Income Tax Appellate Tribunal - Chandigarh
Guru Nanak Agri. Engg. Works, Sangrur vs Department Of Income Tax on 28 January, 2016
1
IN THE INCOME TAX APPELLATE TRIBUNAL
CHANDIGARH BENCHES, CHANDIGARH
BEFORE SHRI H.L.KARWA, HON'BLE VICE PRESIDENT &
MS. RANO JAIN, ACCOUNTANT MEMBER
ITA No. 585/Chd/2014
Assessment year : 2010-11
The DC IT, Vs. M/s Guru Nanak Agri Engg. Works,
Circle, Sangrur Handiaya Distt. Barnala
PAN No. AAEFG2921Q
(Appellant) (Respondent)
Appellant By : Sh. Manjit Singh
Respondent By : S/Sh. Ashwani Kumar & Adit ya Kumar
Date of hearing : 14.01.2016
Date of Pronouncement : 28.01.2016 .
ORDER
PER H.L.KARWA, VP This appeal filed by the Revenue is directed against the order of CIT(A) Patiala dated 28.03.2014 relating to assessment year 2010-11.
2. Ground No.1 of the appeal reads as under:-
1. In the facts and circumstances of the case. Ld. CIT(A) has erred in deleing the addition of Rs.45,84,880/- made by the AO on account of Bad Debts debited in the profit & loss account, ignoring the fact that the debtor is alive, traceable and the matter regarding insolvency of the debtor is still pending with the Court.2
3. The relevant facts of the case are that the assessee claimed Rs. 45,84,880/- on account of bad debts in the profit and loss account. The contention of the assessee before the Assessing officer was that despite its best efforts, the outstanding amount could not be recovered. However, the Assessing officer noted that the assessee submited before him that he has filed Civil suit in the Court for recovery of Rs. 45,84,880/-. The Assessing officer noticed from the copy of petition that partial payment of Rs. 19,68,000/- was recovered from the original amount of Rs. 65,52,880/- and the balance of Rs. 45,84,880/- was claimed as bad debt. The Assessing officer disallowed the claim of the assessee onl y on the ground that bad debt is not allowable unless the recovery of debt is impossible. He therefore, made the addition of Rs. 45,84,880/-.
4. On appeal, the C IT(A) deleted the addition, observing as under:-
4.5 I have considered the submissions made, in this case, the appellant has submitted that the bad debt is written off from the books of accounts. In this case, the amount represents outstanding payment as on 31.03.2009 on account of sale of combines to M/s Sudhir Enterprises and that the same is written off in the books because of the reason discussed earlier. These facts are not rebutted by the A.O. and it is also not the case of the A.O. that Provision of section. 36(2) is not satisfied. The A.O. has disallowed the claim only on the ground that bad debt is not allowable unless the recovery of debt is impossible. As per the provision of section 36(i)(vii) bad debt is allowable as a deduction on writing off the same from the Books of account. Therefore, relying on the decisions cited above and looking into the facts of the case, the bad debt claimed by- the appellant is hereby allowed and the addition made by the A.O. is deleted."3
5. After hearing the Ld. representatives of both the parties, we find that the issue is squarel y covered in favour of the assessee and against the Revenue by the decision in the case of TRF Ltd v CIT (2010) 323 ITR 397 (SC) wherein the Hon'ble Supreme Court has laid down the ratio that after the amendment of section 36(i)(vii) of the Income-tax Act, 1961 w.e.f. April 1 1989, in order to obtain a deduction in relation of bad debt, it is not necessary for the assessee to establish that the debt, in fact, has become irrecoverable. It is enough if the bad debt written off as irrecoverable in the accounts of the assessee. In the instant case, the assessee has written off Rs. 45,84,880/- from its books of account as bad debt and had shown them as irrecoverable and, hence, it will sufficient for claiming it as bad debt. In view of the above, we uphold the order of C IT(A) and reject ground No.1 of the appeal.
6. Ground No.2 of the appeal reads as under:-
2. In the facts and circumstances of the case, Ld. C1T(A) has further erred in deleting the addition of Rs.64,51,415/-
made by the AO on account of disallowance of freight expenses, without appreciating that the assessee had failed to make compliance with the provisions of section 1 94C(6) and 194C(7) by not submitting PANs of various parties/transporters to the concerned authorities.
7. The Assessing officer noted that in the profit and loss account for the year needed 31.3.2010, the assessee had debited expenses of Rs. 1,31,22,666/- under the head 'freight'. The Assessing officer required the assessee to furnish complete details of parties / persons to whom freight charges were paid and also to furnish details of TDS made on this account. In compliance of the same, the assessee submitted details of transport and freight paid along with copy of TDS return. From the said details, the Assessing officer noticed that the assessee has 4 deducted TDS on payment of freight charges of Rs. 66,71,251/- out of Rs. 1,31,22,666/-. As regards balance amount of freight payment and transport charges, the assessee submitted that it had deducted TDS on freight which was paid prior to 30.9.3009. After 1.10.2009, the assessee collected PAN No. from persons to whom the assessee paid freight. The Assessing officer did not accept the explanation of the assessee and held that the assessee failed to make compliance to the provisions of sections 194C (6) and 194C(7) of the Income- tax Act, 1961. Accordingl y, the claim of the assessee in respect of freight charges of Rs. 64,51,415/- was disallowed by the Assessing officer.
8. On appeal, the CIT(A) allowed the claim of the assessee, observing as under:-
"I have considered the submissions made. It is an admitted fact that the appellant has not deducted TDS on the payments made after 1.10.2009 in view of the amended provisions of the Act. Out of such payment of Rs. 64,51,415/-, Rs. 51,13,875/- pertains to M/s S.P. Road Lines for which the PAN has been submitted. Balance payments are less than Rs. 20,000/- and, therefore, deduction of tax is not required. This fact is verified by Assessing officer also from assessment order as per order sheet noting dated 24.12.2013. The Assessing officer has also not rebutted the submission of the appellant and has only claimed that provisions of section 194(7) are not complied with. In this connection, the appellant has relied on the order of the CIT v Vali Bhai Khan Mankad 261 CTR 538 (Guj). I have gone through the decision in the case of CIT Vs. Valibhai Khan Bhai Mankad and it is squarely applicable in the circumstances of the present case. In this case, the appellant has complied with the provisions of section 194C(6). However, requisite details in the prescribed form as per provisions of seciton194C (7) could not be filed as no such form was prescribed till date as intimated to the Assessing officer during the assessment 5 proceedings as well as appellate proceedings. Same is not contradicted by the Assessing officer. Therefore, looking into the entirety of the facts and submissions made, the addition made by the Assessing officer on this account is deleted."
9. After hearing the rival submissions, we are of the view that the C IT(A) has correctl y placed reliance on the decision of the Hon'ble Gujarat High Court in C IT Vs. Valibhai Khanbhai Mankad (2013) 92 DTR 267 (Gujarat), wherein the Hon'ble High Court has held as under:-
"9) In our view, therefore, once the conditions of further proviso of section 194C(3) are satisfied, the liability of the payee to deduct tax at source would cease. The requirement of such payee to furnish details to the income tax authority in the prescribed form within prescribed time would arise later and any infraction in such a requirement would not make the requirement of deduction at source applicable under sub-section (2) of section 194C of the Act. In our view, therefore, the Tribunal was perfectly justified in taking the view in the impugned judgment. It may be that failure to comply such requirement by the payee may result into some other adverse consequences if so provided under the Act. However, fulfillment of such requirement cannot be linked to the declaration of tax at source. Any such failure therefore cannot be visualized by adverse consequences provided under section 40(a)(ia) of the Act."
There is no dispute that the assessee has complied with the provisions of section 194C(6) of the Act. It is apparent from the record that during the course of assessment proceedings, the assessee submitted PAN number of M/s S.P. Road lines to whom payment of Rs. 1,17,85,126/- was made out of total freight of Rs. 1,31,22,666/- . The assessee had paid Rs. 6671251/- prior to 30.9.2009 and Rs. 5113875/- after 1.10.2009 to M/s S.P. Road lines. The balance freight of Rs. 1337540/- was paid during the year under consideration to the various 6 transporters which was below Rs. 20,000/- each. It is apparent from the records that on 1.10.2009, the assessee collected PAN Nos. from the persons to whom it had paid freight. The assessee contended that request in the prescribed form as per provisions of section 194C(7) could not be filed as no such form was prescribed till date as intimated to Assessing officer during the assessment proceedings. In our opinion, the C IT(A) was full y justified in deleting the addition and, hence, we reject ground NO.2 of the appeal.
10. Ground No.3 of the appeal reads as under:-
3. In the facts and circumstances of the case, Ld. C1T(A) has further erred in deleting the addition of Rs.14,800/- made by the AO under section 69 of the Income Tax Act. 1961 on account of wrong debit entry, without appreciating that the assessee had made this cash payment from its undisclosed sources of income.
11. The Assessing officer noted that the assessee has made cash payment of Rs. 14,821/- to Shri Kuljit Harvester in the books of account on 6.6.2009 whereas the said party had shown receipt on 5.6..2009. On query, the assessee submitted that the accountant attends it office upto 6 PM every day. Shri Kuljit Harvester collected payment of Rs. 14,800/- from the assessee after 6 PM on 5.6.2009. The assessee told its accountant on the next morning to debit Rs. 14,800/- in the account of Kuljit Harvester, Ludhiana. The assessee further explained that the accountant by mistake debited Rs. 14,800/- in the account of Kuljit Harvester on 6.6.2009 instead of 5.6.2009. The Assessing officer did not accept the above explanation of the assessee and made the addition of Rs. 14,800/- u/s 69 of the Act.
7
12. On appeal, the C IT(A) deleted the addition observing that the explanation offered by the assessee appeared to be reasonable.
13. After hearing the rival submissions, we do not find any infirmit y in the order of CIT(A) on this issue. It is clear from the records that the payment to Kuljit Harvester was made after 6PM on 5.6.2009. There is nothing on record to controvert the above contention of the assessee. Accordingl y, we uphold the order of C IT(A) and reject ground No.3 of the appeal.
14. In the result, the appeal is dismissed.
Order Pronounced in the Open Court on 28.01.2016
Sd/- Sd/-
(RANO JAIN) (H.L.KARWA)
ACCOUNTANT MEMBER VICE PRESIDENT
Dated 28 t h January, 2016
Rkk
Copy to:
1. The Appellant
2. The Respondent
3. The CIT
4. The CIT(A)
5. The DR