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 7, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Lanco Infratech Limited, Hyderabad vs Asst. Commissioner Of Income Tax, ... on 3 October, 2022

               आयकर अपीलीय अधिकरण , है द राबाद पीठ में
              IN THE INCOME TAX APPELLATE TRIBUNAL
               HYDERABAD BENCHES "A", HYDERABAD

                           BEFORE
         SHRI RAMA KANTA PANDA, ACCOUNTANT MEMBER
                              &
           SHRI K.NARASIMHA CHARY, JUDICIAL MEMBER


                      आ.अपी.सं / ITA No. 07/Hyd/2018
                (निर्धा र ण वर्ा / Assessment Year: 2013-14)

      M/s. Lanco Infratech Ltd.,          Assistant Commissioner
      Hyderabad                       Vs. of Income Tax,
      [PAN No. AAACL3449H]                Circle-16(1),
                                          Hyderabad
         अपीलधर्थी   / Appellant                प्रत्‍य र्थी   / Respondent

             निर्धा ररती‍द्वधरध /Assessee by:   Shri P.Murali Mohan Rao, AR
             रधजस्‍
                  व ‍द्वधरध /Revenue by:        Shri K.J. Rao, CIT-DR

                        सु ि वधई‍की‍तधरीख /Date of hearing:03/10/2022
                        घोर्णध‍की‍तधरीख /Pronouncement on: 03/10/2022



                               आदे श‍ / ORDER

PER K. NARASIMHA CHARY, JM:

Aggrieved by the order passed by the Learned Asst. Commissioner of Income Tax, Circle-16(1), Hyderabad ("Ld. AO") in the case of M/s. Lanco Infratech Limited ("the assessee") for the AY.2013-14, under section 143(3) r.w.s.92CA(3) and r.w.s. 144C(13) of the Income Tax Act, 1961 (for short "the Act"), consequent to the directions of Hon'ble Dispute Resolution Panel, Bengaluru ("DRP"), assessee filed this appeal.

ITA No.07/Hyd/2018

2. At the outset it is represented by the Learned AR that the Corporate Insolvency Resolution Proceedings (CIRP) are initiated by admitting the application under section 7 of the Insolvency and Bankruptcy Code, 2016 ("the Code") and moratorium under section 14 of the Code was declared by the National Company Law Tribunal (NCLT) by order dated 07/08/2017. In terms of the moratorium, the institution and continuance of the proceedings against the assessee are prohibited. Learned DR submitted that the state of affairs obtaining as on today are not available and it is not known at what stage the CIRP are pending. Learned AR also submits that such facts are yet to be ascertained.

3. Be that as it may, we have considered the issue in the light of the provisions of and the decision of the Hon'ble Apex Court in the case of Ghanashyam Mishra And Sons vs Edelweiss Asset Reconstruction (2021) 126 taxmann.com 132 (SC). Under section 13 of the Code, the adjudicating authority after admission of the application under section 7 or 9 or 10 of the Code shall declare a moratorium which shall include the prohibition of the institution of suits or continuation of pending suits or proceedings against the corporate debtor in any court of law or tribunal. In Ghanashyam Mishra And Sons (supra), it was held that, (i) That once a resolution plan is duly approved by the Adjudicating Authority under sub section (1) of Section 31, the claims as provided in the resolution plan shall stand frozen and will be binding on the Corporate Debtor and its employees, members, creditors, including the Central Government, any State Government or any local authority, guarantors and other stakeholders. On the date of approval of resolution plan by the Adjudicating Authority, all such claims, which are not a part of resolution Page 2 of 5 ITA No.07/Hyd/2018 plan, shall stand extinguished and no person will be entitled to initiate or continue any proceedings in respect to a claim, which is not part of the resolution plan; (ii) 2019 amendment to Section 31 of the I&B Code is clarificatory and declaratory in nature and therefore will be effective from the date on which I&B Code has come into effect; and (iii) Consequently all the dues including the statutory dues owed to the Central Government, any State Government or any local authority, if not part of the resolution plan, shall stand extinguished and no proceedings in respect of such dues for the period prior to the date on which the Adjudicating Authority grants its approval under Section 31 could be continued.

4. A reading of the provisions under section 13 and 14 of the Code along with the decision in Ghanashyam Mishra And Sons (supra), clearly shows that once the proceedings have commenced by institution of application under section 7 or 9 or 10 of the Code, the continuance of the pending proceedings is prohibited and when once they reach the logical conclusion with due approval of the resolution plan by the Adjudicating Authority under sub section (1) of Section 31, the claims as provided in the resolution plan shall stand frozen and will be binding on the Corporate Debtor and its employees, members, creditors, including the Central Government, any State Government or any local authority, guarantors and other stakeholders.

5. At any rate, for the time being, this appeal cannot be proceeded with during the continuance of the proceedings under the Code. Parties may work out their remedies during the CIRP under the Code. However, Page 3 of 5 ITA No.07/Hyd/2018 depending upon the result of such proceedings before the adjudicating authority in respect of the corporate debtor, appropriate steps if any, may be taken by the appellant/respondent. We, therefore, granting leave to the appellant/respondent in this appeal to seek the restoration of the appeal, if necessitated by the order in the Corporate Insolvency Resolution Proceedings, dismiss the appeal in limine. We derive support for the above proposition from the decision of the Mumbai Bench of the Tribunal in the case of Mahavir Roads & Infrastructure Pvt. Ltd., Vs. DCIT in ITA Nos. 646 to 651/Mum/2019 (AYs.2008-09 to 2013-14), dt.08/06/2022.

6. In the result, the appeal of assessee is dismissed in limine.

Order pronounced in the open court on this the 3rd day of October, 2022 Sd/- Sd/-

(RAMA KANTA PANDA)                                      (K. NARASIMHA CHARY)
ACCOUNTANT MEMBER                                           JUDICIAL MEMBER
Hyderabad,
Dated: 03/10/2022
TNMM




                                                                          Page 4 of 5
                                                         ITA No.07/Hyd/2018



Copy forwarded to:

1. M/s. Lanco Infratech Limited, , C/o. P. Murali & Co., Chartered Accountants, 6-3-655/2/3, Somajiguda, Hyderabad.

2. Assistant Commissioner Income Tax, Circle-16(1), Hyderabad.

3. The Dispute Resolution Panel (DRP), Bengaluru.

4. The Director of Income Tax (IT & TP), Hyderabad.

5. The Addl. Commissioner of Income Tax (Transfer Pricing), Hyderabad.

6. DR, ITAT, Hyderabad.

7. GUARD FILE TRUE COPY ASSISTANT REGISTRAR ITAT, HYDERABAD Page 5 of 5