said that assessee concealed any information from the Revenue for which penalty under section 271(1)(c) has been levied. He submitted that the order passed by the ld. CIT(A) may kindly be upheld. He also placed reliance on the decision of Hon'ble Gujarat High Court in the case of BTX Chemicals (P) Ltd. vs. CIT 288 ITR 196 (Guj).

6 ITA No.2583/Ahd/2009 Asst. Year 2004-05

7. After considering the rival submissions and going through the material on record, we find that the assessee during the penalty proceedings for Asst. Year 2003-04 vide para 4 of its letter dated 9.2.2009 has submitted as under :

"(4) Coming to the point of levying penalty in respect of disallowance of depreciation on car of Rs.49,99,840/- as per para (1)(i) above, kindly appreciate that this was a bonafide error by the assessee on account of error in one of the digits in carrying forward of WDV while working out depreciation. This was immediately admitted and explained to the AO vide letter No.TN-2325 of 13.3.2006 in paragraph (3) thereof. Relevant portion of the paragraph is reproduced below and relevant attachments are already on records.
"The next issue relates to details of vehicle shown on page No.26 of Form No.3CD along with the chart of depreciation claimed thereon. Particulars of depreciation in Form No.3CD operate as a block. However, vehicle-wise depreciation as per schedule 6 of Balance sheet as on 31.3.03 is enclosed. (Page 36). An error had crept in while preparing depreciation block of vehicles for Asst. Year 2002-03 on account of computer slip of digit. The same error continued and the carried forward block was drained as brought forward in the subsequent assessment years. I am grateful for pointing out the mistake. I am enclosing a detailed working of block of assets year over year, which may kindly be taken into consideration.(P.No.37 to 38) I am sure you shall appreciate that this mistake went unnoticed by the assessee, the statutory auditor as well as the department. I sincerely regret the error and the inconvenience caused in this regard. You are requested to kindly give curative effect to the depreciation and therefore to the unabsorbed depreciation. Revised year-wise computations are enclosed to give necessary effect (P.No.39 to 42)."

Assessee also provided clear working with reasons thereof in this regard. As a matter of fact, error of digit had crept in, while stretching the opening block of WDV during Asst. Year 2002-03 from the previous period and not this year. This error continued. On top of everything, this error had actually been incurred by the tax auditor and on gaining the knowledge assessee immediately conceded. Now, taxing assessee on such disallowed depreciation is justifiable but penalizing assessee for an inadvertent and unintentional error, that too incurred in the earlier year, that too 7 ITA No.2583/Ahd/2009 Asst. Year 2004-05 incurred by the tax auditor, would be completely unjustified and uncalled for. Honest admission of factual error, may not be stretched to the level of penalty. Therefore, it is requested that by acknowledging and appreciating the facts, penalty proceedings may be dropped on this count."

It is clear from the above that during the assessment proceedings of Asst. Year 2003-04 there was an honest admission of factual error in preparing depreciation of block of vehicles for Asst. Year 2002-03 on account of computer slip of digit which resulted in higher claim of WDV in Asst. Year 2002-03, which resulted in higher claim of WDV in Asst. Year 2003-04 and consequently in the current year also. During the appellate proceedings the assessee also filed revised depreciation working for the relevant Asst. Years including the year under appeal claimed to have been filed by the assessee during the assessment proceedings for Asst. Year 2003-04 vide letter dated 13.3.2006. This fact was not disputed by the ld. DR at the time of hearing. In the light of these facts it cannot be said that there was any concealment of income on the part of assessee or the assessee has filed inaccurate particulars of income. This is a clear case of bona fide mistake for which penalty u/s 271(1)(c) cannot be levied and therefore, the ld. CIT(A) was justified in deleting the same. We uphold his order. The ground raised by the Revenue is dismissed. 8 ITA No.2583/Ahd/2009 Asst. Year 2004-05

8. In the result, the appeal filed by the Revenue is dismissed. Order was pronounced in open Court on 18.11.11.

              Sd/-                                                        Sd/-
   (A. Mohan Alankamony)                                            (D.K. Tyagi)
    Accountant Member                                             Judicial Member

Ahmedabad,

Mahata/-

Copy of the Order forwarded to:-

1.   The Assessee.
2.   The Revenue.
3.   The CIT(Appeals)-
4.   The CIT concerns.
5.   The DR, ITAT, Ahmedabad
6.   Guard File.
                                                                         BY ORDER,


                                                             Deputy/Asstt.Registrar
                                                                ITAT, Ahmedabad


1.Date of dictation 3/11/2010.

2.Date on which the typed draft is placed before the Dictating Member................Other Member 9/11/2011

3.Date on which the approved draft comes to the Sr.P.S./P.S.............

4.Date on which the fair order is placed before the Dictating Member for pronouncement..............

5.Date on which the fair order comes back to the Sr.P.S./P.S...............

6.Date on which the file goes to the Bench Clerk...........

7.Date on which the file goes to the Head Clerk.............

8.The date on which the file goes to the Asstt. Registrar for signature on the order........................

9.Date of Despatch of the Order.................

9