Income Tax Appellate Tribunal - Pune
Hazrat Fatema Girls High School, Nanded vs Ito Tds, Nanded on 10 July, 2024
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "A", PUNE
BEFORE SHRI INTURI RAMA RAO, ACCOUNTANT MEMBER
AND
SHRI VINAY BHAMORE, JUDICIAL MEMBER
आयकर अपील सं. / ITA Nos.312 to 315/PUN/2024
िनधा रण वष / Assessment Year : 2014-15
Hazrat Fatema Girls High School, Vs. ITO, TDS,
Irfan Nagar, Qudwai Nagar, Nanded
Nanded - 431 604
Maharashtra
TAN : NSKH01795D
Appellant Respondent
Assessee by : None
Revenue by : Shri Ramnath P. Murkunde
Date of hearing : 10.07.2023
Date of pronouncement : 10.07.2023
आदेश / ORDER
PER BENCH :
These are the appeals filed by the assessee against the separate orders of the Addl/JCIT(A)-4, Bengaluru, dated 08.01.2024 for the assessment year 2014-15 respectively.
2. Since the identical facts and common issues are involved in the captioned four appeals, we proceed to dispose of the same by this common order.
3. For the sake of convenience and clarity, the facts relevant to the appeal in ITA No.312/PUN/2024 are stated herein.
2ITA Nos.312 to 315/PUN/2024 ITA No.312PUN/2024 - A.Y. 2014-15 :
4. Briefly, the facts of the case are that the Assistant Commissioner of Income Tax, CPC- TDS, Ghaziabad issued an intimation u/s 200A r.w.s. 154 of the Income Tax Act, 1961 ('the Act') for the financial year 2013-14 levying a late fee under the provisions of section 234E of Rs.1,61,900/- (Rs.23,100/- for Q1 + Rs.24,900/- for Q2 + Rs.24,900/- for Q3 + Rs.89,000 for Q4) by stating that the appellant had failed to file the quarterly statement of TDS of first, second, third and fourth quarters for financial year 2013-14 in Form No.24Q. Accordingly, the ACIT, CPC- TDS, Ghaziabad had levied penalty of late fee of Rs.1,61,900/- (Rs.23,100/- for Q1 + Rs.24,900/- for Q2 + Rs.24,900/- for Q3 + Rs.89,000 for Q4) u/s.234E by intimation dated 11.02.2016, 13.08.2015, & 06.08.2015 respectively passed u/s 200A r.w.s. 154 of the Act.
5. Being aggrieved by the above intimation, an appeal was filed before the CIT(A) who vide impugned order confirmed the action of the CPC levying late fee u/s.234E placing reliance on the decision of Hon'ble Gujarat High Court in the case of Rajesh Kourani 83 taxmann.com 237.
6. Being aggrieved by the above decision of the CIT(A), the appellant is in appeal before us.
7. When the matter was called on, there was none to represent the case of the assessee despite due service of notice of hearing. We, therefore, proceed to dispose of the appeals ex parte qua the assessee after hearing the ld. Departmental Representative.
3ITA Nos.312 to 315/PUN/2024
8. We heard the ld. DR and perused the material on record. The only issue in the present appeal relates to the levy of late fees u/s.234E of the Act. The ACIT, CPC- TDS, Ghaziabad had levied penalty u/s.234E of the Act for belated submission of tax deducted at source statement during the financial year 2013-14. It is only w.e.f. 01.06.2015 an amendment was made u/s 200A of the Act providing that fee u/s 234E could be computed at the time of processing of the return of income and intimation could be issued specifying the same payable by the dedutor as fee u/s 234E of the Act. The Hon'ble Karnataka High Court in the case of Fatheraj Singhvi vs. Union of India, 73 taxmann.com 252 held that the provisions of section 234E of the Act are substantive in nature and the mechanism for computing the late fee was provided by the Parliament only w.e.f. 01.06.2015. Therefore, late fees u/s 234E of the Act can be levied only prospectively w.e.f. 01.06.2015. The relevant observation of the Hon'ble Karnataka High Court in the case of Fatheraj Singhvi (supra) are extracted hereunder :-
"19. Hence, it can be said that, the mechanism provided for enforceability of Section 200(3) or 206C (3) for filing of the statement by making it penal under Section 272A (2) (k) is done away in view of the insertion of Section 271H providing for penal provision for such failure to submit return. When the Parliament has simultaneously brought about Section 234E, Section 271H and the aforesaid proviso to Section 272A(2), it can be said that, the fee provided under Section 234E is contemplated to give a privilege to the defaulter to come out from the rigors of penalty provision under Section 271H (1) (a) if he pays the fee within one year and complies with the requirement of sub- section (3) of Section 271H.
20. In view of the aforesaid observations and discussion, two aspects may transpire one, for Section 234E providing for fee and given privilege to the defaulter if he pays the fee and hence, when a privilege is given for a particular purpose which in the present case is to come out from rigors of penal provision of Section 271H(1)(a), it cannot be said that the provisions of fee since creates a counter benefit or reciprocal benefit in favour of the defaulter in the rigors of the penal 4 ITA Nos.312 to 315/PUN/2024 provision, the provisions of Section 234E would meet with the test of quid pro quo.
21. However, if Section 234E providing for fee was brought on the state book, keeping in view the aforesaid purpose and the intention then, the other mechanism provided for computation of fee and failure for payment of fee under Section 200A which has been brought about with effect from 1.6.2015 cannot be said as only by way of a regulatory mode or a regulatory mechanism but it can rather be termed as conferring substantive power upon the authority. It is true that, a regulatory mechanism by insertion of any provision made in the statute book, may have a retroactive character but, whether such provision provides for a mere regulatory mechanism or confers substantive power upon the authority would also be a aspect which may be required to be considered before such provisions is held to be retroactive in nature. Further, when any provision is inserted for liability to pay any tax or the fee by way of compensatory in nature or fee independently simultaneously mode and the manner of its enforceability is also required to be considered and examined. Not only that, but, if the mode and the manner is not expressly prescribed, the provisions may also be vulnerable. All such aspects will be required to be considered before one considers regulatory mechanism or provision for regulating the mode and the manner of recovery and its enforceability as retroactive. If at the time when the fee was provided under Section 234E, the Parliament also provided for its utility for giving privilege under Section 271H(3) that too by expressly put bar for penalty under Section 272A by insertion of proviso to Section 272A(2), it can be said that a particular set up for imposition and the payment of fee under Section 234E was provided but, it did not provide for making of demand of such fee under Section 200A payable under Section 234E. Hence, considering the aforesaid peculiar facts and circumstances, we are unable to accept the contention of the learned counsel for respondent-Revenue that insertion of clause (c) to (f) under Section 200A(1) should be treated as retroactive in character and not prospective.
22. It is hardly required to be stated that, as per the well established principles of interpretation of statute, unless it is expressly provided or impliedly demonstrated, any provision of statute is to be read as having prospective effect and not retrospective effect. Under the circumstances, we find that substitution made by clause (c) to (f) of sub-section (1) of Section 200A can be read as having prospective effect and not having retroactive character or effect. Resultantly, the demand under Section 200A for computation and intimation for the payment of fee under Section 234E could not be made in purported 5 ITA Nos.312 to 315/PUN/2024 exercise of power under Section 200A by the respondent for the period of the respective assessment year prior to 1.6.2015. However, we make it clear that, if any deductor has already paid the fee after intimation received under Section 200A, the aforesaid view will not permit the deductor to reopen the said question unless he has made payment under protest.
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 1.6.2015 can be said as without any authority under law. Hence, the same can be said as 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 1.6.2015. 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 hereinabove, when the amendment made under Section 200A of the Act which has come into effect on 1.6.2015 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 1.6.2015. 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 6 ITA Nos.312 to 315/PUN/2024 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 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 1.6.2015 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 01.04.2015 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."
9. The ratio of the above decision was followed by the Co-ordinate Bench of Pune Tribunal in the case of (i) Gajanan Constructions vs. DCIT, 73 taxmann.com 380, (ii) Maharashtra Cricket Association, Pune vs. DCIT, 74 taxmann.com 6 and (iii) Webtrust Co. In (India) Pvt. Ltd. ACIT, CPC (TDS) in ITA Nos.1818 & 1819/PUN/2018 for Assessment Years 2013-14 & 2014-15, order dated 02.11.2021. In the circumstances, we direct the ACIT, CPC- TDS, Ghaziabad to delete the late fee being levied u/s.234E of the Act.
7ITA Nos.312 to 315/PUN/2024
10. In the result, the appeal filed by the assessee in ITA No.312/PUN/2024 for A.Y. 2014-15 stands allowed.
ITA No.313 to 315/PUN/2024 - A.Y. 2014-15 :
11. Since the facts and issues involved in remaining three appeals of the assessee are identical, therefore, our decision in ITA No.312/PUN/2024 shall apply mutatis mutandis to the remaining three appeals of the assessee in ITA Nos.313 to 315/PUN/2024 for A.Y. 2014- 15 respectively. Accordingly, the remaining three appeals of the assessee in ITA Nos.313 to 315/PUN/2024 for A.Y. 2014-15 stands allowed.
12. To sum up, all the four appeals of the assessee stands allowed.
Order pronounced on this 10th day of July, 2024.
Sd/- Sd/- (VINAY BHAMORE) (INTURI RAMA RAO) JUDICIAL MEMBER ACCOUNTANT MEMBER पुणे / Pune; दनांक / Dated : 10th July, 2024. Satish
आदेश क ितिलिप अ िे षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The Pr. CIT concerned.
4. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "A" ब च, पुणे / DR, ITAT, "A" Bench, Pune.
5. गाड फ़ाइल / Guard File.
आदेशानुसार / BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अिधकरण, पुणे / ITAT, Pune.