Income Tax Appellate Tribunal - Jaipur
Devendra Kumar Jain, Jaipur vs Ito, Jaipur on 22 December, 2016
vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL,
JAIPUR BENCHES (SMC), JAIPUR
Jh HkkxpUn] ys[kk lnL; ds le{k
BEFORE: SHRI BHAGCHAND, ACCOUNTANT MEMBER
vk;dj vihy la-@ITA No. 322/JP/2016
fu/kZkj.k o"kZ@Assessment Year : 2008-09
Shri Devendra Kumar Jain cuke The ITO
128, Krishna Marg, Kasturba Nagar Vs. Ward- 3(1)
Nirman Nagar Jaipur Jaipur
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ADHPJ 7895 G
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksj ls@Assessee by: None
jktLo dh vksj ls@ Revenue by :Smt. Poonam Rai, DCIT-. DR
lquokbZ dh rkjh[k@ Date of Hearing : 08/12/2016
?kks"k.kk dh rkjh[k@ Date of Pronouncement : 22 /12/2016
vkns'k@ ORDER
PER BHAGCHAND, AM
The assessee has filed an appeal against the order of the ld.
CIT(A)-1, Jaipur dated 15-01-2016 for the assessment year 2008-09 raising therein following grounds:-
''1. The ld. CIT(A)-1, Jaipur has erred in law and on facts in sustaining the reassessment proceedings which were solely based on audit para 2 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
2. Without prejudice to above, the ld. CIT(A)-1,Jaipur has further erred in sustaining the following additions additional evidence in reassessment proceedings:-
(a) Rs. 3,60,000/- disallowed u/s 40(a)(ia) for alleged not deduction of tax at source ignoring the fact that the deductees (i.e. the recipients of amount from the assessee) had furnished the Form 15-I
(b) Rs. 1,903/- representing difference of amount received from the insurance company and the written down value of asset, which was considered while computing the allowable depreciation as provided in Section 32 of the Income Tax Act.
3. That the appellant craves leave to add, alter, amend or abandon any of the grounds of appeal either before or at the time of hearing.
2.1 None attended the proceedings on behalf of the assessee on the date of hearing the appeal. However, the written submission was filed by the ld. AR of the assessee with the prayer to decide the appeal on merit accordingly.
3.1 Apropos Ground No. 1 of the assessee, the facts as emerges from the order of the ld. CIT(A) is as under:-
3.1.2 (i) I have duly considered the submissions of the appellant, assessment order and the material placed on record. The appellant is engaged in the business of transportation of goods using own truck as well as hired trucks and other heavy goods vehicles owned by others. The original assessment was completed u/s 143(3) on 25-10-
2010 determining total income of Rs. 5,07,380/ against returned income of Rs. 4,07,380/-. Subsequently, the case of 3 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
the appellant was reopened u/s 147 of the Act by issuing notice u/s 148 of the Act on 29-08-2012 i.e. within a period of 4 years from the end of the relevant assessment year and the total income of the appellant was determined at Rs. 8,71,150/- u/s 143(3)/147 of the Act on 29-08-2013. It may be mentioned that it appears from the assessment order made u/s 143(3)/147 of the Act that the appellant has neither sought reason for reopening the case u/s 147 of the Act nor raised any objection before the AO and participated in the reassessment proceedings.
(ii) During appellate proceedings, it was the contention of the appellant that the reassessment proceedings were initiated on the basis of the audit party only and thus the reassessment order is bad in law. In support of its contention, it relied on a number of judicial pronouncements.
(iii) It is noted from the original assessment order that the issues on which reassessment proceedings were initiated u/s 147 of the Act were not looked into by the AO. Even otherwise, the appellant has not brought on record any material which may indicate that the issues on the basis of which the case of the appellant was reopened has been examined by the AO at the time of original assessment.
(iv) It may be mentioned that the Hon'ble Apex Court in the case of CIT vs. P.V.S. Beedies (P) Ltd. 237 ITR 13 held as under:-
''It appeared that the reopening of assessment was done because in the original assessment donations made to charitable trust were held by the Income tax Officer to be eligible for deduction under section 80G. But subsequently it was pointed out by the internal audit party that the recognition which had been granted to the Trust had expired on 22-09- 1972. That means it had expired before 1-04-1973. Therefore, in the relevant years of account this trust was not a recognised charitable trust. In that view of the matter, the donation to Trust did not qualify for deduction under section 80G as a 4 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
donation made to a recognised charity. Both the Tribunal and the High Court were in error in holding that the information given by the internal audit party could not be treated as information within the meaning of section 147(b) . The audit party had merely pointed out a fact which has been overlooked by the Income tax Officer in the assessment. The fact that the recognition granted to this charitable trust had expired on 22- 09-1972, was not noticed by the Assessing Officer. This was not a case of information on a question of law. The dispute as to whether re opening is permissible after the audit party expresses an opinion on a question of law is now being considered by a larger Bench of this court. There can be no dispute that the audit party is entitled to point out a factual error or omission in the assessment. Reopening of the case on the basis of a factual error pointed out by the audit party is permissible under law. In view of that we hold that reopening of the case under section 147(b) in the facts of this case was on the basis of factual information given by the internal audit party and was valid in law. The judgment under appeal is set aside to this extent.''
(v) Thus it is clear from the above referred decision of Hon'ble Apex Court that it upheld the reopening uu147 of the Act on the basis of factual matters brought to the notice of AO through audit para. It is a mater of fact that the appellant has not deducted tax at source while making payment to sub-contractor (Shri Arihant Jain) and in view of the provision of Section 40(a)(ia) of the Act, the said amount is to be added to be added to the income of the appellant. Further, in the case of Raymond's Woolen Ltd. 236 ITR 34 (SC), it has been held in the Hon'ble Apex Court that the sufficiency of the reasons for re-opening of the assessment cannot be looked into by the Courts Further, in the case of ACIT vs. Rajesh Jhaveri Stock Brokers (P) Ltd. (2007) 291 ITR 500 (SC), it was held by the Apex Court that if the AO, for whatever reason, has reason to believe that income has escaped assessment, it confers jurisdiction to reopen the assessment.
(vi) In view of the above discussion and looking to the totality of the facts and circumstances of the case, it is held that the AO was justified in reopening the case of the 5 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
appellant u/s 147 of the Act. Therefore, this ground of appeal is rejected.
3.2 I have heard the ld. DR and perused the materials available on record including the written submission filed by the ld. AR of the assessee. From the perusal of the figures of the Profit & Loss Account, the amount of Trailer Rent of Rs. 3,60,000/- was shown as in independent item of expense. Further this amount was also shown in the Tax Audit Report as payments to specified persons u/s 40A(2)(b). Thus, it could not be presumed that the AO had not verified the expense about its allowability or otherwise as stated by the ld. CIT(A). The AO is not supposed to make all that as part of the assessment order. He is supposed to make the enquiries to be part of assessment order where he is not satisfied and where he holds different views. The decision of the ITAT, Jaipur Bench in the case of Arvind Bhartiya Vidhyalaya Samti vs. ITO [XXXII Tax World 155 (2004) relied on by the assessee is squarely fit to the present case wherein the Hon'ble bench held as such. The copies of documents submitted in the form of Paper Book further reveals that the case was reopened solely on the basis of the major audit para. This indicates that there was no application of mind by the AO as provided in section 147 of the Act . The ld. AR of the assessee relied on various case 6 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
laws which were taken into consideration. Further in the case of ACIT, Circle, Barmer Vs. Shri Nakhat Singh Bhati [49 Tax World 111 (Jodhpur)] order dated 14.02.2013 for the A.Y.2008-09, it was held that since the reopening of the assessment u/s 147 of the Act was solely based on the objection of audit para, therefore the reassessment proceedings are not valid. The assessment framed u/s 147 is null & void. Respectfully following the aforesaid decisions, I do not support the decision of the ld.
CIT (A) in sustaining the reassessment proceedings and hold the reassessment proceedings u/s 147 as null and void. Thus this ground of appeal is decided in favor of the assessee assessee and direct the AO to restore the total income as determined u/s 143(3) vide order dated 25.10.2010 as the assessed income for the AY 2008-09.
4.1 Apropos Ground No. 2 (a) and 2(b) of the assessee, the facts as emerges from the order of the ld. CIT(A) is as under:-
3.2.2 Determination 2(A)
(i) I have duly considered the submissions of the appellant, material placed on record and the assessment order. The appellant made payment of Rs. 3,60,000/- to Shri Arihant Jain without TDs in violation of provisions of Section 40(a)(ia) of the Act and the appellant failed to file Form No. 15-I within the stipulated time with the prescribed authority. It would be appropriate to reproduce the provisions of Section 194(c(3) of the Act and the Rule 29D of the IT Rules as under:-7 ITA No. 332/JP/2016
Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
194C (3) No deduction shall be made under sub-section (1) or sub-section 2(2) from -
(i) The amount of any sum credited or paid or likely to be credited or paid to the account of, or to, the contractor or sub-contractor, if such sum does not exceed twenty thousands rupees.
Provided that where the aggregate of the amounts of such sums credited or paid or likely to be credited or paid during the financial year exceeds fifty thousand rupees, the person responsible for paying such sums referred to in sub-section (1) or, as the case may be, sub-section (2) shall be liable to deduct income tax [under this section] Provided that no deduction shall be made under sub-section (2), from the amount of any sum credited or paid or likely to be credited or paid during the previous year to the account of the sub-contractor during the course of business of plying, hiring or leasing goods carriages on production of a declaration to the person concerned paying or crediting such sum, in the prescribed form and verified in the prescribed manner and within such time as many be prescribed, if such sub-contractor is an individual who has not owned more than two goods carriages at any time during the previous year:
Provided also that the person responsible for paying any sum as aforesaid to the sub-contractor referred to in the second proviso shall furnish to the prescribed income tax authority or the person authorized b it such particulars as may be prescribed in such form and within such time as may be prescribed: or Form of declaration under second proviso / third person to clause (i) of sub-section (3) of Section 194 C 8 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
29D.(1) The declaration under the second proviso to clause (i) and sub-section (3) of Section 194C by a sub- contractor shall be in form no. 15-I and shall be verified in the manner indicated therein by such Sub-Contractor (2) The declaration referred to in sub-rule (1) may be furnished to the contractor responsible for paying or crediting any sum to the account of the Sub-Contractor before the event of such sum being credited or paid to such Sub-Contractor.
(3) The particulars under the third proviso to clause (i) of sub-section (3)of Section 194C to be furnished by a contractor responsible for paying any sum to such Sub-
Contractor shall be in form no. 15J (4) The particulars referred to in Sub-rule (3) shall be furnished.
(i) to the Commissioner of Income-tax, so designated by the Chief Commissioner of Income-tax, within whose area of jurisdiction, the office of the contractor referred to in sub- rule (3) is situated.
(ii) Thus it is noted from the above provisions that if the contractor receives Form No. 15-I from any Sub-Contractor for non-deduction of tax at source, then the said 15-I shall be furnished to the designated Commissioner within the stipulated time.
(iii) It was the contention of the appellant that at the original assessment stage, the original form 15-I were produced before the AO and being fully satisfied, the AO did not draw any adverse inference, however, the appellant failed to substantiate its contention with any evidence. During appellate proceedings, the A.R. was required to file the evidence when the Form No.15-I was issued by Shri Arihant Jain were filed with the prescribed authority, however, the same was not furnished and it was submitted 9 ITA No. 332/JP/2016 Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
that the same is not traceable. Thus the appellant did not comply with the requirements of Rule 29D and it has not deducted tax at source and thus violated the provisions of Section 40(a)(ia) of the Act.
(iv) During the appellate proceedings, the A.R. relied upon the case of Shyam Sunder Kailash Chand vs. ITO (ITAT-Jaipur), ITO vs. Rajesh Kr Garg (ITAT- Kolkata) and Karwat Steel Traders vs. ITO (ITAT - Mumbai). I have gone through the said decisions and found them to be distinguishable on facts as in all of them, the relevant forms were filed with the concerned Commissioner of Income Tax, whereas in the instant case under consideration, no such evidence was filed though specifically required at the appellate stage.
(v) In view of the above discussion and looking to the totality of facts and circumstances of the case, it is held that AO was justified in making disallowance u/s 40(a)(ia) of the Act.
Determination 2© (vii) This ground pertains to addition of Rs. 1,903/- being amount relating to insurance claim received in excess of the WDV of motor cycle as appearing in the books of account. During appellate proceedings, it was submitted that the motor cycle was forming part of Block of Plant and Machinery for computation of depreciation. As per Rules, the amount received on account of sale, discard etc. the actual amount is reduced from the value of the Block of Asset before calculating the depreciation for the year. In the present case, the gross amount received from the insurance company was reduced form the value of block of plant and machinery before the calculating the depreciation for the year. Accordingly, the amount of insurance claim over the WDV has to be deducted from the net profit as per profit and loss account for computing the taxable business income as the depreciation for the year has been calculated at the reduced value of block of plant and machinery.
10 ITA No. 332/JP/2016Devendra Kumar Jain vs. ITO Ward- 3 (1), Jaipur .
(viii) The same submissions were also made before the AO but without any details in this regard. During appellate proceedings, no details were furnished to verify the veracity of the contentions of the appellant. Therefore, no relief could be granted to the appellant. Hence, this ground of appeal is rejected.
Since it has been held in Ground No. 1 (supra) that reassessment proceedings are null and void, therefore, the Ground No. 2 (a) & (b) of the appeal of the assessee become infructuous and do not require any adjudication.
5.0 In the result, the appeal of the assessee is allowed as indicated above.
Order pronounced in the open court on 22 /12/2016 Sd/-
¼HkkxpUn½
(Bhagchand)
ys[kk lnL;@Accountant Member
Tk;iqj@Jaipur
fnukad@Dated:- 22 /12/ 2016
*Mishra
vkns'k dh izfrfyfi vxzfs "kr@Copy of the order forwarded to:
1. vihykFkhZ@The Appellant- Shri Devendra Kumar Jain,Jaipur
2. izR;FkhZ@ The Respondent- The ITO, Ward- 3 (1), Jaipur
3. vk;dj vk;qDr¼vihy½@ CIT(A).
4. vk;dj vk;qDr@ CIT,
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No. 332/JP/2016 ) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar