Income Tax Appellate Tribunal - Rajkot
Siyaram Metals Pvt. Ltd.,, Jamnagar vs Asstt. Commr. Income Tax, Cen.Cir.1,, ... on 14 March, 2017
आयकर अपील य अ
धकरण, राजकोट यायपीठ, राजकोट ।
IN THE INCOME TAX APPELLATE TRIBUNAL
RAJKOT BENCH, RAJKOT
[ Conducted through E-Court at Ahmedabad ]
BEFORE SHRI RAJPAL YADAV, JUDICIAL MEMBER And
SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER
आयकर अपील सं./I.T.A. No.360/RJT/2016
( नधा रण वष / Assessment Year : 2007-08)
Siyaram Metals Pvt.Ltd. बनाम/ The CIT(Appeals)-XI
B-18, Shanker-Tekri Vs. Ahmedabad
Udyognagar, Jamnagar
थायी ले खा सं . /जीआइआर सं . / PAN/GIR No. AAECS 2779 P
(अपीलाथ /Appellant) .. ( यथ / Respondent)
अपीलाथ ओर से / Appellant by : Shri Sagar Shah, AR
यथ क! ओर से/Respondent by : Shri Yogesh Pandey, CIT-DR
ु वाई क! तार ख /
सन Date of Hearing 20/03/2017
घोषणा क! तार ख /Date of Pronounce ment 14/03/2017
आदे श / O R D E R
PER PRADIP KUMAR KEDIA, AM :
The captioned appeal by the Assessee is directed against the order of the Commissioner of Income Tax(Appeals)-11, Ahmedabad [CIT(A) in short] dated 21/07/2016 for the Assessment Year (AY) 2007-08.
2. The grounds of appeal raised by the Assessee read as under:-
1. The learned Commissioner of Income Tax (A)-11, Ahmedabad has erred in law as well as on facts in not dealing with the various grounds ITA No. 360 /RJT/2016 Siyaram Metals Pvt.Ltd. Vs. CIT(A) Asst.Year - 2007-08 -2- of appeal raised by the appellant company and has dealt with only one ground and rest of the grounds raised in appeal has not been dealt with in the appellate order and thus the order passed by the learned Commissioner of Income Tax, Appeals - 11, is bad in law as well as on facts.
2. The learned Commissioner of Income Tax, Appeals -11, Ahmedabad has erred in law as well as on facts to appreciate the fact that the Notice of demand served on the appellant is bad in law as well as on factsas since there is no fresh addition in the order passed under section 153A r. w. s. 143(3) of the Act dated 28-02-2015 even though the interest liability has been raised on the appellant company.
3. The learned Commissioner of Income Tax (A)-11, Ahmedabad has erred in law as well as on facts in upholding the working of the notice of demand for the year under consideration by the Asstt. Commissioner of Income-tax, Central Circle - 1,Rajkot.
4. The learned Commissioner of Income Tax (A)-11, Ahmedabad has erred in law as well as on facts in not taking into account the ground raised regarding the calculation of the interest under section 234A of the Act by the appellant while deciding the appeal of the appellant company and thus the order passed by the learned Commissioner of Income Tax, A - 11 grossly violate the principles of natural justice.
5. The learned Commissioner of Income Tax (A)-11, Ahmedabad has erred in law as well as on facts in not considering the ground raised regarding the calculation of the interest under section 234 A & 234B of the Act and the period for which it is chargeable.
6. The learned Commissioner of Income Tax ( A ) - 11 has erred in law as well as on facts in holding that the assessment order which is under appeal has been determined at Rs. 3,23,92,170/-. The learned CIT(A) failed to appreciate that the last income determined vide order dated 10-06-2010 has been determined as income under section 153A r.w.s.
143(3) of the Act.
ITA No. 360 /RJT/2016Siyaram Metals Pvt.Ltd. Vs. CIT(A) Asst.Year - 2007-08 -3-
7. The learned Commissioner of Income Tax (A)-11, Ahmedabad has erred in law as well as on facts while not taking into consideration the calculation of interest under section 234A and 234B of the Act as the tax already determined in earlier assessment and paid by the appellant has not been deducted from the tax liability for the calculation of the interest under section 234A and 234B of the Act.
8. The learned Commissioner of Income Tax(A)-11, Ahmedabad has erred in law in not taking into account the calculation of interest and period for which the interest is payable by the appellant under section 234A and 234 B of the Act.
9. The learned Assistant Commissioner of Income Tax, Central Circle - 1, Rajkot and the learned Commissioner of Income Tax ( A ) - 11 has erred in law as well as on facts in appreciating the fact that there is no fresh addition under the order passed u/s. 153 A r.w.s. 143(3) then how the interest liability which has already been determined has changed.
3. Briefly stated, the assessee filed its return of income for AY 2007- 08 on 19/10/2007 declaring a total income of Rs.57,68,700/- which was processed under s.143(1) of the Income Tax Act, 1961 (hereinafter referred to as "the Act") without any modification. Thereafter, the case was selected for scrutiny and the assessment under s.143(3) of the Act was completed on 24/12/2009 determining the total income at Rs.21,60,27,110/-. Subsequently, after giving appeal effect to the CIT(A)'s dated 10/06/2010, the total income was revised at Rs.3,23,92,170/-. Further rectification was carried out under s.154 of the Act vide order dated 22/02/2013 wherein the total income was remained unchanged at Rs.3,23,92,170/- but income-tax demand was revised due ITA No. 360 /RJT/2016 Siyaram Metals Pvt.Ltd. Vs. CIT(A) Asst.Year - 2007-08 -4- to revision of interest charged under s.234-B of the Act. Meanwhile, search action under s.132 of the Act was carried out at the premises of the assessee on 23/08/2012. Consequent to the search, proceedings under s.153A of the Act were initiated by issuing notice dated 09/05/2013. In response to the said notice under s.153A of the Act, the assessee filed return of income showing total income at Rs.57,68,697/-. The assessment under s.153A r.w.s.143(3) of the Act was finalized vide order dated 28/02/2015 wherein the income was assessed at the same figure at Rs.3,23,92,170/- as per regular assessment. The AO however saddled liability towards interest under s.234-A and 234-B of the Act on the Assessee. It is the case of the assessee that no fresh addition has been made in the order passed under s.153A of the Act and the interest liability, if any, on the earlier regular assessment as arising thereon has also been discharged by payment thereof. Therefore, once the interest liability has been calculated in the regular assessment, there is no scope of extending such liability again in the proceedings under s.153A of the Act when the taxable income has not been disturbed at all.
4. With the assistance of the ld.AR for the assessee Mr.Sagar Shah, we have perused the orders of the authorities below referred hereinabove as well as provisions of section 234-A & 234-B of the Act. The narrow question that arises for our determination is whether interest liability on tax under s.234A & 234B can be fastened on the assessee on the income ITA No. 360 /RJT/2016 Siyaram Metals Pvt.Ltd. Vs. CIT(A) Asst.Year - 2007-08 -5- already assessed in the course of regular assessment in the garb of fresh proceedings under s.153A of the Act when the income assessed earlier remains unaltered in section 153A proceedings also.
4.1. Relevant here to note text of section 234A(3) which reads as under:-
"234A. (3) Where the return of income for any assessment year, required by a notice under section 148 [or section 153A] issued [after the determination of income under sub-section (1) of section 143 or] after the completion of an assessment under sub-section (3) of section 143 or section 144 or section 147, is furnished after the expiry of the time allowed under such notice, or is not furnished, the assessee shall be liable to pay simple interest at the rate of [one] per cent for every month or part of a month comprised in the period commencing on the day immediately following the expiry of the time allowed as aforesaid, and,--
(a) where the return is furnished after the expiry of the time aforesaid, ending on the date of furnishing the return; or
(b) where no return has been furnished, ending on the date of completion of the reassessment or recomputation under section 147 [or reassessment under section 153A], on the amount by which the tax on the total income determined on the basis of such reassessment or recomputation exceeds the tax on the total income determined [under sub-section (1) of section 143 or] on the basis of the earlier assessment aforesaid."
[ underline is ours ] 4.2. We also reproduce herewith a text of section 234-B(3) of the Act as applicable at relevant time.
"234B(3) Where, as a result of an order of reassessment or recomputation under section 147 [or section 153A], the amount on which interest was payable under sub-section (1) I increased, the assessee shall be liable to pay simple interest at the rate of [one] per cent for every month or part of a month comprised in the period commencing on the day following [the date of determination of total income under sub-section (1) of section 143 [and ITA No. 360 /RJT/2016 Siyaram Metals Pvt.Ltd. Vs. CIT(A) Asst.Year - 2007-08 -6- where a regular assessment is made as is referred to in sub-section (1) following the date of such regular assessment] and ending on the date of the reassessment or recomputation under section 147 [or section 153A], on the amount by which the tax on the total income determined on the basis of the reassessment or recomputation exceeds the tax on the total income determined [under sub-section (1) of section 143 or] on the basis of the regular assessment aforesaid."
[ underline is ours ]
5. A bare reading of the text of both the sections, similarly worded, as underlined by us for the sake of convenience, unravel that the liability towards interest under s.234-A & 234-B would arise under s.153A only on the amount by which the tax on total income determined under s.153A exceeds tax amount on total income determined in any earlier assessment. Therefore, in our view, the fresh liability towards interest under s.234A & 234-B shall arise in pursuance of order under s.153A of the Act only upon increase in the total income determined qua the earlier assessment. The earlier regular assessment in the instant case survives and does not stands abated. The interest liability already determined thereon under s.234-A & 234-B survives and is an enforceable recovery as per law. Merely because fresh assessment has been carried out pursuant to search, the interest liability on the assessed income earlier cannot resurface on the same amount already assessed earlier in view of the scheme of the Act. Resultantly, in our view, liability towards interest under s.234-B & 234-C could not have been raised without disturbing the assessed income assessed earlier. As a ITA No. 360 /RJT/2016 Siyaram Metals Pvt.Ltd. Vs. CIT(A) Asst.Year - 2007-08 -7- result, we are inclined to agree with the case of the assessee seeking relief towards interest liability under s.234A & 234-B of the Act.
6. In the result, appeal of the assessee is allowed.
Order pronounced in the Court on 14/03/2017 at Ahmedabad.
Sd/- Sd/-
( RAJPAL YADAV) ( PRADIP KUMAR KEDIA )
JUDICIAL MEMBER ACCOUNTANT MEMBER
Ahmedabad ; Dated 14/03/2017
ट .सी.नायर, व.,न.स./T.C. NAIR, Sr. PS
आदे श क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent.
3. संबं
धत आयकर आयु.त / Concerned CIT
4. आयकर आय.
ु त(अपील) / The CIT(A)-11, Ahmedabad
5. 2वभागीय ,त,न
ध, आयकर अपील य अ
धकरण,राजोकट/DR,ITAT, Rajkot
6. गाड@ फाईल / Guard file.
आदे शानुसार/ BY ORDER,
स या2पत ,त //True Copy//
उप/सहायक पंजीकार (Dy./Asstt.Registrar)
आयकर अपील%य अ&धकरण, राजोकट / ITAT, Rajkot
1. Date of dictation .. 28.2.17 dictation-pad 8- pages attached at the end of this File)
2. Date on which the typed draft is placed before the Dictating Member .. 01/03/2017
3. Other Member...
4. Date on which the approved draft comes to the Sr.P.S./P.S.................
5. Date on which the fair order is placed before the Dictating Member for pronouncement......
6. Date on which the fair order comes back to the Sr.P.S./P.S.......14.3.17
7. Date on which the file goes to the Bench Clerk.....................14.3.17
8. Date on which the file goes to the Head Clerk..........................................
9. The date on which the file goes to the Assistant Registrar for signature on the order..........................
10. Date of Despatch of the Order..................