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 5, Cited by 1]

Income Tax Appellate Tribunal - Jaipur

Zila Parishad, Baran vs Income Tax Officer Tds, Kota on 12 May, 2022

                  vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
 IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, "B" JAIPUR

      Jh lana hi xkslkbZ] U;kf;d lnL; ,oa Jh jkBkSM+ deys'k t;arHkkbZ] ys[kk lnL; ds le{k
BEFORE: SHRI SANDEEP GOSAIN, JM & SHRI RATHOD KAMLESH JAYANTBHAI, AM

                       vk;dj vihy la-@ITA No. 148/JP/2021
                      fu/kZkj.k o"kZ@Assessment Year : 2018-19.
Zila Parishad,                                cuke The Income Tax Officer
Mini Secretariat Expansion,                    Vs.      TDS
Block-1, Collectorate,                                  Kota.
Baran.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No. JDHZ00048G
vihykFkhZ@Appellant                        izR;FkhZ@Respondent

      fu/kZkfjrh dh vksj ls@ Assessee by :   Shri Manish Agarwal (CA)
      jktLo dh vksj ls@ Revenue by:          Smt. Runi Pal, Addl. CIT

                 lquokbZ dh rkjh[k@ Date of Hearing :    04.05.2022.
      ?kks"k.kk dh rkjh[k@ Date of Pronouncement :       12/05/2022.

                                        vkns'k@ ORDER

PER SANDEEP GOSAIN, JM :

This appeal by the assessee is directed against the order of ld. CIT (A), National Faceless Appeal Centre (NFAC) Delhi dated 27.07.2021 passed under section 250 of the IT Act, 1961 for the assessment year 2018-19, wherein the grounds raised by the assessee are as under :-

1. On the facts and in the circumstances of the case and in law, ld. CIT (A) erred in dismissing appeal of assessee in limine, by not condoning the delay in filing appeal, that arose due to unavoidable circumstances.
2. On the facts and in the circumstances of the case and in law, ld. CIT (A) erred in confirming the order passed by ld. ITO TDS arbitrarily and by completely brushing aside the submission made and evidences adduced.

Appellant prays that appeal of assessee deserved to be decided on merits. 2.1 That ld. CIT (A) has further erred in confirming the TDS demand computed by ld. ITO TDS at Rs. 59,17,023/- arbitrarily.

2

ITA No. 148/JP/2021

Zila Parishad, Baran.

2.2 That ld. CIT (A) has further erred in confirming the interest on TDS computed by ld. ITO TDS at Rs. 12,64,831/- arbitrarily.

2.3 That ld. CIT (A) has erred in ignoring the fact that in case of payment to HUDCO, TDS was not required to be deducted by assessee. Without prejudice to ground of appeal no. 2.3 above, 2.4 Ld. CIT (A) has ignored the fact that the recipient company i.e. HUDCO has issued the certificate under Form 26A as prescribed in section 201 of the Income Tax Act, 1961, therefore, the assessee shall not be deemed to be an assessee in default and accordingly not liable for the consequences for non-deduction of tax at source u/s 201 of the Income Tax Act, 1961.

3. That the appellant craves the right to add, delete, amend or abandon any of the grounds of appeal either before or at the time of hearing of appeal.

2. In ground no. 1 the assessee challenged the action of the ld. CIT (A) by arbitrarily dismissing the appeal of the assessee in limine, by not condoning the delay and without considering the fact that delay in filing the appeal is due to unavoidable circumstances.

3. Before us, the ld. A/R for the assessee has stated that assessee is a State Government body and not well versed with the taxation matters and acted in bonafide by trying to resolve the matter through constant correspondence with Income Tax Department and authorities of HUDCO after getting the order of assessment under section 201 of the I.T. Act, 1961 wherein the AO passed the order to deposit non deduction of tax of Rs. 59,17,023/- along with interest under section 201(1A) of Rs. 12,64,831/- totaling Rs. 71,81,854/-. Later on the assessee was advised to file appeal before the ld. CIT (A) and accordingly the appeal was filed on 25.12.2019 with a delay of 168 days. The ld. A/R submitted that the delay was caused due to constant discussion with Income Tax Department and HUDCO and 3 ITA No. 148/JP/2021 Zila Parishad, Baran.

consultation with the assessee's counsel. During the course of appellate hearing, the ld. Counsel for the assessee apprised the ld. CIT (A) all these facts and requested to condone the delay in filing of the appeal and prayed that the appeal be decided on merits. However, the ld. CIT (A) without considering request, grossly erred in dismissing the appeal on account of delay in filing of the appeal and without considering the case on merits, and relying on certain decisions observed that the reasons provided by the assessee are not sufficient to condone the delay. At the time of hearing, the ld. A/R drawn our attention to assessee's paper book page 9 wherein vide Notification No. 26/2019/F. No. 275/15/2018-IT(B) dated 20th March, 2019 the CBDT has granted exemption from TDS under section 194A(3)(iii)(f) of the I.T. Act, 1961 to the HUDCO. The ld. A/R, therefore, submitted that the action of the ld. CIT (A) is totally unjustified in holding the assessee as assessee in default for non deduction of tax at source on the interest payment made to HUDCO. He further submitted that it is neither the case wherein casual approach is followed by assessee nor there is deliberate delay, instead there were sufficient causes which resulted in the delay in filing of the appeal before ld. CIT (A). The ld. A/R submitted that the case law relied upon by the ld. CIT (A) is distinguishable on facts as in that case no plausible explanation was offered for delay in filing the appeal rather lethargic approach was taken. Concluding the submission, the ld. A/R stated that the ld. CIT (A) dismissed the appeal of the assessee as un-admitted being barred by time limitation under section 249(2). The ld. A/R placing reliance on various decisions of Hon'ble High Courts and the decision of Jaipur Bench of the Tribunal, prayed that the appeal of the assessee be restored back to the file of Assessing Officer after 4 ITA No. 148/JP/2021 Zila Parishad, Baran.

condoning the delay as assessee has in possession of necessary certificates which the AO can verify and pass the order accordingly.

4. On the other hand, the ld. D/R relied on the order of the lower authorities.

5. We have heard the rival submissions and perused the material available on record. Considering the totality of facts and circumstances of the case, we are of the view that the delay caused was beyond control of assessee. The assessee being a Government department, has to follow its rules and regulations and it is possible that assessee like Zila Parishad are less conversant with the Income-tax rules which has also caused delay in filing of the appeal before the ld. CIT (A). However, following the various judicial pronouncements of Hon'ble High Courts and decisions of Jaipur Bench of the Tribunal and in the interest of natural justice, we condone the delay of 168 days in filing of the appeal before the ld. CIT (A). From record it is seen that assessee has filed the certificate obtained from HUDCO before ld. CIT (A) also. However, the ld. CIT (A) has failed to appreciate the same. We, thus, we set aside the order of the ld. CIT (A) and remand the matter back to the record of the Assessing Officer for giving one more opportunity to the assessee to present its case and deciding the issue afresh on merits.

6. Since we have remanded the appeal to the file of Assessing Officer for deciding afresh on merits, the other grounds raised has become academic in nature and needs no adjudication.

5

ITA No. 148/JP/2021

Zila Parishad, Baran.

7. In the result, appeal of the assessee is allowed for statistical purposes.

Order is pronounced in the open court on 12/05/2022.

                     Sd/-                                      Sd/-

        ¼ jkBkSM+ deys'k t;arHkkbZ] ½                     ¼lanhi xkslkbZ½
 (RATHOD KAMLESH JAYANTBHAI)                            (SANDEEP GOSAIN)
 ys[kk lnL;@Accountant Member                   U;kf;d lnL;@Judicial Member
Tk;iqj@Jaipur
fnukad@Dated:- 12/05/2022.
das/


vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Zila Parishad, Baran.
2. izR;FkhZ@ The Respondent-The ITO TDS, Kota.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File {ITA No. 148/JP/2021} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar