Income Tax Appellate Tribunal - Kolkata
Tewari Warehousing Co. Pvt. Ltd., ... vs Asst.Dcit(Cpc), Bangalore on 22 June, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL,
KOLKATA BENCH "B", KOLKATA
BEFORE SHRI MANISH BORAD, HON'BLE ACCOUNTANT MEMBER
AND SHRI SONJOY SARMA, HON'BLE JUDICIAL MEMBER
ITA No.331/Kol/2021
Assessment Year: 2018-19
TEWARI WAREHOUSING ADIT(CPC), Bengalore
CO. PVT. LTD.
6, Old Goragacha road,
Vs.
Hoboken Depot, P.O.
Brace Bridge, Kolkata -
700 088.
PAN: AADCT 3802 F
(Appellant) (Respondent)
Present for:
Appellant by : Shri Vikash Surana, CA
Respondent by : Smt. Ranu Biswas, ACIT, DR
Date of Hearing : 14.06.2022
Date of Pronouncement : 22.06.2022
ORDER
PER SONJOY SARMA, JM:
The present appeal has been preferred by the assessee against the order dated 27.07.2021 of the National Faceless Appeal Centre [hereinafter referred to as 'CIT'] passed u/s 250 of the Income Tax Act (hereinafter referred to as the 'Act'). The assessee in this appeal has taken the following grounds of appeal:
"1. For that the adjustment so made by AO CPC, Bangalore was outside the scope of section 143(1) of the IT Act.
2. For that the Ld. CIT(A) erred in confirming the disallowance u/s 36(1)(va) made by AO, CPC Bangalore vide 143(1) intimation Rs. 22,86,639/- being employee's contribution to PF & ESI delayed under relevant Act, although same paid before due date u/s 139(1) of the IT Act.
3. For that the amendment in section 36(1)(va) r.w. 43B is applicable from 01.04.2021 onwards and not retrospective.
4. Non credit of TDS as per 26As Rs. 1,46,75,366/-, credit allowed in intimation 143(1) Rs. 1,38,91,444/- page 4 of intimation. Besides TDS deducted by below 2 ITA No.331/KOL/2021 Tewari Warehousing Co. Pvt. Ltd.
A.Y. 2018-19 parties although form 16A read but non reflected in 26AS due to TDS return error by deductor:
Party TAN TDS amount
(Rs)
SSK Exports Ltd. CALS12170E 213706
SSK Exports Ltd. CALS12170E 211016
SSK Exports Ltd. CALS12170E 599714
1024436"
2. At the time of hearing, the ld. AR submits that the issue no. 1, 2 & 3 in this appeal is disallowance of sum of Rs. 22,86,639/- being contribution of employees' share towards ESI and PF set up for the welfare of the employee u/s 36(1)(va) read with section 2(24)(x) of the Income Tax Act, 1961 when the payments were made within the due dates of filing of return u/s 139 of the Income Tax Act, 1961.
3. While going through the material available on record it is find that there was a delay in depositing employee's as well as employer's contribution to the Employee's Provident Fund/ESI fund. However, the amount was deposited before the due date of the filing of the return. The instant this issue is squarely covered by the decision of the Hon'ble Jurisdictional Calcutta High Court in the case of CIT, Kolkata vs. M/s Vijay Shree Limited 43 taxman.com 396(Cal) which has been further followed by the Coordinate Calcutta Bench of this Tribunal in the case of Harendra Nath Biswas vs. DCIT in ITA No.186/Kol/2021 by the order dated 16.07.2021. The ld. DR fairly submitted there is no contrary to the case law cited above.
4. We find that the issue is covered in favour of the assessee as the assessment year involved is AY 2018-19 and the Explanation-5 inserted by Finance Act, 2021 to section 43B w.e.f. 01.04.2021 is not applicable to the assessment year under consideration. The relevant portion of the Coordinate Bench decision of the Tribunal in the case of Harendra Nath Biswas vs. DCIT (supra) for the sake of reference is reproduced as under:
" 2. The sole grounds of appeal raised by the assessee is against the Ld. CIT(A) in confirming the action of AO who disallowed/added back a sum of Rs. 1,10,62,263/- on account of delayed deposit of employees contribution to PF and ESI u/s 3 ITA No.331/KOL/2021 Tewari Warehousing Co. Pvt. Ltd.
A.Y. 2018-19 36(1)(va) read with Section 2(24)(x) of the Income Tax Act, 1961 ( hereinafter referred to as the Act) despite the assessee contributing/depositing the same before the due date of filing of return of income u/s 139(1) of the Act.
3. Brief facts of the case is that the CPC while processing the return disallowed/added Rs. 1,10,62,263/- on the ground that employees contribution to employees provident fund (EPF) and ESI fund has been deposited beyond the due date applicable under the provision of ESI Act, 1948 and EPF Act by invoking the provision of Section 36(1)(va) of the Act. Aggrieved by this disallowance, the assessee filed the appeal before the national Faceless Appeal Centre (NFAC), Delhi where the Ld. CIT(A) has taken note of the assessee's submission that no disallowance was warranted in respect of delayed deposit of employees contribution to EPF /ESI fund since the assessee has deposited the employees contribution in respect of both these Acts (EPF & ESI Act) before filing the return of income and relied on the various judicial decision including that of the jurisdictional Hon'ble High Court of Calcutta in the case of CIT vs. Vijayshree Ltd. in [2014] 43 taxman.com 396(Cal). However the Ld. CIT(A) did not accept the contentions of the assessee in this regard and by relying on the Explanation-5 below section 43B which was brought in by Finance Act, 2021 to deny the claim of assessee. Therefore, the assessee is before us by preferring this appeal.
4. We have heard both the parties and perused the record. First of all we do not countenance this action of the Ld. CIT(A) for the simple reason that the Explanation 5 was inserted by the Finance Act, 2021, with effect from 01.04.2021 and relevant assessment year before us is AY 2019-20. Therefore the law laid down by the Jurisdictional Hon'ble High Court will apply and since this Explanation-5 has not been made retrospectively. So we are inclined to follow the same and we reproduce the order of Hon'ble Calcutta High Court in the case of Vijayshree Ltd. supra wherein the Hon'ble Calcutta High Court has taken note of the Hon'ble Supreme Court decision in CIT vs. Alom Extrusion Ltd. reported in 390 ITR 306. The Hon'ble Calcutta High Court's decision in Vijayshree Ltd. supra is reproduced as under:
"This appeal is at the instance of the Revenue and is directed against an order dated 28th April, 2011 passed by the Income Tax Appellate Tribunal, "A" Bench, Kolkata in ITA No. 1091/Kol/2010 relating to assessment year 2006-07 by which the Tribunal dismissed the appeal preferred by the Revenue against the order of CIT(A).
The only issue involved in this appeal is as to whether the deletion of the addition by the AO on account of Employees 'Contribution to ESI and PF by invoking the provision of Section 36(1)(va) read with Section 2(24)(x) of the Act was correct or not.
It appears that the Tribunal below, in view of the decision of the Supreme Court in the case of Commissioner of Income Tax vs. Alom Extrusion Ltd., reported in 2009 Vol.390 ITR 306, held that the deletion was justified.
Being dissatisfied, the Revenue has come up with the present appeal.4 ITA No.331/KOL/2021
Tewari Warehousing Co. Pvt. Ltd.
A.Y. 2018-19 After hearing Mr. Sinha, learned advocate, appearing on behalf of the appellant and after going through the decision of the Supreme Court in the case of Commissioner of Income Tax vs. Alom Extrusion Ltd., we find that the Supreme Court in the aforesaid case has held that the amendment to the second proviso to the Sec 43(B) of the Income Tax Act, as introduced by Finance Act, 2003, was curative in nature and is required to be applied retrospectively with effect from 1st April, 1988.
Such being the position, the deletion of the amount paid by the Employees' Contribution beyond due date was deductible by invoking the aforesaid amended provisions of Section 43(B) of the Act.
We, therefore, find that no substantial question of law is involved in this appeal and consequently, we dismiss this appeal.
Urgent xerox certified copy of this order, if applied for, be supplied to the parties subject to compliance with all requisite formalities."
In the light of the aforesaid discussion we do not accept the Ld. CIT(A)'s stand denying the claim of assessee since assessee delayed the employees contribution of EPF & ESI fund and as per the binding decision of the Hon'ble High Court in Vijayshree Ltd. (supra) u/s 36(1)(va) of the Act since assessee had deposited the employees contribution before filing of Return of Income. Therefore, the assessee succeeds and we allow the appeal of the assessee."
5. In view of the above proposition of law and the issue being squarely covered in favour of the assessee, the issue no. 1, 2 & 3 is hereby allowed and the impugned addition made by the lower authorities is ordered to be deleted.
6. In ground no. 4, the appellant has contended that it has not been given due credit for prepaid taxes. Further he stated that the AO allowed credit of prepaid taxes of only Rs. 1,37,79,401/- as against a claim of Rs. 1,53,97,497/- and it is not attributable to the appellant and therefore, it may be allowed.
7. We, after hearing the submission of the ld. AR and objection raised by DR that the appellant has not filed any details/evidence regarding the TDS for which want to claim the benefit in absence of the same, no benefit can be provided to the appellant by the ld. CIT(A).
8. We after considering the facts and circumstances of the case and submission made by the parties, we are of the considered view and set aside the impugned issue and 5 ITA No.331/KOL/2021 Tewari Warehousing Co. Pvt. Ltd.
A.Y. 2018-19 remitted back to the file of the ld. AO for deciding the issue raised before us by way of speaking order. We also direct the assessee to remain vigilant in receiving the notices of hearing from the AO and should not request for any adjournment unless otherwise required for reasonable cause and should file all necessary documents at the time of hearing. Needless to mention here that the assessee should be given proper opportunity of being heard.
9. In the result, the appeal of the assessee is allowed for statistical purpose.
Order pronounced in the open court on 22.06.2022.
Sd/- Sd/-
(MANISH BORAD) (SONJOY SARMA)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Kolkata, Dated: 22.06.2022.
Biswajit, Sr. P.S.
Copy to:
1. The Appellant: Tewari Warehousing Co. Pvt. Ltd.
2. The Respondent: ADIT(CPC), Bengalore.
3. The CIT, Concerned, Kolkata
4. The CIT (A) Concerned, Kolkata
5. The DR Concerned Bench
//True Copy// [
By Order
Assistant Registrar
ITAT, Kolkata Benches, Kolkata