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 0]

Income Tax Appellate Tribunal - Delhi

Joneja Bright Steels Private Limited, ... vs Dcit Circle-1, Faridabad on 12 September, 2022

         IN THE INCOME TAX APPELLATE TRIBUNAL DELHI

                    (DELHI BENCH 'C' : NEW DELHI)

       BEFORE SH. SHAMIM YAHYA, ACCOUNTANT MEMBER
                            AND
           SH. ANUBHAV SHARMA, JUDICIAL MEMBER

                    ITA No.780/Del/2021, A.Y. 2017-18

     M/s. Joneja Bright Steels Private   Vs. Commissioner of Income Tax
     Limited                                 (Appeals),
     244, Sector -24, Faridabad,             National Faceless Appeal Centre,
     Haryana-121005                          Delhi
     PAN : AABCJ0369B

     (APPELLANT)                              (RESPONDENT)


     Assessee by               None
     Revenue by                Shri Anuj Garg, Sr. DR


     Date of hearing:                       08.09.2022
     Date of Pronouncement:                 12th.09.2022

                                         ORDER

PER ANUBHAV SHARMA, JM :

1. The appeal has been preferred by the Assessee against the order dated 29.04.2021 of CIT(A), National Faceless Appeal Centre (hereinafter referred as Ld. First Appellate Authority or in short Ld. 'FAA') in Order No. ITBA/ NFAC/S/250/2021-22/1032716469(1) arising out of an appeal before it against the order dated 22.11.2019 passed u/s 143(3) of the Income Tax Act, 1961 (hereinafter referred as 'the Act') by the ACIT, Circle-1, Faridabad (hereinafter referred as the Ld. AO).

2. The facts in brief are that the Assessee filed return of income declaring income of Rs. 6,11,73,970/-. The income Tax Return case was processed u/s 143(3) of the Income Tax Act, 1961, and the Assessing Officer assessed the Income (Loss) at Rs. 6,17,96,240/- which was computed as under :

Income (Loss) as per Return Rs. 6,11,73,970/- Add: Additions made on following counts Disallowances u/s 36(1)(va) of the Rs. 6,12,715/- Income Tax Act, 1961- Contested Disallowances u/s 43B of the Income Rs. 9,555/- Tax Act, 1961-Not contested Total Income (Loss) as assessed Rs. 6,17,96,240/-
The Ld. AO has added a sum of Rs. 6,12,715/- towards late payment of ESI and PF. It was sustained in appeal by CIT(A) and assessee is in appeal raising following grounds;
"Ground No. 1 That on the facts and circumstances of the case and in law, the Learned Assistant Commissioner of Income Tax Circle 1 Faridabad ("Ld. AO") has erred in making an addition of Rs,6,12,715/- on account of late deposition of Employees Contribution of ESI and EPF even though the same were deposited during the year.
Ground No. II That the Ld. AO grossly erred in initiating penalty proceedings u/s 270A of the Act which is consequential in nature.
That the above grounds of appeal are independent and without prejudice to each other.
That the appellant reserves its right to add, alter, amend or withdraw any ground of appeal either before or at the time of hearing of this appeal."

3. Heard and perused the record. On notice, none appeared for the assessee. Ld. DR submitted that the ld. Tax Authorities below have appropriately gone by the provisions of the relevant Sections which were not ambiguous and he submitted that he stands by the order of Ld. Tax Authorities Below.

4. Giving thoughtful consideration to the matter on record and the contentions as raised it can be observed that, admittedly the assessee has deposited the impugned contributions to the PF/ ESI though after due date as prescribed under the relevant provisions of PF / ESI Act but within the time allowed u/s 43B i.e. up to the due date u/s 139(1) for filing of income.

5. Regarding the amendments made through Finance Act, 2021, it is specifically mentioned by the legislature that the amendments are effective from 01.04.2021. Further the Memorandum explaining the Provisions in the Finance Bill, 2021 clearly prescribes thus:

"These amendments will take effect from 1st April, 2021 and will accordingly apply to the assessment year 2021-22 and subsequent assessment years."

6. Thus, the legislature itself has categorically stated that the amendments shall apply to the assessment year 2021-22 and subsequent assessment years. Therefore these amendments are not applicable to the assessment years preceding the assessment-year 2021-22 i.e. not applicable upto assessment-year 2020-21. This has also been held so in decisions of ITAT Benches including following :

(a) ITAT Kolkata in Harendra Nath Biswas Vs. DCIT, ITA No. 186/Kol/2021 for A.Y. 2019-20, order dated 16.07.2021 ITA No. 780/Del/2021 Joneja Bright Steels P. Ltd.
4
(b) ITAT Hyderabad in Salzgitter Hydraulics Private Limited Vs. ITO, ITA No. 644/Hyd/2020 for A.Y. 2019-20, order dated 15.06.2021
(c) `ITAT Jodhpur in Akbar Mohammad Vs. ACIT, CPC, Bangalore ITA No. 108 &109 / Jodh / 2021 for A.Y. 2018-19 and 2019-20, order dated 31.01.2022

7. The Co-ordinate Bench at Delhi in ITA No. ITA No.5570/Del/2017, M/s. Express Roadway V. ACIT Circle - 8(2) New Delhi, has discussed the relevant law as below :

"We find that Hon'ble Delhi High Court in the case of CIT vs.AIMIL Limited (2010) 321 ITR 508 (Del) held has under:
"17. We may only add that if the employees‟ contribution is not deposited by the due date prescribed under the relevant Acts and is deposited late, the employer not only pays interest on delayed payment but can incur penalties also, for which specific provisions are made in the Provident Fund Act as well as the ESI Act. Therefore, the Act permits the employer to make the deposit with some delays, subject to the aforesaid consequences. Insofar as the Income Tax Act is concerned, the assessee can get the benefit if the actual payment is made before the return is filed, as per the principle laid down by the Supreme Court in Vinay Cement (supra).1
18. We, thus, answer the question in favour of the assessee and against the Revenue. As a consequence, the appeals filed by the assessees stand allowed and those filed by the Revenue are dismissed."

9. We further find that Hon'ble Delhi High Court in the case of SPL Industries vs. CIT (2011) 9 Taxmann.com 195 (Delhi) held as under:

"7. It is apt to note that the Division Bench has taken note of the submission advanced by the revenue that the distinction between employers ‟contribution on the one hand and the employees"
ITA No. 780/Del/2021

Joneja Bright Steels P. Ltd.

5

contribution on the other. On the foundation that when employees‟ contribution was recovered from their salaries / wages that is the trust money in the hands of the assessee and, therefore, recourse of law providing for treating the same as income that the assessee received as the employees‟ contribution would only enable the assessee to claim deduction only on actual payment made by due date specified under the provisions of the Act. The Bench while dealing with the same has opined thus: "11. Before we delve into this discussion, we may take note of some more provisions of the Act. Section 2(24) of the Act enumerates different components of income. It, inter alia, stipulates that income includes any sum received by the assessee from his employees as contributions to any provident fund or superannuation fund or any fund set up under the provisions of the Employees‟ State Insurance Act, 1948 (34 of 1948), or any other fund for the welfare of such employees. It is clear from the above that as soon as employees contribution towards provident fund or ESI is received by the assessee by way of deduction or otherwise from the salary / wages of the employees, it will be treated as 'income' at the hands of the assessee. It clearly follows therefrom that if the assessee does not deposit this contribution with provident fund/ESI authorities, it will be taxed as income at the hands of the assessee. However, on making deposit with the concerned authorities, the assessee becomes entitled to deduction under the provisions of Section 36(1)(va) of the Act. Section 43B(b), however, stipulates that such deduction would be permissible only on actual payment. This is the scheme of the Act for making an assessee entitled to get deduction from income insofar as employees‟ contribution is concerned. It is in this backdrop we have to determine as to at what point of time this payment is to be actually made."

8. Upon perusal of the aforesaid, we are of the considered opinion that the decisions rendered in P.M. Electronics Ltd.(supra) and AIMIL Limited (supra) have correctly laid down the law and there is no justification or reason to differ with the same. In the result, we do not perceive any merit in this appeal and accordingly the same stands dismissed."

ITA No. 780/Del/2021

Joneja Bright Steels P. Ltd.

6

8. In the light of aforesaid, this Bench is of the considered view that the interpretation given by the Tax Authorities Below with regard to application of provision the section 36 (1) (va) of the Act is not correct. The grounds of appeal deserve to be sustained. The impugned order, to the extent of grounds raised in appeal, is set aside.

Order pronounced in the open court on 12th September, 2022.

            Sd/-                                     Sd/-
        (SHAMIM YAHYA)                         (ANUBHAV SHARMA)
     ACCOUNTANT MEMBER                          JUDICIAL MEMBER

Date:- 12th .09.2022
*Binita, SR.P.S*
Copy forwarded to:
1.      Appellant
2.      Respondent
3.      CIT
4.      CIT(Appeals)
5.      DR: ITAT
                                                           ASSISTANT REGISTRAR
                                                              ITAT, NEW DELHI