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]

Karnataka High Court

M/S Integreatz Erp India Pvt Ltd vs Union Of India on 20 June, 2019

Author: S.Sujatha

Bench: S. Sujatha

                                1




     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

          DATED THIS THE 20TH DAY OF JUNE 2019

                           BEFORE

          THE HON'BLE MRS. JUSTICE S. SUJATHA

       WRIT PETITION NOS.25124 & 26129/2019 (T-IT)

BETWEEN:

M/S. INTEGREATZ ERP INDIA PVT. LTD.
COMPANY REGISTERED UNDER
THE COMPANIES ACT, 1956
HAVING OFFICE AT NO.220
5TH MAIN, HRBR, 2ND BLOCK
KALYAN NAGAR
BENGALURU-565 149
REP. BY ITS DIRECTOR                         ...PETITIONER

(BY SMT. VANI H., ADVOCATE)


AND:
1.      UNION OF INDIA
        REP. BY ITS SECRETARY
        MINISTRY OF FINANCE
        SOUTH BLOCK NEW DELHI
        NEW DELHI-110 001

2.      THE ASSISTANT COMMISSIONER OF
        INCOME TAX, CENTRALISED PROCESSING
        CELL-TDS, TDS CPC
        AAYKAR BHAWAN, SECTOR-3
        VAISHALI GHAZIABAD
        UTTAR PRADESH-201 010

3.      THE INCOME TAX OFFICER
        TDS WARD-2(1), 4TH FLOOR
        R/AT NO.409, NO.59
        BELLARY ROAD
                               2




     HMT BHAVAN
     GANGANAGAR
     BANGALORE-560 032                        ...RESPONDENTS

(BY SRI JEEVAN J.NEERALGI, ADVOCATE)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ORDER DATED 25.03.2015 (ANNEXURE-A), INTIMATIONS EVEN
DATED 27.03.2015 (ANNEXURES-B, C, D AND E) AND THE
INTIMATION DATED 26.05.2015 (ANNEXURE-F) IN RELATION TO
FOUR QUARTERS OF THE FINANCIAL YEARS 2012-13 AND 2013-14
ISSUED BY THE SECOND RESPONDENT UNDER SECTIONS 154 AND
200A OF THE INCOME TAX ACT, 1961 WITHOUT AUTHORITY OF
LAW ETC.

     THESE WRIT PETITIONS COMING ON FOR PRELIMINARY
HEARING, THIS DAY, THE COURT MADE THE FOLLOWING:

                          ORDER

Sri Jeevan J.Neeralgi, learned counsel accepts notice for the respondents. Heard the learned counsel for the parties.

2. The petitioner is assailing the order dated 25.03.2015, communications dated 27.03.2015 & 26.05.2015 issued by respondent No.2, relating to the financial years 2012-13 & 2013-14.

3. The petitioner is claiming to be in the business of software development. The petitioner, in the course of its activities, makes payments to professionals, hire charges etc. 3 and in respect of whom, it was required to make TDS as per the Income Tax Act, 1961. In view of the amendment to Section 200A, respondent No.2 processed the quarterly returns filed by the petitioner in respect of the aforesaid assessment years and demanded the late fee under Section 234E of the Act.

4. The learned counsel for the petitioner would submit that Section 234E was introduced with effect from 01.07.2012. However, the mechanism to levy such late fee was introduced by virtue of the amendment to Section 200A with effect from 01.06.2015. Hence, the said levy of late fee in respect of the period prior to 01.06.2015 is illegal.

5. In support of his contentions, learned counsel placed reliance on the Division Bench judgment of this Court in the case of Fatheraj Singhvi and ors vs. Union of India and ors. (Writ Appeal Nos. 2663 to 2674 of 2015 and allied matters) as well as the order of the cognate Bench in W.P.No.9049/2015 and connected matters (D.D. 12.12.2017).

4

6. Learned counsel for the revenue does not dispute the said legal position.

7. The relevant paragraphs of Fatheraj Singhvi and others vs. Union of India and others, supra, are quoted below for ready reference :

"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 1st June, 2015 can be said as without any authority under law. Hence, the same can be said and 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 1st June, 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 herein above, when the amendment made under section 200A of the Act which has come into effect on 1st June, 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 1st June, 5 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.
25. As such, as recorded earlier, it is on account of the intimation received under section 200A for making computation and demand of fees under section 234E, the same has necessitated the appellant to challenge the constitutional validity of section 234E. When the intimation of the demand notices under section 200A is held to be without authority of law so far as it relates to computation and demand of fee under section 234E, we find that the question of further scrutiny for testing the constitutional validity of section 234E would be rendered as an academic exercise because there would not be any cause on the part of the petitioners to continue to maintain the challenge to constitutional validity under section 234E of the Act. At this stage, we may also record that the learned counsels appearing for the appellant had also declared that if the impugned notices under section 200A are set aside, so far as it relates to computation and intimation for payment of fee under section 234E, the appellant-petitioners would not press the challenge to the constitutional validity of section 234E of the Act. But, they submitted that the question of constitutional validity of section 234E may be kept open to be considered by the Division Bench and the judgment of the learned Single Judge may not conclude the constitutional validity of section 234E of the Act.
26. Under these circumstances, we find that no further discussion would be required for examining the constitutional validity of section 6 234E of the Act. Save and except to observe that the question of constitutional validity of section 234E of the Act before the Division Bench of this Court shall remain open and shall not be treated as concluded.
27. In view of the aforesaid observations and discussion, the impugned notices under section 200A of the Act for computation and intimation for payment of fee under section 234E as they relate to for the period of the tax deducted prior to 1st June, 2015 are set aside. It is clarified that the present judgment would not be interpreted to mean that even if the payment of the fees under section 234E already made as per demand/intimation under section 200A of the Act for the TDS for the period prior to 1st April, 2015 is permitted to be reopened for claiming refund. The judgment will have prospective effect accordingly. It is further observed that the question of constitutional validity of section 234E shall remain open to be considered by the Division Bench and shall not get concluded by the order of the learned Single Judge."

8. The said judgment has been followed by the cognate Bench in W.P.No.9049/2015 and connected matters referred to supra.

9. In view of the settled legal position as aforesaid, the writ petitions are allowed and as the amount demanded by the authorities as per Annexures-A, B, C, D, E and F would penalize the petitioner, they are set aside and the 7 proceedings are restored to the file of respondent No.2 to re-compute and raise demand accordingly, in terms of Section 234E read with Section 200A of the Act, and in the light of the observations made herein above.

Writ petitions stand disposed of in terms aforesaid.

Sd/-

JUDGE hkh.