Income Tax Appellate Tribunal - Kolkata
Quiickpay Suppliers Pvt. Ltd., Kolkata vs Department Of Income Tax on 6 February, 2012
आयकर अपीलीय अधीकरण, Ûयायपीठ - "ए ", कोलकाता,
IN THE INCOME TAX APPELLATE TRIBUNAL, BENCH "A", KOLKATA
(सम¢)Before ौी एन.
एन.ǒवजयकुमारन,
मारन, Ûयायीक एवं/and
सदःय,
Shri N.Vijayakumaran, Judicial
Member.
ौी सी.
सी.डȣ.
डȣ.राव, लेखा सदःय
Shri C.D.Rao, Accountant Member
सàपǒƣ अपील संÉया /
ITA No.1231/Kol/2011
िनधॉरण वषॅ/Assessment Year : 2008-09
-वनाम-
(अपीलाथȸ/APPELLANT ) - (ू×यथȸ/RESPONDENT)
I.T.O., Ward-8(3), Kolkata. Versus- M/s.Quickpay Suppliers
. Pvt.Ltd., Kolkata
(PAN: AAACQ 0511 F)
बास आपǒƣ/C.O.
आपǒƣ No.59/Kol/2011
आयकर अपील संÉया /
A/o ITA No.1231/Kol/2011
िनधॉरण वषॅ/Assessment Year : 2006-07
-वनाम-
(अपीलाथȸ/APPELLANT ) - (ू×यथȸ/RESPONDENT)
M/s.Quickpay Suppliers Pvt. Ltd., Kolkata Versus- I.T.O., Ward-8(3),
(PAN: AAACQ 0511 F) . Kolkata.
अपीलाथȸ कȧ ओर से/ For the Department: Shri S.K.Roy
ू×यथȸ कȧ ओर से/For the Assessee : Shri K.K.Chaparia
सुनवाई कȧ तारȣख/Date of Hearing : 06.02.2012.
घोषणा कȧ तारȣख/Date of Pronouncement :
आदे श/ORDER
(सी.
सी.डȣ.
डȣ.राव)
राव), लेखा सदःय
Per Shri C.D.Rao, AM
The above two appeals one filed by the Revenue and the Cross Objection filed by the assessee are against orders dated 28.07.2011 of the CIT(A)-VIII, Kolkata pertaining to A.Yr. 2008-09.
22. The only issue raised by the revenue is relating to allowing of rebate u/s 88E of the Act on the entire "Taxable Securities transaction".
3. The brief facts of this issue are that while doing the scrutiny assessment the Assessing Officer has disallowed an amount of Rs.14,42,794/- as against Rs.20,80,595/- by observing as under :-
"In the course of the assessment proceedings the A R produced details of STT paid of Rs. 20,80595/- by the assessee. In this respect evidence of payment of such tax was also produced in the prescribed form 10DB. The A/R stated that rebate u/s 88E in respect of SIT paid should be given on the full amount of Rs 20,80595/ - paid in the previous year. However I do not find the claim of rebate of Rs 2080595/- u/s 88E made by the assessee to be correct based on the following facts:
Income from taxable securities transactions:
1) Income from Derivatives (Futures and Options) Rs 62,65098 /-
2) Income from share trading. Rs (-)4,33,46042/-
3) Income from speculation Rs. 1,1584239/-
Total: Rs (-) 2,54,96703/-
It is seen that the net result of the above transactions is a loss of Rs 2,5496703/-.
Section 88E restricts rebate to tax on income arising from taxable securities transaction included the total income . This is made amply clear by Section 88E of the Act which reads as follows:
(1) Where total income of the assessee in a previous year includes any income chargeable under the head "Profit and gains of business or profession" arising from taxable security transactions, he shall be entitled to a deduction. ,frorn the amount of income tax on such income from such transaction, computed in the manner pro uided in sub section (2) of an amount equal to the security transactions tax paid by him in respect of the taxable security transactions entered into in the course of his business during that previous year.
In the case of the assessee, since the result of such taxable securities transaction or gross income was a loss .rebate u/s 88E is not allowable on such loss. However even in this case as income from derivative trading is included in total income , STT paid in respect of derivative transaction income of Rs 6,37801/-is allowable as rebate u/s 88E. Therefore assessee's additional claim of Rs 1442794/- as rebate u/s 88E is disallowed as such rebate is allow only on taxable total income, and STT paid in respect of transactions treated as speculation loss not being part of total income is hereby disallowed contrary to the assessee's claim."
3.1. On appeal after taking into consideration of the various submissions of assessee the ld. CIT(A) has allowed assessee's appeal by observing as under :-
"I havegone through the submissions of the assessee and the findings of the AO. I do find merit in the submission of the appellant. I agree with the A/R that rebate u /s 88E 3 is allowed on taxable securities transaction' computed in the manner provided in sub- section (2) of Section 88E. Section 88E does not make any distinction between 'speculative' or 'non-speculative' taxable securities transactions. Looking from other angle, rebate u/s 88E for 'taxable securities transactions' for a year cannot be carried forward for set off in future years. Had the legislature intended to came forward rebate, then necessary provisions would have been inserted similar to provisions of carried forward of loss. Hence, I direct the AO to allow rebate on entire 'taxable securities transaction' in the manner provided in sub-section(2). Thus ground no 2 is allowed in the favour of the assessee for statistical purposes."
3.2. Aggrieved by this revenue is in appeal before us.
4. At the time of hearing the ld. DR appearing on behalf of the revenue has reiterated the submissions made by Assessing Officer and submitted the same may be upheld.
5. On the other hand the ld. Counsel appearing on behalf of assessee relied on orders of the ld. CIT(A) and further filed a copy of the Tribunal's order vide ITA No.1255/Kol/2010 in the case of DCIT,Cir.1, Kolkata vs M/s. Ashika Stock Broking Ltd. order dated 19.11.2010 wherein the Tribunal has upheld the action of the ld. CIT(A). Therefore he requested to delete the same.
6. After hearing the rival submissions and on careful perusal of materials available on record, we are of the view that the ld. CIT(A) has properly observed that Section 88E of the Act does not make any distinction between speculative or non speculative taxable securities transactions. Therefore we find no infirmity in the orders of the ld. CIT(A) to be interfered with.
6.1. As regarding the Cross Objection raised by the assessee the ld. Counsel appearing on behalf of assessee has not pressed the same at the time of hearing. Therefore the Cross Objection of the assessee is dismissed as being no pressed.
47. In the result the appeal of the Revenue as well as Cross Objection of assessee are dimissed.
Order pronounced in the court on 09.02.2012.
Sd/- Sd/-
एन.
एन.ǒवजयकुमारन,
मारन, Ûयाियक सदःय सी.
सी.डȣ.
डȣ.राव,
राव, लेखा सदःय,
सदःय
N.Vijayakumaran, Judicial Member C.D.Rao, Accountant Member.
(तारȣख)
तारȣख)Date: 09.02.2012.
R.G.(.P.S.)
आदे श कȧ ूितिलǒप अमेǒषतः-
Copy of the order forwarded to:
st
1. M/s.Quickpay Suppliers Pvt. Ltd., 3, Pretoria St., 'Chandrakunj', 1 Fl., Kolkata-700071.
2 The I.T.O., Ward-8(3), Kolkata.
3. The CIT, 4. The CIT(A)-VIII, Kolkata.
5. DR, Kolkata Benches, Kolkata स×याǒपत ूित/True Copy, आदे शानुसार/ By order, Deputy /Asst. Registrar, ITAT, Kolkata Benches