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 8, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Shimas Network Private Limited, ... vs Commissioner Of Income-Tax (Appeals), ... on 23 August, 2022

               IN THE INCOME TAX APPELLATE TRIBUNAL
                        "A" BENCH : BANGALORE

          BEFORE SMT. BEENA PILLAI, JUDICIAL MEMBER AND
          SHRI LAXMI PRASAD SAHU, ACCOUNTANT MEMBER

                       ITA No.567 & 568/Bang/2022
                   Assessment Year : 2013-14 & 2014-15


M/s Shimas Network Pvt. Ltd.,             Vs.   The CIT(A), NFAC,
87, 3rd Stage, 4th Block,                       Delhi.
Basaveshwaranagar,
Bengaluru.

PAN : AAJCS 4587 Q
           APPELLANT                                   RESPONDENT

    Assessee by    : Shri Raghavendra Maiya, C.A
    Revenue by     : Shri Sankar Ganesh K, JCIT (DR)

                  Date of hearing           :   18.06.2022
                  Date of Pronouncement     :   23.08.2022

                                 ORDER

Per Bench:-

These appeals filed by the assessee are directed against the order of the National Faceless Appeal Centre (NFAC), Delhi dated 31.3.2022 for the assessment years 2013-14 and 2014-15 with the following grounds of appeal:-
"1. The Appellant, an Pvt. Ltd. Company and currently striked off from 64480 the ROC and has already winded up, but for the AY 2013-14, there was a delay in filing TDS and late fee was levied in the year 2018, but Sec 234E-
ITA No.567 & 568/Bang/2022 Page 2 of 12 Relating to Late Fee cannot be levied without Machinery Provision of Sec 200A.
2. This is regarding the late fees under sec 200A to be paid for delay in filing TDS returns for the FY 2012-13, which is not applicable to us at all as the section 200A was inserted by the Finance Act 2015 and the effect of the section came from the date 01st June 2015- Please note this is not a retrospective in nature and hence late fee under section 234E cannot be levied at all.
3. The same was clearly laid down in the Supreme court Judgement and also in Karnataka High Court and very recental in the Tribunal judgement given by the Karnataka Bench in the case of Kooud Software Pvt. Ltd. V/S DCIT (ITAT Bangalore) on 25th March 2022. For your reference the Appeal number of the case was ITA NO: 82 to 90/Bang/2022.
4. The other Supreme Court judgement are CIT V/S Vatika Township Pvt. Ltd. (2014) and the recent Karnataka High Court Judgement for Fatehraj Singhvi V/S UOl (2016) 289 CTR 0602 (Kam) (HC) also is in favour of the assessee and has upheld the non applicability of the provision clearly mentioning that the machinery provision itself not being available, the same cannot be applied for the year.
Prayer- We would like to request your honour and esteem office to reconsider the applicability and on the technical grounds mentioned above also in keeping with the view of fair and just to drop the late fee. Total tax effect - Rs.64,480/-"

2. Brief facts of the case are that the assessee had filed the TDS returns belatedly which was accepted by TIN. Subsequently ITO Ward 5(1)(2). Centralized Processing Call-TDS levied late fee of Rs.

ITA No.567 & 568/Bang/2022 Page 3 of 12 64,480/- for delay as per intimation under section 200 A of the Act, issued on 31/10/2018. The calculation of levy of fee u/s 234E for the assessment years 2013-14 and 2014-15 are as under:-

3. Aggrieved by the orders of the ITO, the assessee filed an appeal before the CIT(A) contending that prior to 1st June, 2015, there was no enabling provision for payment and levy of fee u/s 234E of the Act. The CIT(A) confirmed the order of the ITO by relying on the judgment of the Gujarat High Court in the case of Rajesh Kourani Vs. Union of India (2017) 85 taxmann.com 13,7 wherein the Hon'ble High Court has held that sec. 234E is a charging provision creating a charge for levying fee for certain defaults in filing statements and the fee would be levied even without a regulatory provision being found in sec. 200A for computation of fees.

4. Aggrieved by the order of the CIT(A), the assessee is in appeal before the Tribunal.

ITA No.567 & 568/Bang/2022 Page 4 of 12

5. The ld.AR submitted that the lower authorities have ignored the fact that prior to 1st June, 2015, there was no enabling provision for payment and levy of fee u/s 234E of the Act. The ld.AR also submitted that Sec.200A which on the relevant point of time permitted computation of amount recoverable from or payable to the tax deductor after making the following adjustments :-

1) Adjustment on account of arithmetic error or for correct claims apparent from information in the statement
2) Adjustment of sums taxable as computed in the statement.

6. The ld.AR further submitted that no other adjustment in the amount refundable to or recoverable from the tax deducted were permissible to in accordance with the law as it existed prior to 1st June, 2015 thereby the enabling provision for levy of fees u/s 234E cannot be used without the machinery provision (sec. 200A).

7. The ld.DR supported the decisions of the lower authorities.

8. We have heard rival submissions and perused the materials on record. We noticed that the Hon'ble Karnataka High Court in the case of Shri Fatheraj Singhvi Vs. Union of India citation has dealt with similar issue wherein the Hon'ble High Court has ITA No.567 & 568/Bang/2022 Page 5 of 12 allowed the appeal in favour of the assessee. The Hon'ble High Court while rendering the decision held that "17. The examination of the aforesaid contentions show that, Section 234E has come into force on 1.7.2012. Therefore, one may at the first blush say that, since Section 234E is a charging section of fee, the liability was generated or had accrued, if there was failure to deliver or cause to be delivered the statement/s of TDS within the prescribed time. But, in our view, Section 234E cannot be read in isolation and is required to be read with the mechanism and the mode provided for its enforcement. As observed by us hereinabove, when Section 234E was inserted in the Act simultaneously, Section 271H was also inserted in the Act providing for the penalty for failure of furnishing of statements etc. Therefore, if there was failure to submit the statement for TDS as per Section 234E, the fee payable is provided but the mechanism provided was that if there was failure to furnish statements within the prescribed date, the penalty under Section 271H (1) and (2) could be imposed. However, under sub-section (3) of Section 271H, the exception is provided that no penalty shall be levied for the failure referred to under clause (a) of sub-section (1) if the person proves that after paying TDS with the fee and interest the amount is credited and he had delivered or caused to deliver the statement within one year from the time prescribed for submission of the said statement. To put it in other words, for failure to submit the statements, the penalty provided under Section 271(1)(a) cannot he imposed if the deductor complies with the requirement of sub-section (3) of Section 271H. Hence, it can be said that the fee provided under Section 234E would take out from the rigors of penalty under Section 271H but of course subject to the outer limit of one year as prescribed under sub-section (3) of Section 271H. It can also be said that when the Parliament intended to insert the provisions of ITA No.567 & 568/Bang/2022 Page 6 of 12 Section 234E providing for fee simultaneously the utility of such fee was for conferring the privilege to the defaulter deductor to come out from the rigors of penal provision of Section 271H. Be it recorded that, prior to Section 271H of the Act inserted in the statute book, the enforceability of requirement to file return under Section 200(3) and Section 206C(3) was by virtue of Section 272A(2)(k) of the Act which provided for the penalty of Rs. 100/ - per day for each day of default in filing TDS statements. But, when Section 234E was inserted with effect from 17.2012 simultaneously, a second proviso was added under Section 272A(2) with effect from 1.7.20 12 as under:

"Penalty for failure to answer questions, sign statements, furnish information, returns or statements, allow inspections, etc. 272A. (1) xxxx (2) If any person fails--
(a) to comply with a notice issued under sub-section (6) of section 94; or
(b) to give the notice of discontinuance of his business or profession as required by sub-section (3) of section 176; or
(c) to furnish in due time any of the returns, statements or particulars mentioned in section 133 or section 206 or section 206C or section 28513; or
(d) to allow inspection of any register referred to in section 134 or of any entry in such register or to allow copies of such register or of any entry therein to be taken; or
(e) to furnish the return of income which he is required to furnish under sub-section (4A) or sub-section (4C) of section 139 or to furnish it within the time allowed and in the manner required under those sub-sections; or
(f) to deliver or cause to be delivered in due time a copy of the declaration mentioned in section 197A; or
(g) to furnish a certificate as required by section 203 or section 206C; or ITA No.567 & 568/Bang/2022 Page 7 of 12
(h) to deduct and pay tax as required by sub-section (2) of section 226;
(i) to furnish a statement as required by sub-section (2C) of section 192;
(j) to deliver or cause to be delivered in due time a copy of the declaration referred to in sub-section (1A) of section 206C;
(k) to deliver or cause to be delivered a copy of the statement within the time specified in sub-section (3) of section 200 or the proviso to sub-section (3) of section 206C;
(1) to deliver or cause to be delivered the statements within the time specified in sub-section(1) of section 206A;

[(m) to deliver or cause to be delivered a statement within the time as may be prescribed under sub-section (2A) of section 200 or sub-section (3A) of section 206C,] he shall pay, by way of penalty, a sum of one hundred rupees for every day during which the failure continues:

Provided that the amount of penalty for failures in relation to a declaration mentioned in section 197A, a certificate as required by section 203 and returns under sections 206 and 206C and 71 [statements under sub-section (2A) or subsection (3) of section 200 or the proviso to sub-

section (3) or under sub-section (3A) of section 206C] shall not exceed the amount of tax deductible or collectible, as the case may be:

Provided further that no penalty shall be levied under this section for the failure referred to in clause (k), if such failure relates to a statement referred to in sub-section (3) of section 200 or the proviso to sub-section (3) of section 206C which is to be delivered or caused to be delivered for tax deducted at source or tax collected at source, as the case may be, on or after the 1st day of July, 2012.
Xxxxxxxxxx"

18. The aforesaid shows that in the clause (k) if the said failure relates to a statement referred to in sub-section (3) of Section 200 or the sub-section (3) of Section 206C, no penalty shall be imposed for TDS after, 101.0 7.2012.

ITA No.567 & 568/Bang/2022 Page 8 of 12

19. Hence, it can he said that, the mechanism provided for enforceability of Section 200(3) or 206C (3) for filing of the statement by making it penal under Section 272A (2) (k) is done away in view of the insertion of Section 271H providing for penal provision for such failure to submit return. When the Parliament has simultaneously brought about Section 234E, Section 271H and the aforesaid proviso to Section 272A(2), it can be said that, the fee provided under Section 234E is contemplated to give a privilege to the defaulter to come out from the rigors of penalty provision under Section 271H (1) (a) if he pays the fee within one year and complies with the requirement of sub- section (3) of Section 271H.

20. In view of the aforesaid observations and discussion, two aspects may transpire one, for Section 234E providing for fee and given privilege to the defaulter if he pays the fee and hence, when a privilege is given for a particular purpose which in the present case is to come out from rigors of penal provision of Section 271H(1)(a), it cannot be said that the provisions of fee since creates a counter benefit or reciprocal benefit in favour of the defaulter in the rigors of the penal provision, the provisions of Section 234E would meet with the test of quid pro quo.

21 However, if Section 234E providing for fee was brought on the state book, keeping in view the aforesaid purpose and the intention then, the other mechanism provided for computation of fee and failure for payment of fee under Section 200A which has been brought about with effect from 1.6.20 15 cannot be said as only by way of a regulatory mode or a regulatory mechanism but it can rather be termed as conferring substantive power upon the authority. It is true that, a regulatory mechanism by insertion of any provision made in the statute book, may have a retroactive character but, whether such provision provides for a mere regulatory mechanism or confers substantive power upon the authority would also be a aspect which may be required to be considered before such provisions is held to be retroactive in nature. Further, when ITA No.567 & 568/Bang/2022 Page 9 of 12 any provision is inserted for liability to pay any tax or the fee by way of compensatory in nature or fee independently simultaneously mode and the manner of its enforceability is also required to be considered and examined. Not only that, but, if the mode and the manner is not expressly prescribed, the provisions may also be vulnerable. All such aspects will be required to be considered before one considers regulatory mechanism or provision for regulating the mode and the manner of recovery and its enforceability as retroactive. If at the time when the fee was provided under Section 234E, the Parliament also provided for its utility for giving privilege under Section 271H(3) that too by expressly put bar for penalty under Section 272A by insertion of proviso to 3ecticn. 272A(2), it can be said that a particular set up for imposition and the payment of fee under Section 234E was provided but, it did not provide for making of demand of such fee under Section 200A payable under Section 234E. Hence, considering the aforesaid peculiar facts and circumstances, we are unable to accept the contention of the learned counsel for respondent-Revenue that insertion of clause (c) to (f) under Section 200A(1) should be treated as retroactive in character and not prospective.

22. It is hardly required to be stated that, as per the well established principles of interpretation of stature, unless it is expressly provided or impliedly demonstrated, any provision of statute is to be read as having prospective effect and not retrospective effect. Under the circumstances, we find that substitution made by clause (c) to (1) of sub- section (1) of Section 200A can be read as having prospective effect and not having retroactive character of effect. Resultantly, the demand under Section 200A for computation and intimation for the payment of fee under Section 234E could not be made in purported exercise of power under Section 200A by the respondent for the period of the respective assessment year prior to 1.6.2015. However, we make it clear that, if any deductor has already paid the fee after intimation received under Section 200A, ITA No.567 & 568/Bang/2022 Page 10 of 12 the aforesaid view will not permit the deductor to reopen the said question unless he has made payment under protest.

23. In view of the aforesaid observation and discussion, since the impugned intimation given by the respondent- Department against all the appellants under Section 200A are so far as they are for the period prior to 1.6.2015 can be said as without any authority under law. Hence, the same can he said as illegal and invalid.

24. If the facts of the present cases are examined in light of the aforesaid observation and discussion, it appears that in all matters, the intimation given in purported exercise of power under Section 200A are in respect of fees under Section 234E for the period prior to 1.6.2015. As such, it is on account of the intimation given making demand of the fees in purported exercise of power under Section 200A, the same has necessitated the appellant-original petitioner to challenge the validity of Section 234E of the Act. In view of the reasons recorded by us hereinabove, when the amendment made under Section 200A of the Act which has come into effect on 1.6.2015 is held to be having prospective effect, no computation of fee for the demand or the intimation for the fee under Section 234E could be made for the TDS deducted for the respective assessment year prior to 1.6.2015. Hence, the demand notices under Section 200A by the respondent- authority for intimation for payment of fee under 'Section. 234E can be said as without any authority of law and the same are quashed and set aside to that extent. "

9. We respectfully following the binding decision of the jurisdictional High Court in the case of Shri Fatheraj Singhvi (Supra) hold that the fee u/s. 234E cannot be levied without machinery provision of sec. 200A prior to 01/06/2015. The appeals therefore are allowed.

ITA No.567 & 568/Bang/2022 Page 11 of 12

10. In the result, appeals of the assessee are allowed.

Order pronounced in court on 23rd day of August, 2022 Sd/- Sd/-

 (BEENA PILLAI)                               (LAXMI PRASAD SAHU)
   Judicial Member                               Accountant Member
Bangalore,
Dated, 23rd August, 2022
/ vms /

Copy to:

1.    The Applicant
2.    The Respondent
3.    The CIT
4.    The CIT(A)
5.    The DR, ITAT, Bangalore.
6.    Guard file
                                                 By order

                                 Asst. Registrar, ITAT, Bangalore
                                             ITA No.567 & 568/Bang/2022

                            Page 12 of 12




1. Date of Dictation ..........................................

2. Date on which the typed draft is placed before the dictating Member .........................

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

4. Date on which the fair order is placed before the dictating Member ....................

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

6. Date of uploading the order on website...................................

7. If not uploaded, furnish the reason for doing so ................................

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

9. Date on which order goes for Xerox & endorsement..........................................

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

11. The date on which the file goes to the Assistant Registrar for signature on the order .....................................

12. The date on which the file goes to dispatch section for dispatch of the Tribunal Order ...............................

13. Date of Despatch of Order.

.....................................................