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 16, Cited by 0]

Income Tax Appellate Tribunal - Jaipur

Girnar Software Pvt. Ltd., Delhi vs Assistnat Commissioner Of Income ... on 5 September, 2018

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

      Jh fot; iky jkWo] U;kf;d lnL; ,oa Jh foØe flag ;kno] ys[kk lnL; ds le{k
     BEFORE: SHRI VIJAY PAL RAO, JM AND SHRI VIKRAM SINGH YADAV, AM

                             vk;dj vihy la-@ITA No. 792/JP/2017
                           fu/kZkj.k o"kZ@Assessment Year : 2015-16.

M/s. Girnar Software Pvt. Ltd.,             cuke The ACIT,
C/o Kapil Goel, Adv.                        Vs. TDS,
F-26/124 Sector 7 Rohini                         Jaipur.
Delhi - 110 085.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN No. AACCG 7277J
vihykFkhZ@Appellant                              izR;FkhZ@Respondent

       fu/kZkfjrh dh vksj ls@ Assessee by :   Shri Kapil Goyal (Advocate)
       jktLo dh vksj ls@ Revenue by:          Shri J.C. Kulhari (JCIT)

                  lquokbZ dh rkjh[k@ Date of Hearing :   03.07.2018.
       ?kks"k.kk dh rkjh[k@ Date of Pronouncement :      05/09/2018.

                                         vkns'k@ ORDER

PER VIJAY PAL RAO, JM :

This appeal by the assessee is directed against the order dated 24.08.2017 of ld. CIT (A)-3, Jaipur arising from the order passed under section 201(1)/201(1A) of the IT Act for the assessment year 2015-16. The assessee has raised the following grounds :-

" 1. That on the facts and in the circumstances of the case and in law, ld. CIT-A erred in sustaining the action of ld. ACIT (TDS) Jaipur in treating assessee company as defaulter for alleged violation of section 192 of the Act on certain "provisions" made in books, dealing with tax deduction at source on income chargeable under the head "salary" in total non appreciation of condition precedent of "payment" which mandates actual payment having been made to an identified payee so as to trigger tax deduction obligation u/s 192, which is evident from pages 2, 3, 4, 5 and page 23 of the impugned order passed by ld. ACIT (TDS), Jaipur.
2 ITA Nos. 792/JP/2017
Girnar Software Pvt. Ltd., Delhi.
2. That on the f acts and in the circumstances of the case and in law, ld. CIT-A erred in sustaining the action of ld. ACIT (TDS), Jaipur in treating assessee company as defaulter for alleged violation of section 192 of the Act on certain "provisions" made in books, ignoring all the submissions and contentions raised without appreciating the concept of chargeable income qua a recipient which is completely overlooked."

2. The assessee is a company engaged in the business of website development, e-commerce and online sale/purchase of used cars under the domain of 'cardekho.com'. During the course of spot verification conducted on 27th February, 2015 at the business premises of the assessee, it was found that the assessee has debited various expenditures in the Profit & Loss account and had credited these expenses as provisions in the books which were in the nature of perquisites but had not deducted any TDS on these perquisites. The AO in the proceedings under section 201(1)/201(1A) of the Act was of the view that as per the IT Act, TDS is to be deducted on credit or payment, whichever is earlier. Thus the AO observed that as soon as the credit entries were passed and the expenses were booked, the assessee should have deducted TDS. The AO accordingly proposed to held the assessee as assessee in default in respect of the Employees Stock Option Plan (ESOP), leave encashment, gratuity and bonus. The assessee objected to the action of the AO and submitted that as per the provisions of section 192 of the Act, the TDS obligation arises only on the payment and not at the time of accrual or crediting the provisions. Further, it was contended that the ESOP is crystallized only when the employees exercised their option and not at the time of granting of option by the assessee company. The AO did not accept the contention of the assessee and held the assessee as assessee in default for non deduction of TDS to the tune of Rs. 3 ITA Nos. 792/JP/2017

Girnar Software Pvt. Ltd., Delhi.

53,91,554/- and Rs. 9,70,480/- as interest under section 201(1) and 201(1A) of the Act respectively. The assessee challenged the action of the AO. However, the ld. CIT (A) upheld the order passed under section 201(1)/201(1A) of the Act by following the decision of Bangalore Bench of the Tribunal in the case of IBM India (P) Ltd. vs. ITO TDS LTU, 59 taxmann.com 107 (Bangalore - Trib.).

3. Before us, the ld. A/R of the assessee has submitted that the provisions of section 192 require deduction of tax in respect of the salary only on payment and not at the time of entry made in the books. When there is no payment during the year under consideration to the employees, the assessee is not liable to deduct tax as per the provisions of section 192 and consequently the AO cannot held the assessee liable for the same. The ld. A/R has also referred to the provisions of section 17(2) and submitted that all the perquisites are part of the salary and, therefore, no deduction of tax at source contemplated under section 192 in case where the payment towards salary has accrued but is not made. He has relied upon the decision of Hon'ble Delhi High Court in the case of CIT vs. Tej Quebecor Printing Ltd., 281 ITR 170 (Delhi) and submitted that the Hon'ble High Court has held that section 192 of the Act inter alia requires any person responsible for paying any income chargeable under the head 'Salaries' to deduct income tax on the amount payable at the stipulated rate at the time of payment. The Hon'ble High Court has observed that the expression " payment " shall have to be given its ordinary literal meaning and, therefore, the person making the payment can or is required to make a deduction towards tax at source only at the time of making such payment. It was specifically held that the accrual of payment and the actual act of making payment must both exist in order that a deduction at source may be made. Hence, the ld. A/R 4 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.

has submitted that the reliance placed by the AO and ld. CIT (A) on the decision of Bangalore Bench of the Tribunal in the case of IBI India Pvt. Ltd. vs. ITO TDS LTU (supra) is misplaced as the said decision was not in respect of the liability of TDS under section 192 of the Act.

3.1. On the other hand, the ld. D/R has relied upon the orders of the authorities below and submitted that there is no dispute that the assessee has not deducted TDS in respect of the various expenditures claimed and debited to the Profit & Loss Account. Therefore, the assessee has recognized these expenditures as accrued during the year under consideration. However, when the assessee has failed to deduct the tax then the assessee cannot escape from the tax liability under section 201(1) and 201(1A) of the Act. The entries in the books of accounts would not determine the tax liability but the real nature of the transaction has to be taken into consideration. The ld. CIT (A) has relied upon the Special Bench decision of Bangalore Benches of the Tribunal in the case of Biocon Ltd. vs. DCIT dated 18.07.2013 in ITA No. 368/B/2010 as well as in the case of IBM India Pvt. Ltd. vs. ITO TDS LTU (supra).

4. We have considered the rival submissions as well as the relevant material on record. The AO has given the details of the expenditure and TDS liability under section 192 of the Act as under :-

S. FY Expense Amount of TDS to be Actually Short Interest No. provision deducted deducted deduction u/s made u/s 192 @ by the u/s 201(1) 201(1A) 30% deductor Rs.
1) 2014- ESOP Rs.1,09,84,200 Rs.3295260 0 Rs.3295260 593147 15 expense
2) 2014- Leave Rs. 23,06,313 Rs. 691893 0 Rs.692893 124721 15 encashment expenses
3) 2014- Bonus Rs. 5,65,310 Rs. 169593 0 Rs.169593 30527 5 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.

     15      expenses
4)   2014-   Gratuity        Rs.4112694   Rs.1233808   0              Rs.1233808        222086
     15      expenses
                                                       Total         Rs.53,91,554    Rs.970480


Thus all these expenditures are in the nature of perquisites to the employees. We will deal with each nature of expenditure separately as under :-
ESOP Expenses

5. The AO has not disputed the fact that the assessee has made provision of Rs. 1,09,84,200/- in the books on account of Employees Stock Option Plan. However, until and unless the said option was exercised by the employees, it will not be an income accrued to the employees. We find force in the contention of the ld. A/R that at the time of option vested with the employees, the provisions of section 192 are not attracted for deduction of TDS and only when the employees exercised this option and finally the shares are allotted in pursuant to the option exercised by the employees the liability to deduct tax at source would arise. The AO has not examined the fact whether during the year under consideration the option was exercised by the employees or it was exercised in the subsequent years. Further, how many employees have exercised the option and the crystallization of the expenditures depends on the number of employees exercised the option. Accordingly, when the AO has not contradicted the fact as asserted by the assessee that there was no credit given to the employees during the year under consideration on account of employee stock option plan as it was subject to the exercise of option by the employees and final allotment of shares, therefore, the provisions of section 192 are not applicable on this expenditure. The Hon'ble Delhi High Court in the case 6 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.

of CIT vs. Tej Quebecor Printing Ltd., 281 ITR 170 has considered this issue in para 7 to 11 as under :-

"7. Section 192 of the Income-tax Act, inter alia, requires any person responsible for paying any income chargeable under the head "Salaries" to deduct income-tax on the amount payable at the stipulated rate at the time of payment. The term "payment" has not been defined either in section 192 or at any other place of the Act. The expression shall, therefore, have to be given its ordinary literal meaning. It follows that the person making the payment can or is required to make a deduction towards tax at source only at the time of making such payment. The accrual of the payment and the actual act of making the payment must both exist in order that a deduction at source may be made. No deduction at source is contemplated under section 192 in cases where a payment towards salary has accrued but is not made. This position becomes clearer if we refer to similar other provisions in the Act like sections 194(B), 194(BB), 194(BE), 194(F) and 194(L) under which also a deduction at source is envisaged only if actual payment of the amount is made to the payee. In contradiction to that requirement, there are provisions in the Act which authorise deduc- tion at source even in cases where the payment is either made to the payee or credited to his account. The provisions of sections 193, 194(A), 194(C), 194(D), 194(E), 194(G), 194(H), 194(I), 194(J), 194(K), 195, 196(A), 196(B), 196(C) and 196(D) are in this regard relevant. The inference therefore is that wherever the Parliament intended deductions to be made at source only at the time of making the payment, it provided so and wherever deductions were intended to be made even if the payment is credited to the account of the payee it made a specific provision to that effect. The distinction between the two cannot be obliterated by interpreting the provisions of section 192 in a manner which would amount to re-writing the said provision so as to bring them at par with the provisions that require deductions at the time of payment or credit of the amount to the payee's account. The decision of the Andhra Pradesh High Court in Syndicate Bank's case (supra) takes a somewhat similar view.
8. In Standard Triumph Motor Co. Ltd.'s case (supra) relied upon by Mr. Jolly, the Supreme Court was dealing with a situation where a Non-resident Indian company was entitled to a royalty on all sales effected by it. The Indian company which was liable to make this payment credited the amount of royalty to the appellant in its account books. In the returns filed by the assessee-non-resident company it admitted the royalty but filed nil returns claiming that it was maintaining its accounts on cash basis and since no part of the royalty had been received by it, therefore, nothing was payable. The question was whether the credit entry of the royalty to the account of the appellant-assessee amounted to receipt of the royalty by the appellant and was, therefore, taxable. Interpreting section 5(2)(b) of the Act, the Apex Court held that as soon as money is credited to the account of the assessee it must be deemed to have received the same, hence taxable. In arriving at the 7 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.
conclusion, the Supreme Court placed reliance upon its earlier decision in Raghava Reddi's case (supra).
9. It is, therefore, evident that the Supreme Court was not dealing with a case involving deduction of tax at source under section 192 of the Act. It was, on the other hand, dealing with the question of taxability of the amount credited to the account of the assessee having regard to the provisions of section 5(2)(b) of the Act. The question whether the amount was taxable in the hands of the payee and, if so, for which assessment year is, however, a matter distinctly different from the question of deduction of tax at source under section 192. The majority decision of the Tribunal, therefore, rightly held that the obligation to deduct tax at source did not in the instant case arise as the amount of salary due to the employee had not been paid.
10. Mr. Jolly made a feeble attempt to urge that the salary due to Mr. Garnett had in fact been received by him outside the country and that the plea of non- payment was raised only to avoid the liability arising out of the non-deduction of tax at source. We see no reason to go beyond the finding of fact recorded by the Tribunal that there was no actual payment of the salary by the assessee to Mr. Garnett. The Tribunal has, in this regard, observed :
"The lower authorities have simply proceeded on the assumption that the money credited in the account of Mr. Garnett with HongKong and Shenghai Banking Corporation was paid by the assessee out of unknown sources. Such assumption, in our opinion, is based on surmises and conjectures, and therefore, no adverse inference can be drawn against the assessee. If the Assessing Officer could obtain the account of Mr. Garnett from the bank, he could also make enquiries as to who paid the amount in the account of Mr. Garnett. On the other hand, the assessee has been able to place the evidence that Quebecor World of Canada had paid this amount as advance to Mr. Garnett for discharging his income-tax liability in India. It further shows that this money was returnable by Mr. Garnett to the Canadian Company on receiving his salary from India. Accordingly, it is held that the revenue has not discharged its onus to prove that any payment of salary was made by the assessee to Mr. Garnett during the year under consideration."

11. In the light of, what we have said above, we see no error of law in the view taken by the Tribunal to warrant interference by this Court. The appeal, accordingly, fails and is hereby dismissed."

Thus it was held that for attracting the provisions of section 192 the accrual of payment and actual act of making the payment must both exist. Though sub- section (1)(a) curves an exception in the provisions of section 192 of the Act 8 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.

regarding the perquisites which is not provided for by way of monetary payment as referred in clause (2) of section 17, the tax on such perquisites is required to be otherwise deductible as per the provisions of section 192(1) of the Act. However, when the employees stock option was not finally exercised by the employees then the question of deduction of TDS as per section 192 does not arise. This position is also recognized by the provisions of section 17(2)(vi) and explanation thereto. As per clause (c) of the explanation, the value of the sweet equity share shall be fair market value or specified market value on the date on which the option is exercised by the employees as reduced by the amount actually paid by the employees in respect of such share.

Leave encashment expenditure, Bonus expenditure & Gratuity Expenditure :

6. The assessee contended that it is not actual payment but only provisions were made for the liability to be discharged in future. This fact has not been disputed by the AO that these are only provisions made on account of Leave encashment, Bonus and Gratuity expenses. Hence in view of the decision of the Hon'ble Delhi High Court in the case of CIT vs. Tej Quebecor Printing Ltd. (supra) when there is no actual payment of these perquisites being part of salary, then the liability to deduct tax at source under section 192 of the Act does not arise. The revenue has relied upon the decision of Bangalore Benches of the Tribunal in the case of IBM India Pvt. Ltd. vs. ITO TDS LTU (supra). However, we find that the issue in the said case was not for deduction of tax at source under section 192 of the Act. The provisions were created by the assessee in the said case on account of 9 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.

various expenditures and the particulars are reproduced by the Tribunal in para 4 as under :-

" 4. The provision so created by the Assessee in the books of accounts for the various assessment years are as follows:--
F.Y. 2005-06 Particulars Amount Section Percentage Amt to be Interest deducted Sub-contracting 196063727 194C 1.13% 210250 1766116 charges Commission 23787112 194H 5.65% 1343971 1128936 Professional charges 24241731 194J 5.65% 1369657 1150512 Contractors charges 33159502 194C 2.26% 749404 629499 Sub-contracting 1428358659 194C 1.13% 16140452 13557980 charges Foreign payments 775791935 195 10% 77579193 62063354 (WTC) TOTAL 2471402665 9739292 80296397 F.Y. 2006-07 Particulars Amount Section Percentage Amt to be Interest deducted Commission 8823629 194H 5.65% 498535 358945 Subcontracting 1334844862 194C 1.13% 15083746 10860297 Professional & 71477952 194J 5.65% 4038504 2907723 Consultancy Advt & Marketing 21641814 194C 1.13% 244552 176077 Recruitment 46079329 194C 2.26% 1041392 749802 Repair & Maintenance 4420775 194C 2.26% 99909 71934 General Exp. - Education 92581732 194C 2.26% 2092347 1506489 Exp.
Rent                        174993369     194I       22.66%     39653497       28550518
Other Expenses              16154003      194C        2.26%      365080         262857
Foreign payments           1134433077      195         10%      1344330         967917
TOTAL                      2905450542                           64461892       46412559
                                                 10
                                                                          ITA Nos. 792/JP/2017
                                                                Girnar Software Pvt. Ltd., Delhi.

FY 2007-08

Particulars                  Amount      Section Percentage     Amt to be        Interest
                                                                deducted
Commission                  233671617    194H         5.65%     13202446         7921467
Subcontracting              479760513     194C        1.13%      5421293         3252776
Professional           &
                            127571394     194J        5.65%      7207783         4324670
Consultancy
Advt & Marketing            213424632     194C        1.13%      2411698         1447019
Recruitment                 237073540     194C        2.26%      5357862         3214717
Repair & Maintenance            -         194C        2.26%          -
General     Exp.       -
                                -         194C        2.26%          -
Education Exp.
Rent                        331697952     194I        22.66%    75162755        45097653
Other Expenses              469931105     194C        2.26%     10620442         6372265
TOTAL                      2093130753                           119384279       16730567
FY 2008-09

Particulars                 Amount      Section Percentage     Amt to be         Interest
                                                               deducted
Professional fees          816228909     194J        11.33%    92478735        44389792
Contractors/sub-
                           243440622    194C         2.26%      5501758         2640843
contractors
Foreign payments           112899026     195          15%      169348804       81287425
Commission                 234463891    194H         11.33%    26564759        12751084
Rent                       273153222     194I        22.26%    61896520         2971032
Others                 1368936161 194C               11.33%    155100467       74448224
Total                  4065214831                              510891043       218488400


As none of the expenditures was falling within the ambit of section 192 of the Act, therefore, the said decision of the Tribunal would not help the case of the revenue for the purpose of TDS under section 192 of the Act. Accordingly, in the facts and circumstances of the case and following the decision of Hon'ble Delhi High Court in 11 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.

case of CIT vs. Tej Quebecor Printing Ltd. (supra), we set aside the orders of the authorities below.

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

Order is pronounced in the open court on 05/09/2018.

               Sd/-                                                   Sd/-
         (foØe flag ;kno)                                   (fot; iky jkWo ½
        (VIKRAM SINGH YADAV )                               (VIJAY PAL RAO)
ys[kk lnL;@Accountant Member                         U;kf;d lnL;@Judicial Member

Jaipur
Dated:-      05/09/2018.
Das/


vkns'k dh izfrfyfi vxzfs "kr@Copy of the order forwarded to:

1. The Appellant- M/s. Girnar Software Pvt. Ltd., Delhi.
2. The Respondent - The ACIT, TDS, Jaipur.
3. The CIT(A).
4. The CIT,
5. The DR, ITAT, Jaipur
6. Guard File (ITA No. 792/JP/2017) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar 12 ITA Nos. 792/JP/2017 Girnar Software Pvt. Ltd., Delhi.