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 51, Cited by 0]

Income Tax Appellate Tribunal - Cochin

Kulasekharapuram Service Co-Op Bank ... vs Nfac, Kollam on 26 December, 2024

                                                                ITANo.288/Coch/2023
                               Kulasekharapuram Service Co-operative Bank Ltd., Kollam
               IN THE INCOME TAX APPELLATE TRIBUNAL
                        COCHIN BENCH: COCHIN

        BEFORE SHRI PRASHANT MAHARISHI, VICE PRESIDENT
                             AND
             SHRI KESHAV DUBEY, JUDICIAL MEMBER

                              ITA No. 288/Coch/2023
                             Assessment Year : 2017-18

              Kulasekharapuram Service
              Co-operative Bank Ltd.
              No.Q 218, Clappana PO
                                                         NFAC
              Kollam 690525                       Vs.
                                                         Kollam
              Kerala

              PAN NO : AABCC0258Q
                      APPELLANT                          RESPONDENT

              Appellant by           :   Shri. Rajakannan, Adv.
              Respondent by          :   Smt. Leena Lal, Snr AR


                   Date of Hearing       : 02.12.2024
                   Date of Pronouncement : 26.12.2024

                                     ORDER

PER KESHAV DUBEY, JUDICIAL MEMBER:

This appeal at the instance of the assessee is directed against the order of CIT(A)/NFAC dated 24.2.2023 vide DIN & Order No. ITBA/NFAC/S/250/2022-23/1050099949(1) for the Assessment Year (in short "AY") 2017-18 passed u/s 250 of the Income Tax Act, 1961 (in short "The Act").

2. The assessee has raised the following grounds of appeal:

1. The order of the learned CTT [A] upholding the action of the AO in levying the penalty under section 271B is against law, facts and circumstances of the case.
2. The confirmation by the CIT [A] of the levy of penalty of Rs.1,50,000/- made by the Assessing Officer under section 271B, is not correct since the learned AO ITA No.288/Coch/2023 Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 2 of 10 has not considered the reasonable cause and the explanations submitted by the appellant.
3. The Revenue is wrong in invoking the provisions of section 271B of the Income Tax Act,1961 on the fallacy of presumption that the reply of the appellant was considered by the AO but not found acceptable to the AO,for which no reason was mentioned in the order.
4. The levy of penalty has been made on the basis of presumption.The Assessing officer while imposing penaltyhas not established that there is willful failure on the part of the assessee to get the accounts audited.
5. The assessee has audited the books eventhough late on the basis of which the Assessing officer has completed the assessment. There is no absolute failure on the part of the assessee.
6. The Assessing officer failed to understand that delay in getting the books audited within due date would not constitute sufficient ground for levy of penalty under section 271B.
7. There was reasonable cause which prevented the appellant in filing the Audit Report before the due date which the AO failed to appreciate and also failed to grant the immunity provided under section 273B.
8. Any other grounds that may be adduced at the time of hearing may also be considered.

3. Brief facts of the case are that for the A.Y. 2017-18, the assessee is carrying on business and has gross receipts of Rs. 5,79,55,929/-. As the gross receipts exceeds Rs. 1,00,00,000/-, the assessee is required to furnish Audit Report within the due date. However, in the above case, the assessee has furnished the audit report but failed to do so within the due date. The due date for furnishing audit report for the AY 2017-18 was 31/10/2017. However, the assessee has filed the same on 13/03/2018, which is after the due date. In the opinion of AO, the above non-compliance attracts penalty u/s.271B of IT Act which is ½ per cent of gross receipts or Rs.1,50,000/-, whichever is less. Accordingly, as the gross receipts of the assessee exceeds Rs.1,00,00,000/- for the AY 2017-18, the assessee was required to furnish audit report within due date. As the same has not been furnished within due date, penalty proceedings u/s 271B of the IT Act has been initiated and penalty notice has been issued to the assessee. In response to the said notice, the assessee has vide his detailed submission dated 18/01/2020 explained that assessee being a primary agricultural credit society had filed ITA No.288/Coch/2023 Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 3 of 10 its return of Income along with the Tax Audit Report for the AY 17 - 18 in response to notice u/s. 142(1) of the Act. The assessee society's total income after deduction u/s 80P of the Act was NIL and hence, they on an honest and bonafide belief were under the impression that they are not required to file return of Income U/s 139 of the Act along with the tax audit report. The Assessee also submitted that even the internal auditors from the co- operative department also not appraised about the matter. It is only after getting the notice u/s 142(1) of the Act, the assessee sought opinion from a professional who advised them to get their accounts audited and file return of income at the earliest. Immediately on advice, they appointed a CA firm to carry out the tax audit and file their return of income which was ultimately filed on 13/03/2018. It was contended that, all these delays has occurred due to the lack of proper advice and information on the part of the Board of the Directors of the Co-operative society. After carefully going through the reply of the assessee, the AO was of the opinion that the assessee failed to substantiate the reason to file the audit report belatedly and accordingly, levied the penalty of Rs. 1,50,000/- u/s 271B of the Act for the non compliance to provision of Sec. 44AB of the act.

4. Aggrieved by the penalty order passed by the AO u/s 271B of the Act, the assessee preferred an appeal before the ld. CIT(A) / NFAC.

5. The ld. CIT(A) / NFAC after considering the penalty order of the AO as well as the written submission of the Assessee held that it is not the case of the assessee that assessee was ignorant about audit as the same was done but late. Further, the learned CIT(A) observed that the reasons given are not sufficient to prevent from fulfilling the statutory obligations under law with such enormous delay. Further the learned CIT appeal / NFAC was also of the opinion that the liability cast upon the assessee is not because of any order or notice but because of the operation of the statue itself by virtue of failure to discharge the statutory obligation or requirement within the time ITA No.288/Coch/2023 Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 4 of 10 prescribed. Accordingly held that the AO was reasonable in imposing a penalty of rupees 1,50,000/- and dismissed the appeal of the assessee.

6. Aggrieved by the order of the ld. CIT(A)/NFAC, the assessee has filed the present appeal before this Tribunal. The assessee has filed paper book comprising of 26 pages containing various decisions relied upon by the assessee.

7. Before us, ld. A.R. of the assessee vehemently submitted that there is a reasonable cause in not filing the audit report for AY 2017-18 within the due date due to an honest and bonafide belief and under the impression that the assessee society are not required to file return of Income U/s 139 of the Act along with the tax audit report. The Assessee also submitted that even the internal auditors from the co-operative department also not appraised the management about the matter. It is only after getting the notice u/s 142(1) of the Act, the assessee sought opinion from a professional who advised them to get their accounts audited and file return of income at the earliest. Acting upon immediately, they appointed a CA firm to carry out the tax audit and file their return of income which were ultimately filed on 13/03/2018. Further, it is also contended that as the AO completed the assessment based on the audited statement of accounts as well as audit report, there was no loss to the revenue on account of delay in filing the audit report. Accordingly, there was a reasonable cause within the meaning of section 273B of the Act in not getting the audit report within the prescribed time. Therefore, as per provisions contained in section 273B of the Act, the penalty may not be levied as there exist a reasonable cause for failure.

8. The ld. D.R. on the other hand supported the orders of the authorities below and submitted that as there is a clear violation of section 271B of the Act to furnish the audit report as required u/s 44AB of the Act within the due date, the penalty levied may be sustained.

ITA No.288/Coch/2023

Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 5 of 10

9. We have heard the rival submissions and perused the materials available on record. It is not a case of non filing of audit report at all but it is a case of delayed filing of the return along with the audit reports. It is not in dispute that the assessee filed the income tax return along with the audit report on 13.03.2018 belatedly by more than four months that too, in response to notice U/s. 142(1) of the Act. It is also an undisputed fact that the assessment was completed in the case of the assessee u/s 143(3) of the Act vide order dated 30.12.2019 after considering the audited statement of accounts and audit report. The assessee claims that due to honest and bonafide belief and under the impression that they are not required to file return of Income U/s 139 of the Act along with the tax audit report couldn't filed the ROI & audit report within the due date. The Assessee also submitted that even the internal auditors from the co-operative department also not appraised the management about the matter. It is only after getting the notice u/s 142(1) of the Act, the assessee sought opinion from a professional who advised them to get their accounts audited and file return of income at the earliest. Acting upon immediately, they appointed a CA firm to carry out the tax audit and file their return of income which were ultimately filed on 13/03/2018. Further, it is also contended that as the AO completed the assessment based on the audited statement of accounts as well as audit report, there was no loss to the revenue on account of delay in filing the audit report. Accordingly, there was a reasonable cause within the meaning of section 273B of the Act in not getting the audit report within the prescribed time.

9.1 Before proceeding further, it is appropriate to take note of section 44AB, 271B and 273B of the Act for the purpose of this case, which reads as follows:

44AB. Audit of accounts of certain persons carrying on business or profession.
Every person,--
ITA No.288/Coch/2023
Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 6 of 10
(a)carrying on business shall, if his total sales, turnover or gross receipts, as the case may be, in business exceed or exceeds one crore rupees in any previous year [***]:
[Provided that in the case of a person whose--
(a)aggregate of all amounts received including amount received for sales, turnover or gross receipts during the previous year, in cash, does not exceed five per cent of the said amount; and
(b)aggregate of all payments made including amount incurred for expenditure, in cash, during the previous year does not exceed five per cent of the said payment, this clause shall have effect as if for the words "one crore rupees", the words "[ten] crore rupees" had been substituted:] [Provided further that for the purposes of this clause, the payment or receipt, as the case may be, by a cheque drawn on a bank or by a bank draft, which is not account payee, shall be deemed to be the payment or receipt, as the case may be, in cash; or]
(b)carrying on profession shall, if his gross receipts in profession exceed fifty lakh rupees in any previous year; or
(c)carrying on the business shall, if the profits and gains from the business are deemed to be the profits and gains of such person under section 44AE or section 44BB or section 44BBB, as the case may be, and he has claimed his income to be lower than the profits or gains so deemed to be the profits and gains of his business, as the case may be, in any previous year; or
(d)carrying on the profession shall, if the profits and gains from the profession are deemed to be the profits and gains of such person under section 44ADA and he has claimed such income to be lower than the profits and gains so deemed to be the profits and gains of his profession and his income exceeds the maximum amount which is not chargeable to income-tax in any previous year; or
(e)carrying on the business shall, if the provisions of sub-section (4) of section 44AD are applicable in his case and his income exceeds the maximum amount which is not chargeable to income-tax in any previous year, ] get his accounts of such previous year audited by an accountant before the specified date and furnish by that date the report of such audit in the prescribed form duly signed and verified by such accountant and setting forth such particulars as may be prescribed:
Provided that this section shall not apply to the person, who declares profits and gains for the previous year in accordance with the provisions of sub-section (1) of section 44AD and his total sales, turnover or gross receipts, as the case may be, in business does not exceed two crore rupees in such previous year:
Provided [further] that this section shall not apply to the person, who derives income of the nature referred to in section 44B or section 44BBA, on and from the 1st day of April, 1985 or, as the case may be, the date on which the relevant section came into force, whichever is later:
Provided [also] that in a case where such person is required by or under any other law to get his accounts audited , it shall be sufficient compliance with the provisions of this section if such person gets the accounts of such business or profession audited under such law before the specified date and furnishes by that date the report of the audit as required under such other law and a further report by an accountant in the form prescribed under this section. Explanation.--For the purposes of this section,--
(i)"accountant" shall have the same meaning as in the Explanation below sub-section (2) of section 288;
ITA No.288/Coch/2023

Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 7 of 10

(ii)"specified date", in relation to the accounts of the assessee of the previous year relevant to an assessment year, means [date one month prior to] the due date for furnishing the return of income under sub-section (1) of section 139.

271B. [ Failure to get accounts audited. [Inserted by Act 21 of 1984, Section 30 (w.e.f. 1.4.1985).]

- If any person fails ][* * *] [ Omitted by Act 46 of 1986, Section 21 (w.e.f. 10.9.1986).] to get his accounts audited in respect of any previous year or years relevant to an assessment year or [furnish a report of such audit as required under section 44-AB] [ Substituted by Act 22 of 1995, Section 48, for certain words (w.e.f. 1.7.1995).], the [Assessing Officer] [ Substituted by Act 4 of 1988, Section 2, for " Income-tax Officer" (w.e.f. 1.4.1988).] may direct that such person shall pay, by way of penalty, a sum equal to one-half per cent. of the total sales, turnover or gross receipts, as the case may be, in business, or of the gross receipts in profession, in such previous year or years or a sum of one hundred thousand rupees, whichever is less.

273B. [ Penalty not to be imposed in certain cases.

- Notwithstanding anything contained in the provisions of [clause (b) of sub-section (1) of] [section 271, section 271-A] [Substituted by Act 4 of 1988, Section 114, for " section 270, clause (a) or Clause (b) of sub-Section (1) of section 271, section 271-A, section 271-B, sub- Section (2) of section 272-A, sub-Section (1) of section 272-AA, sub-Section (1) of section 272-B" (w.e.f. 1.4.1989).][, section 271-AA] [ Inserted by Act 14 of 2001, Section 94 (w.e.f. 1.4.2002).][, section 271 B, ] [Inserted by Act 46 of 1986, Section 26 (w.e.f. 10.9.1986).][section 271-BA] [Inserted by Act 14 of 2001, Section 94 (w.e.f. 1.4.2002).][, section 271-BB,] [ Inserted by Act 12 of 1990, Section 50 (w.r.e.f. 1.4.1990).] [section 271-C, section 271-CA] [ Substituted by Act 21 of 2006, Section 55, for " section 271-C" (w.e.f. 1.4.2007).][, section 271-D, section 271-E, ] [Inserted by Act 46 of 1986, Section 26 (w.e.f. 10.9.1986).][section 271-F, ] [Substituted by Act 26 of 1997, Section 55, for " section 271-F"

(w.r.e.f. 1.4.1997).][section 271-FA,] [ Substituted by Act 18 of 2005, Section 61, for "

Section 271-FA" (w.e.f. 1.4.2006).] [section 271FAB, section 271FB, section 271G, section 271GA] [Substituted 'section 271-FB, section 271-G' by Finance Act, 2015 (No. 20 of 2015), dated 14.5.2015.][, clause (c) or clause (d) of sub-section (1) or sub-section (2) of section 272-A, sub-section (1) of section 272-AA or ] [Inserted by Act 46 of 1986, Section 26 (w.e.f. 10.9.1986).][section 272-B or] [ Inserted by Act 20 of 2002, Section 106 (w.e.f. 1.6.2002).] [sub-section (1) or sub-section (1-A) of ] [Substituted by Act 21 of 2006, Section 55, for " sub-section (1) of section 272-BB" (w.e.f. 1.6.2006).][section 272-BB] [ Substituted by Act 20 of 2002, Section 106, for " section 272-BB or" (w.e.f. 1.6.2002).][or sub-section (1) of section 272-BBB or] [Substituted by Act 21 of 2006, Section 55, for " sub-section (1) of section 272-BB" (w.e.f. 1.6.2006).] [clause (b) or clause (c) of sub-section (2) of section 273, no penalty shall be imposable on the person or the assessee, as the case may be, for any failure referred to in the said provisions if he proves that there was reasonable cause for the said failure.]".

9.2 An order imposing penalty for failure to carry out a statutory obligation is the result of a quasi-criminal proceeding, and penalty will not ITA No.288/Coch/2023 Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 8 of 10 ordinarily be imposed unless the party obliged, either acted deliberately in defiance of law or was guilty of conduct, contumacious or dishonest, or acted in conscious disregard of its obligation. Penalty will not also be imposed merely because it is lawful to do so. Whether penalty should be imposed for failure to perform a statutory obligation is a matter of discretion of the authority to be exercised judicially and on a consideration of all the relevant circumstances.

9.3 Section 273B starts with the non obstante clause and provides that notwithstanding anything contained in several provisions enumerated therein including section 271B, no penalty shall be imposable on the person or the assessee, as the case may be, for failure referred to in the said provisions, if he proves that there was reasonable cause for the said failure. A clause beginning with 'notwithstanding anything' is sometimes appended to a section in the beginning with a view to give the enacting part of the section in case of conflict, an overriding effect over the provision or Act mentioned in the non obstante clause. A non obstante clause may be used as a legislative device to modify the ambit of the provision or law mentioned in the non obstante clause, or to override it in specified circumstances. The true effect of the non obstante clause is that in spite of the provision or the Act mentioned in the non obstante clause, the enactment following it will have its full operation or that the provisions embraced in the non obstante clause will not be an impediment for the operation of the enactment. Therefore, in order to bring in application of section 271B in the backdrop of section 273B, absence of reasonable cause, existence of which has to be established by the assessee, is the sine qua non.

9.4 Levy of penalty under section 271B is not automatic. Before levying penalty, the concerned officer is required to find out that even if there was any failure referred to in the concerned provision, the same was without a reasonable cause. The initial burden is on the assessee to show that there existed reasonable cause which was the reason for the failure referred to in ITA No.288/Coch/2023 Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 9 of 10 the concerned provision. Thereafter the officer dealing with the matter has to consider whether the explanation offered by the assessee or the person, as the case may be, as regards the reason for failure, was on account of reasonable cause. 'Reasonable cause' as applied to human action is that which would constrain a person of average intelligence and ordinary prudence. It can be described as a probable cause. The cause shown has to be considered and only if it is found to be frivolous, without substance or foundation, the prescribed consequences will follow.

9.5 Taking into cumulative effect of the explanations offered by the assessee and from a reading of the relevant provisions of 273B of the Act read with Section 271B and read with Section 44AB of the Act, we are of the considered opinion that assessee demonstrated that there was a reasonable cause for the said failure as per the provisions contained in section 273B of the Act. We are also of the opinion that an honest belief founded upon reasonable grounds, of the existence of a state of circumstances, which assuming them to be true, would reasonably lead any ordinary prudent and cautious man, placed in the position of the person concerned, to come to the conclusion that the same was the right thing to do. Our above view finds support from the various decisions cited by the learned AR of the assessee. Further, from the conduct, behavior and attitude of the assessee, it is clear that as soon as notice u/s 142(1) of the Act was served on the assessee, the assessee sought opinion from a professional who advised them to get their accounts audited and file return of income at the earliest. Immediately on advice, they appointed a CA firm to carry out the tax audit and file their return of income which was ultimately filed on 13/03/2018. As the assessee society's total income after deduction u/s 80P of the Act was NIL and hence, they on an honest and bonafide belief and under the impression that they are not required to file return of Income U/s 139 of the Act along with the tax audit report cannot be said to be without a reasonable cause within the meaning of Section 273B.

ITA No.288/Coch/2023

Kulasekharapuram Service Co-operative Bank Ltd., Kollam Page 10 of 10

10. Above being the position, the ld.CIT(A) / NFAC's non-consideration of the plea raised by the assessee about the existence of reasonable cause vitiate the order. On that score, the penalty levied u/s.271B in the instant case is not justified and as such, we annul the penalty levied u/s.271B of the Act by allowing the appeal of the assessee.

In the result, appeal filed by the assessee is allowed.

Order pronounced in the open court on 26th Dec, 2024



       Sd/-                                                 Sd/-
(Prashant Maharishi)                                   (Keshav Dubey)
  Vice President                                       Judicial Member

Bangalore,
Dated 26th Dec,2024.
VG/SPS


Copy to:

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


                                          Asst. Registrar,
                                          ITAT, Cochin.