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 27, Cited by 0]

Income Tax Appellate Tribunal - Chandigarh

M/S Kapsons Agencies Private Limitd, ... vs Dcit/Acit, Circle 2(1), Chandigarh on 26 April, 2022

                                                ए", च डीगढ़
             आयकर अपील य अ धकरण,च डीगढ़  यायपीठ "ए
                     IN THE INCOME TAX APPELLATE TRIBUNAL,
                       CHANDIGARH BENCH 'A', CHANDIGARH

              BEFORE: SMT. DIVA SINGH, JUDICIAL MEMBER
          AND SHRI VIKRAM SINGH YADAV, ACCOUNTANT MEMBER

                             ITA No. 384/Chd/2021
                            (Assessment Year: 2018-19)

     M/s. Kapsons Agencies Pvt.                   बनाम      Deputy/Assistant
     Ltd.,                                                  Commissioner of Income-
     SCO 104-105, Sector 17C,                               tax, Circle 2(1),
     Chandigarh-160017.                                     Chandigarh.
      थायी लेखा सं./PAN NO: AACCK 3368 C


         नधा  रती क  ओर से/Assessee by                 : Shri Jaspal Sharma, Adv.
       राज व क  ओर से/ Revenue by                       : Smt. Priyanka Dhar, Sr. DR

       सन
        ु वाई क  तार ख/Date of Hearing:                                  21.04.2022
       उदघोषणा क  तार ख/Date of Pronouncement:                           26.04.2022


                                          आदे श/ORDER

Per Vikram Singh Yadav, Accountant Member:

This is an appeal filed by the assessee against the order of Learned Commissioner of Income Tax ( A p pe a l s ) , N a t i o n a l F ac e l e s s A p pe al Ce n t re D e l h i [ i n s h o r t t h e ' Ld . C I T( A ) ' ] Delhi, passed u/s 250 of the Income Tax Act, 1961 (in short 'the Act') dated 29.09.2021.

2. B r i e f l y , t h e f ac t s o f t h e c a s e a re th a t t h e a s se s s e e f i l e d i ts r e tu r n o f i n c o me o n 2 3 .0 3 . 2 0 1 9 de c l a r i n g t o t al i n c o me a t N I L w h i c h w a s 2 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

p r o c e s s e d u / s 14 3( 1 ) o f t h e A c t a n d i n te r m s o f i n t i m at i o n u / s 1 4 3( 1) dated 1 2 . 0 1 . 2 0 20 issued by C PC, it m a de d i s a l l o w a n ce of Rs . 4 , 0 6 , 7 2 7 / - t o w a r d s e m pl o y e e s ' c o n t ri b u ti o n to w a r d s ES I a n d P F .

4. O n a p pe al , t h e L d. C I T( A ) , N F A C h a s c o n fi r m e d t h e d i s a l l o w an c e m a d e u /s 1 4 3 ( 1) o f t h e A c t o n a c c o u n t o f a s s e s s e e ' s f ai l u re t o p a y th e e m pl o y e e s ' c o n t ri b u t i o n o f ES I & P F w i t h i n t h e p re s c r i be d d u e d a te u n de r t h e re l e v an t S t a tu te a s pe r s e c t i o n 3 6 ( 1 ) ( v a ) o f t h e A c t . A g a i n s t t h e s a i d o r de r , t h e a s s e s s e e h a s n o w c o me i n a p pe al be f o r e u s .

5. D u ri n g th e c o u r s e o f h e a r i n g , t h e L d . A R s u b m i t te d t h a t t h e a s s e s s e e h as de po s i te d e m pl o y e e s ' c o n t ri b u t i o n to w a r d s E S I a n d P F t h o u g h w i th t h e de l a y o f fe w d ay s f r o m t h e d u e d a te m e n t i o n e d i n th e r e s pe c ti v e S t a tu te s , h o w e v e r , t h e s a m e w a s de p o s i ted w e l l be f o re t h e d u e d a te o f f i l i n g o f re tu r n o f i n c o m e u /s 1 3 9( 1) o f t h e A c t . I t w as s u b m i t te d t h a t th e s a i d f a c t i s n o t u n de r d i s p u te a n d w h e re s u c h c o n t r i bu t i o n h a s b e e n de po s i te d be f o r e t h e d u e d a te o f f i l i n g o f th e r e tu r n o f i n c o me , n o d i s a l l o w a n c e u / s 3 6 ( 1 ) ( v a ) o f t h e A c t c an be m a d e . I n s u p po r t, r e l i a n c e w a s pl a c e d o n de c i s i o n o f t h e H o n ' bl e R a j a s t h a n H i g h Co u r t i n th e c a s e o f C I T V s . R a j a s t h a n S t a te Be v e r ag e s C o r p o r a t i o n L t d . ( 2 0 1 7) 3 9 2 I TR 2 , a g a i n s t w h i c h S L P f i l e d b y th e Revenue h as be e n dismissed by the H o n ' bl e S u p re me Co u r t , as r e po r te d i n P C IT V s . R a j a s t h a n S t a te Be v e r a g e s C o r p o r a t i o n L t d. ( 2 0 1 7) 2 5 0 Ta x m an 1 6 . I t w a s f u r th e r s u b mi t te d t h a t s i m i l a r v i e w h a s b e e n t a ke n b y th e H o n ' b l e Pu n j a b & H a r y a n a H i g h C o u r t i n t h e c a s e o f 3 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

CIT Vs. Rai Agro I n du s t r i e s Ltd. ( 2 0 1 1) , 334 I TR 122. It was s u b m i t te d th a t i n t h e c a s e o f C I T V s . M / s N i ps o P o l y f a b r i k s L t d . ( 2 0 0 8) , I TA N o . 7 3 o f 2 0 08 , t h e H o n ' b l e H i m a c h a l P r a d e s h H i g h Co u r t h a s a l s o t a ke n a s i m i l a r v i e w . I t w a s f u r t h e r s u b m i t te d t h a t t h e J a i pu r Be n c h e s o f t h e Tr i b u n a l h as a l s o ta k e n a s i mi l a r v i e w i n th e c as e o f M/s Pe e Te e Tu r n e r s Vs. A s s i s t an t D i re c to r of CPC, I TA N o . 1 0 5 / J P / 2 02 1 , d a t e d 2 8 . 1 0 . 2 0 21 w h e re i n t h e re l e v an t f i n d i n g s re a d a s u n de r :

"5. We have heard the rival contentions and perused the material available on record. In case of Mohangarh Engineers and Construction Company vs. DCIT, CPC (Supra), speaking through one of us, we have extensively dealt with the identical matter relating to employee's contribution towards ESI/PF and our findings therein read as under:
"13. We have heard the rival contentions and perused the material available on record. On perusal of the details submitted by the assessee as part of its return of income, it is noted that the assessee has deposited the employees's contribution towards ESI and PF well before the due date of filing of return of income u/s 139(1) and the last of such deposits were made on 16.04,2019 whereas due date of filing the return for the impugned assessment year 2019-20 was 31.10.2019 and the return of income was also filed on the said date. Admittedly and undisputed//, the employees's contribution to ESI and PF which have been collected by the assessee from its employees have thus been deposited well before the due date of filing of return of income u/s 139(1) of the Act.
14. The issue is no more res Integra in light of series of decisions rendered by the Hon'ble Rajasthan High Court starting from CIT vs. State Bank of Bikaner & Jaipur (supra) and subsequent decisions.
15. In this regard, we may refer to the initial decision of Hon'ble Rajasthan High Court in case of CIT vs. State Bank of 4 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.
Bikaner & Jaipur wherein the Hon'ble High Court after extensively examining the matter and considering the various decisions of the Hon'ble Supreme Court and various other High Courts has decided the matter in favour of the assessee. In the said decision, the Hon'ble High Court was pleased to held as under:
"20. On perusal of Sec.36(l)(va) and Sec.43(B)(b) and analyzing the judgments rendered, in our view as well, it is clear that the legislature brought in the statute Section 43(B)(b) to curb the activities of such tax payers who did not discharge their statutory liability of payment of dues, as aforesaid; and rightly so as on the one hand claim was being made under Sect/on 36 for allowing the deduction of GPF, CPF, ESI etc. as per the system followed by the assessees in claiming the deduct/on i.e. accrual basis and the same was being allowed, as the liability did exist but the said amount though claimed as a deduction was not being deposited even after lapse of several years. Therefore, to put a check on the said claims/deductions having been made, the said provision was brought in to curb the said activities and which was approved by the Hon'ble Apex Court in the case of Allied Motors (P) Ltd. (supra).
21. A conjoint reading of the proviso to Section 43-B which was inserted by the Finance Act, 1987 made effective from 01/04/1988, the words numbered as clause (a), (c), (d),
(e) and (f), are omitted from the above proviso and, further more second proviso was removed by Finance Act, 2003 therefore, the deduction towards the employer's contribution, if paid, prior to due date of filing of return can be claimed by the assessee. In our view, the explanation appended to Section 36(1 )(va) of the Act further envisage that the amount actually paid by the assessee on or before the due date admissible at the time of submitting return of the income under Section 139 of the Act in respect of the previous year can be claimed by the assessee for deduction out of their gross total income. It is also clear that Sec. 43B starts with a notwithstanding clause & would thus override Sec. 36(1) (va) and if read in isolation Sec. 43B would become obsolete. Accordingly, contention of counsel for the revenue is not tenable for the reason aforesaid that deductions out of the gross income for 5 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

payment of tax at the time of submission of return under Section 139 is permissible only if the statutory liability of payment of PF or other contribution referred to in Clause (b) are paid within the due date under the respective enactments by the assessees and not under the due date of filing of return.

22. We have already observed that till this provision was brought in as the due amounts on one pretext or the other were not being deposited by the assessees though substantial benefits had been obtained by them in the shape of the amount having been claimed as a deduct/on but the said amounts were not deposited. It is pertinent to note that the respective Act such as PF etc. also provides that the amounts can be paid later on subject to payment of interest and other consequences and to get benefit under the Income Tax Act, an assessee ought to have actually deposited the entire amount as also to adduce evidence regarding such deposit on or before the return of income under sub-section (1) of Section 139 of the IT Act.

23. Thus, we are of the view that where the PF and/or EPF, CPF, GPF etc., if paid after the due date under respective Act but before filing of the return of income under Section 139(1), cannot be disallowed under Section 43B or under Section 36(l)(va) of the IT Act."

16. The said decision has subsequently been followed in CIT vs. Jaipur Vidyut Vitran Nigam Ltd, (supra), CIT vs. Udaipur Dugdh Utpadak Sahakari Sangh Ltd. (supra), and CIT vs Rajasthan State Beverages Corporation Limited (supra). In all these decisions, it has been consistently held that where the PF and ESI dues are paid after the due date under the respective statues but before filing of the return of income under section 139(1), the same cannot be disallowed under section 43B read with section 36(l)(va) of the Act.

17. We further note that though the Id.CIT(A) has not disputed the various decisions of Hon'ble Rajasthan High Court but has decided to follow the decisions rendered by the Hon'ble Delhi, Madras, Gujarat and Kerala High Courts. Given the divergent views taken by the various High Courts and In the instant case, the fact that the jurisdiction over the Assessing officer lies with the Hon'ble Rajasthan High Court, in our considered view, the Id CIT(A) ought to have 6 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

considered and followed the decision of the jurisdictional Rajasthan High Court, as evident from series of decisions referred supra, as the same is binding on all the appellate authorities as well as the Assessing officer under its jurisdiction in the State of Rajasthan.

18. In light of aforesaid discussion and in the entirety of facts and circumstances of the case, the addition by way of adjustment while processing the return of income u/s 143(1) amounting to Rs 4,38,530/- so made by the CPC towards the delayed deposit of the employees's contribution towards ESI and PF though paid well before the due date of filing of return of income u/s 139(1) of the Act is hereby directed to be deleted as the same cannot be disallowed under section 43B read with section 36(l)(va) of the Act in view of the binding decisions of the Hon'ble Rajasthan High Court."

6. In the instant case, admittedly and undisputedly, the employees' contribution to ESI and PF collected by the assessee from its employees have been deposited well before the due date of filing of return of income u/s 139(1) of the Act. Further, the Id D/R has referred to the explanation to section 36(l)(va) and section 43B by the Finance Act, 2021 and has also referred to the rationale of the amendment as explained by the Memorandum in the Finance Bill, 2021, however, we find that there are express wordings in the said memorandum which says "these amendments will take effect from 1st April, 2021 and will accordingly apply to assessment year 2021-22 and subsequent assessment years". In the instant case, the impugned assessment year is assessment year 2019-20 and therefore, the said amended provisions cannot be applied in the instant case. Similar view has been taken by the Coordinate Bangalore Benches in case of Shri Gopalkrishna Aswini Kumar vs. ACIT (supra) wherein it has held as under:-

"7. The Hon'ble Karnataka High Court in the case of Essae Teraoka Pvt. Ltd., (supra) has taken the view that employee's contribution under section 36(1 )(va) of the Act would also be covered under section 43B of the Act and therefore if the share of the employee's share of contribution is made on or before due date for furnishing the return of income under section 139(1) of the Act, then the assessee would be entitled to claim deduction. Therefore, the issue is covered by the decision of the Hon'ble Karnataka High Court. The next aspect to be considered is whether the amendment to the provisions to sect/on 43B and 36(l)(va) of the Act by the 7 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

Finance Act, 2021, has to be construed as retrospective and applicable for the period prior to 01.04,2021 also. On this aspect, we find that the explanatory memorandum to the Finance Act, 2021 proposing amendment in section 36(l)(va) as well as section 43B is applicable only from 01,04.2021. These provisions impose a liability on an assessee and theref ore cannot be construed as applic able with retrospective effect unless the legislature specifically says so. In the decisions referred to by us in the earlier paragraph of this order on identical issue the tribunal has taken a view that the aforesaid amendment is applicable only prospectively i.e., from 1,4.2021. We are therefore of the view that the impugned additions made under section 36(l)(va) of the Act in both the Assessment Years deserves to be deleted. "

7. In light of the aforesaid discussions and in the entirety of facts and circumstances of the case and following the consistent decisions taken by the various Benches of the Tribunal, the addition by way of adjustment while processing the return of income u/s 143(1) amounting to Rs 6,28,972/- so made by the CPC towards the deposit of the employees's contribution towards ESI and PF though paid before the due date of filing of return of income u/s 139(1) of the Act is hereby directed to be deleted."

6. I t w a s f u r t h e r s u bm i t te d th a t s i mi l ar v i e w h as be e n t ak e n b y th e C h a n di g a r h Be n c h e s o f t h e Tr i b u n a l i n n u m be r o f c a s e s a n d o u r r e fe re n c e w a s d r aw n t o th e de c i s i o n i n t h e c a s e o f M /s C z a r s F a u c e t s L i m i te d V s . C P C i n I TA N o . 2 5 5 /C h d / 2 0 2 1 d a te d 0 2 .1 1 . 2 0 2 1 w h e re i n t h e re l e v a n t f i n d i n g s r e a d a s u n de r :

"4. We have heard the sub miss ions and perused the material available on record. I t i s s e e n t h a t i n th e present appeal, the assessee has only assailed the d i s a l l o wa n c e s u s t a i n e d b y t h e C I T ( A ) v i d e h i s o r d e r passed u/s 250(6) of the Act amoun ting to Rs. 4,52,231/- on the grounds th at the ESI & PF paymen ts we r e n o t m a d e w i t h i n t i m e a s p e r t h e r e l e v a n t S t a t u t e . T h e c l a i m o f t h e a s s e s s e e t h a t t h e p a y m e n t s we r e made bef ore the due date of f iling of the return u/s 1 3 9 ( 1 ) wa s h e l d t o b e n o t r e l e v a n t . I t i s s e e n t h a t t h e 8 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.
said issue as f ar as the present Forum is concerned, stands f ully covered in f avour of the assessee not only by the consis ten t orders of the various Benches of the IT AT namely; th e order dated 03.08.2021 of the Delhi Benches in the case of Ins ta E xhib ition Pv t. L td. Vs ACIT in IT A 6941/Del/2017; order dated 01.07.2021 of the Hyderab ad Bench in the case of Crescent R o a d wa y s Pvt. Ltd. Vs DCIT in IT A No. 1952/Hyd/2018 but also consis ten t orders of the Chand ig arh Bench. It is seen that all along th e Co- o r d i n a t e B e n c h e s h a v e h e l d t h a t t h e a m e n d me n t s t o S e c t i o n s 3 6 ( 1 ) ( v a ) a n d u / s 4 3 B o f t h e I n c o me T a x A c t eff ected by th e Fin ance Act, 2021 is applicable prospectively an d not retrospectively. While co ming to the s aid conclusion, the Benches have relied upon and read f rom the Notes on Clauses at the time of in troduction of the Fin ance Act, 2021 and h ave held th at the amend men t is applicable in relation to the a s s e s s me n t y e a r 2 0 2 1 - 2 2 a n d s u b s e q u e n t y e a r s a n d not re trospective ly. T hus, in v ie w of th is leg al position as cons idered by the Co-ordin ate Benches and tak ing note of the decisions of the jur is dic tion al H igh C ourt in the case of CIT Vs Nuchem L imited IT A 323 of 2009 and C IT Vs Hemla E mbro idery Mills Pvt. L td. (2014) 3 6 6 IT R 1 6 7 we a r e o f t h e v i e w t h a t t h e a d d i t i o n s canno t be made or sustained o n the streng th of the amend men t eff ected b y F in ance Act, 2021 to Sections 36(1)(va)/43B of the Act as the legal position th ereon is very cle ar. T he departmen tal s tand th at it is c l a r if i c a t o r y i n n a t u r e h a s c o n s i s t e n t l y b e e n r e j e c t e d . T hus, in the f ace of the clear legal pos ition, as set ou t h e r e i n a b o v e , we f i n d t h a t t h e c l a i m o f t h e a s s e s s e e i s t o b e a l l o we d i n t h e y e a r u n d e r c o n s i d e r a t i o n wh i c h i s 2018-19 assessment year. The impugned order, accord ingly, is set as ide and the AO is d irected to d e l e t e t h e d i s a l l o wa n c e . T h e a p p e a l o f t h e a s s e s s e e i s a l l o we d . S a i d o r d e r wa s p r o n o u n c e d i n t h e p r e s e n c e o f the parties via Webex."

7 . I t w a s f u r t h e r s u b m i t te d t h a t s i m i l a r v i e w h a s be e n t a ke n b y t h e C a l c u t t a Be n c h e s o f t h e Tr i bu n a l i n c a s e o f A K S P o w e r E q u i p me n t s ( P) L t d & o t h e rs v s . D C I T ( C P C) i n I TA N o . 2 4 4 / Ko l / 2 0 21 & o th e r s d a te d 9 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

1 . 0 9 . 2 0 2 1 a n d D e l h i Be n c h e s o f t h e Tr i b u n a l i n c a s e o f M / s A d a m a S o l u ti o n s ( P) L td v s . A D I T, C P C i n I TA N o . 18 0 0/ D e l / 2 0 2 0 d a te d 13.10.2021. I t w a s a c c o r d i n g l y s u b m i t te d th a t d i s a l l o w a n c e s o m a de m a y b e di re c te d t o b e de l e te d .

8. P e r c o n t r a , t h e L d. D R r e l i e d u p o n th e a m e n d me n t b r o u g h t i n by t h e F i n a n c e A c t , 2 0 2 1 w h e re i n E x pl a n a t i o n t o s e c ti o n 3 6 ( 1) ( v a ) o f th e A c t h a s be e n i n t r o d u c e d . I t w as s u bm i t te d t h a t f r o m th e re a di n g o f th e s a i d a m e n d me n t i t i s e v i de n t th a t t h e l a w i s a n d h a s a l w a y s be e n v e ry c l e a r th a t e m pl o y e e s ' c o n t ri b u t i o n to s pe c i f i e d f u n d w i l l n o t be al l o w e d a s de du c ti o n u / s 3 6 ( 1 ) ( v a) o f th e A c t i f t h e re i s de l a y i n de po s i t e v e n b y a s i n g l e d ay a s p e r t h e du e d a t e s s pe c i f i e d i n t h e re s pe c ti v e S t a t u te s . I t w a s fu r t h e r s u b m i t te d t h a t th e s a i d a me n d me n t i s o n l y d e c l a r a t o ry / c l a r i fi c a t o r y i n n a t u re a n d , i s , t h e re fo re , a p p l i c a b l e w i t h r e t r o s pe c t i v e e f fe c t by necessary i n te n d me n t of deeming n a tu re e x p re s s l y s t a te d th e re i n . Th e L d . D R a c c o r d i n g l y s u b m i t te d t h a t i n v i e w o f t h e u n a m bi g u o u s w o r d i n g o f t h e n o w a me n d me n t p r o v i s i o n s o f s e c ti o n s 3 6( 1) ( v a) and 43B, it is clear that the e m pl o y e e s ' c o n t r i bu t i o n c a n b e al l o w e d a s a de du c t i o n o n l y i f i t h a d be e n p a i d w i th i n t h e p re s c r i b e d d u e d a te s u n d e r th e re l e v an t S t a t u te s a n d th i s position has be e n clarified by th e a f o re s a i d a m e n d me n t . It w as a c c o r d i n g l y s u b mi t te d t h a t th e re i s n o i n f i r m i ty i n t h e o r de r p a s s e d by t h e L d . C I T( A ) w h e re i n h e h a s s u s ta i n e d th e d i s a l l o w a n c e m a de u / s 1 4 3 ( 1) o f t h e A c t , b y t h e C P C o n a c c o u n t o f a s s e s s e e ' s f a i l u re to p a y t h e e m pl o y e e s ' c o n t r i bu t i o n t o w a r d s E S I a n d P F w i t h i n th e p re s c r i be d 10 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

d u e d a te s a s pe r s e c t i o n 3 6 ( 1) ( v a ) o f t h e A c t . H e a c c o r d i n g l y s u p po r te d t h e o r de r o f t h e l o w e r a u t h o r i ti e s .

9. W e h a v e h e a r d t h e r i v a l c o n te n t i o n s a n d pe r u s e d th e m a te ri a l a v a i l a b l e o n re c o r d . I n t h e i n s t a n t c a s e , i t i s n o t i n di s pu te t h at e m pl o y e e s ' c o n t r i bu t i o n t o E S I a n d P F c o l l e c te d by th e as s e s s e e f r o m i t s e m p l o y e e s h a d b e e n de po s i te d w e l l be fo re t h e du e d a t e o f f i l i n g o f r e tu r n o f i n c o me u / s 1 3 9( 1 ) o f th e A c t . We f i n d t h a t th e i s s u e i s s q u a re l y c o v e re d b y th e de c i s i o n s o f th e H o n ' bl e R a j a s t h an H i g h C o u r t , H o n ' bl e H i m a c h a l P r a d e s h H i g h C o u r t a s w e l l a s H o n ' b l e Pu n j a b & H a r y a n a H i g h Co u r t . We f u r t h e r n o te t h a t th o u g h t h e I d . C I T( A ) h as n o t d i s p u te d th e v a r i o u s de c i s i o n s o f H o n ' bl e H i g h Co u r t s i n c l u di n g t h e de c i s i o n o f t h e j u r i s di c ti o n a l Pu n j a b & H a r y a n a H i g h Co u r t bu t h a s re fe r r e d to th e a me n d me n t b r o u g h t i n b y th e F i n a n c e A c t , 2 02 1 . I t i s a c o n s i s te n t p o s i t i o n ac r o s s v a r i o u s Be n c h e s o f t h e Tr i b u n al i n c l u d i n g C h a n d i g a r h Be n c h e s th a t t h e a me n d me n t w h i c h h a s be e n b r o u g h t i n by th e F i n an c e A c t , 2 02 1 s h a l l a p p l y w .e . f . a s s e s s me n t y e a r 2 0 2 1 - 2 2 a s al s o e v i de n t f r o m t h e am e n d me n t a s s o i n t r o du c e d i n th e statue and s u bs e q u e n t assessment years and the impugned a s s e s s me n t y e a r be i n g a s s e s s me n t y e a r 2 0 1 8- 1 9 , t h e s a i d a me n d me n t c a n n o t be a p pl i e d i n th e i n s t an t c a s e . Th e re fo re , c o n s i de ri n g th e e n t i re t y o f f a c t s a n d c i r c u m s t a n c e s o f t h e c a s e a n d f o l l o w i n g th e d e c i s i o n s o f v a r i o u s H i g h Co u r t s a s w e l l a s C o o r d i n a te Be n c h e s o f th e Tr i b u n a l re fe r r e d a b o v e , t h e a d di t i o n m a d e b y w a y o f a d j u s t me n t w h i l e p r o c e s s i n g t h e re tu r n o f i n c o me u /s 1 4 3 ( 1 ) o f t h e A c t , a m o u n t i n g to 11 ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.

R s . 4 , 0 6 , 7 2 7 / - s o m a d e b y t h e C P C t o w a r d s th e de p o s i t o f e m pl o y e e s ' c o n t r i bu t i o n t o w ar d s E S I a n d P F pa i d be f o re t h e du e d a te o f f i l i n g o f t h e re t u r n o f i n c o m e u /s 1 39 ( 1) o f t h e A c t , i s h e re by d i re c te d t o be d e l e te d .

10. I n t h e re s u l t , t h e a p p e al o f t h e a s s e s s e e i s a l l o w e d .

          Order pronounced on                        26.04.2022.



            Sd/-                                                            Sd/-
      ( DIVA SINGH )                                                   (VIKRAM SINGH YADAV)
 याय क सद य/Judicial Member                                       लेखा सद य/Accountant Member
Dated:           26.04.2022
*Das*

आदे श क % त&ल'प अ*े'षत/ Copy of the order forwarded to :

1. अपीलाथ+/ The Appellant
2. %,यथ+/ The Respondent
3. आयकर आयु-त/ CIT
4. आयकर आयु-त (अपील)/ The CIT(A)
5. 'वभागीय % त न0ध, आयकर अपील य आ0धकरण, च2डीगढ़/ DR, ITAT, CHANDIGARH
6. गाड फाईल/ Guard File आदे शानस ु ार/ By order, सहायक पंजीकार/ Assistant Registrar Draft dictated 21.04.2022 Sr.PS Draft placed before author 22.04.2022 Sr.PS Approved Draft comes to the Sr.PS/PS 26.04.2022 Sr.PS Order signed and pronounced on File sent to the Bench Clerk 27.04.2022 Sr.PS Date on which file goes to the AR Date on which file goes to the Head Clerk.

Date of dispatch of Order.

12

ITA No 384/JP/2021 M/s. Kapsons Agencies Pvt. Ltd.