Income Tax Appellate Tribunal - Kolkata
M/S Shristi Infrastructure ... vs A.C.I.T.,Circle-11(2), Kolkata on 31 October, 2022
आयकर अपील य अ धकरण, कोलकाता पीठ ''सी'', कोलकाता
IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH: KOLKATA
ी संजय गग या यक सद यएवं ी गर श अ वाल लेखा सद यके सम
[Before Shri Sanjay Garg, Judicial Member & Shri Girish Agrawal,
Accountant Member]
I.T.A. No. 1228/Kol/2019
Assessment Year :2012-13
M/s Shristi Infrastructure Vs. ACIT, Circle-11(2), Kolkata
Development Corporation
Ltd.
(Formerly known as M/s
Shristi Housing Development
Ltd.), Plot No.X-1, 2 and 3,
Block-EP, Sector-V, Salt
Lake City, Kolkata-700091.
(PAN: AAMCS 2124 A)
Appellant / (अपीलाथ ) Respondent / ("#यथ )
Date of Hearing / 15.09.2022
सुनवाई क' त थ
Date of 31.10.2022
Pronouncement/
आदे श उ+घोषणा क' त थ
For the Appellant/ Shri Sunil Surana, CA
नधा1रती क' ओर से
For the Respondent/ Smt. Ranu Biswas, Addl. CITDR
राज व क' ओर से
ORDER / आदे श
Per Girish Agrawal, ACCOUNTANT MEMBER:
This appeal by the assessee is arising out of the order of Ld. CIT(A)-17, Kolkata in appeal No. 348/Ld. CIT(A)-17/Kol/17-18 dated 2 I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
29.11.2018 against the assessment order passed by the DCIT, Circle- 2(2), Kolkata u/s 143(3) of the Income-tax Act, 1961 (hereinafter referred to as the Act) dated 11.03.2015 for AY 2012-13.
2. Grounds taken by the assessee are reproduced as under:
1. For that the Ld. CIT(A) erred in confirming the addition of Rs.
4,22,409/- made u/s 36(1)(va) read with sec. 43B of the I.T.Act, when the employees contribution was duly paid within the time allowed for filing of the return.
2. For that the Ld. CIT(A) erred in confirming the addition of Rs. 1,35,72,058/- u/s 14A when there was no activity of the said investment, the investments were brought forwarded from earlier years and only one dividend was received, therefore there was no logic in applying the standard formula prescribed u/s 14A read with Rule 8D.
3. For that the Ld. CIT(A) erred in confirming the addition of Rs. 1,35,72,058/- when no such expenses were related or incurred for earning the exempt income.
4. For that on the facts and in the circumstances of the case the addition of Rs. 1,35,72,058/- was not justified.
3. Brief facts of the case from the records are that assessee filed its return of income on 29.09.2012 reporting Nil income. The original return was subsequently revised on 29.09.2013 wherein the loss of Rs. 68,95,685/- was claimed. Assessment proceedings were completed wherein ld.A.O made disallowance of Rs. 4,22,409/- u/s 36(1)(va) in respect of employees' contribution to provident fund and ESI which was deposited to the Govt. Account beyond the prescribed due date. Further, disallowance u/s 14A read with Rule 8D(2)(iii) was made of Rs. 1,35,72,058/- against the dividend income of Rs. 98,98,000/- earned by the assessee during the year. Thus the assessed income was computed at Rs. 70,97,780/-.
3I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
4. Aggrieved, the assessee went in appeal before the Ld. CIT(A) who confirmed the addition /disallowance made by the Ld. AO.
5. Before us, Shri Sunil Surana, CA represented the assessee and Ms. Ranu Biswas, Addl. CIT represented the department.
6. In respect of ground no. 1 relating to addition of Rs. 4,22,409/- made u/s 36(1)(va) read with Section 43B of the Act towards delay in depositing the amount of employees' contribution towards PF/ESIC,the Hon'ble Supreme Court in the most recent decision in the case of Checkmet Services Pvt. Ltd. vs. CIT [2020] 143 taxmann.com 178 (SC) dated 12.10.2022 has elaborately dealt with the issue holding that the addition so made is justified. The detailed findings in this respect by the Hon'ble Supreme Court are extracted as under:
"a) The deduction made by employers to approved provident fund schemes, is the subject matter of Section 36(1) (iv). It is noteworthy, that this provision was part of the original IT Act; it has largely remained unaltered. On the other hand, Section 36(1)(va) was specifically inserted by the Finance Act, 1987, w.e.f. 01-04-1988.
Through the same amendment, by Section 3(b), Section 2(24) - which defines various kinds of "income" - inserted clause (x). This is a significant amendment, because Parliament intended that amounts not earned by the assessee, but received by it, - whether in the form of deductions, or otherwise, as receipts, were to be treated as income. The inclusion of a class of receipt, i.e., amounts received (or deducted from the employees) were to be part of the employer/assessee's income. Since these amounts were not receipts that belonged to the assessee, but were held by it, as trustees, as it were, Section 36(1)(va) was inserted specifically to ensure that if these receipts were deposited in the EPF/ESI accounts of the employees concerned, they could be treated as deductions. Section 36(1)(va) was hedged with the condition that the amounts/receipts had to be deposited by the employer, with the EPF/ESI, on or before the due date. The last expression "due date"
was dealt with in the explanation as the date by which such amounts had to be credited by the employer, in the concerned enactments such as EPF/ESI Acts. Importantly, such a condition (i.e., depositing the amount on or before the due date) has not been 4 I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
enacted in relation to the employer's contribution (i.e., Section 36(1)(iv)).
b) The significance of this is that Parliament treated contributions under Section 36(1)(va) differently from those under Section 36(1)(iv). The latter (hereinafter, "employers' contribution") is described as "sum paid by the assessee as an employer by way of contribution towards a recognized provident fund". However, the phraseology of Section 36(1)(va) differs from Section 36(1)(iv). It enacts that "any sum received by the assessee from any of his employees to which the provisions of sub-clause (x) of clause (24) of section 2 apply, if such sum is credited by the assessee to the employee's account in the relevant fund or funds on or before the due date." The essential character of an employees' contribution, i.e., that it is part of the employees' income, held in trust by the employer is underlined by the condition that it has to be deposited on or before the due date.
c) The differentiation is also evident from the fact that each of these contributions is separately dealt with in different clauses of Section 36 (1). All these establish that Parliament, while introducing Section 36(1)(va) along with Section 2(24)(x), was aware of the distinction between the two types of contributions. There was a statutory classification, under the IT Act, between the two.
d) There is no doubt that in Alom Extrusions, this court did consider the impact of deletion of second proviso to Section 43B, which mandated that unless the amount of employers' contribution was deposited with the authorities, the deduction otherwise permissible in law, would not be available. This court was of the opinion that the omission was curative, and that as long as the employer deposited the dues, before filing the return of income tax, the deduction was available. A reading of the judgment in Alom Extrusions, would reveal that this court, did not consider Sections 2(24)(x) and 36(1)(va). Furthermore, the separate provisions in Section 36(1) for employers' contribution and employees' contribution, too went unnoticed.
e) When Parliament introduced Section 43B, what was on the statute book, was only employer's contribution (Section 36(1)(iv)). At that point in time, there was no question of employee's contribution being considered as part of the employer's earning. On the application of the original principles of law it could have been treated only as receipts not amounting to income. When Parliament introduced the amendments in 1988-89, inserting Section 36(1)(va) and simultaneously inserting the second proviso of Section 43B, its intention was not to treat the disparate nature of the amounts, similarly. As discussed previously, the memorandum introducing the Finance Bill clearly stated that the provisions - especially 5 I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
second proviso to Section 43B - was introduced to ensure timely payments were made by the employer to the concerned fund (EPF, ESI, etc.) and avoid the mischief of employers retaining amounts for long periods. That Parliament intended to retain the separate character of these two amounts, is evident from the use of different language. Section 2(24)(x) too, deems amount received from the employees (whether the amount is received from the employee or by way of deduction authorized by the statute) as income - it is the character of the amount that is important, i.e., not income earned. Thus, amounts retained by the employer from out of the employee's income by way of deduction etc. were treated as income in the hands of the employer. The significance of this provision is that on the one hand it brought into the fold of "income" amounts that were receipts or deductions from employees income; at the time, payment within the prescribed time - by way of contribution of the employees' share to their credit with the relevant fund is to be treated as deduction (Section 36(1)(va)). The other important feature is that this distinction between the employers' contribution (Section 36(1)(iv)) and employees' contribution required to be deposited by the employer (Section 36(1)(va)) was maintained - and continues to be maintained. On the other hand, Section 43B covers all deductions that are permissible as expenditures, or out-goings forming part of the assessees' liability. These include liabilities such as tax liability, cess duties etc. or interest liability having regard to the terms of the contract. Thus, timely payment of these alone entitle an assessee to the benefit of deduction from the total income. The essential objective of Section 43B is to ensure that if assessees are following the mercantile method of accounting, nevertheless, the deduction of such liabilities, based only on book entries, would not be given. To pass muster, actual payments were a necessary pre- condition for allowing the expenditure.
f) The distinction between an employer's contribution which is its primary liability under law - in terms of Section 36(1)(iv), and its liability to deposit amounts received by it or deducted by it (Section 36(1)(va)) is, thus crucial. The former forms part of the employers' income, and the later retains its character as an income (albeit deemed), by virtue of Section 2(24)(x) - unless the conditions spelt by Explanation to Section 36(1)(va) are satisfied i.e., depositing such amount received or deducted from the employee on or before the due date. In other words, there is a marked distinction between the nature and character of the two amounts - the employer's liability is to be paid out of its income whereas the second is deemed an income, by definition, since it is the deduction from the employees' income and held in trust by the employer. This marked distinction has to be borne while interpreting the obligation of every assessee under Section 43B.
6I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
g) The non-obstante clause in section 43B would not in any manner dilute or override the employer's obligation under section 36(1)(va) to deposit the amounts retained by it or deducted by it from the employee's income, unless the condition that it is deposited on or before the due date, is correct and justified. The non-obstante clause has to be understood in the context of the entire provision of Section 43B which is to ensure timely payment before the returns are filed, of certain liabilities which are to be borne by the assessee in the form of tax, interest payment and other statutory liability. In the case of these liabilities, what constitutes the due date is defined by the statute. Nevertheless, the assessees are given some leeway in that as long as deposits are made beyond the due date, but before the date of filing the return, the deduction is allowed. That, however, cannot apply in the case of amounts which are held in trust, as it is in the case of employees' contributions- which are deducted from their income. They are not part of the assessee employer's income, nor are they heads of deduction per se in the form of statutory pay out. They are others' income, monies, only deemed to be income, with the object of ensuring that they are paid within the due date specified in the particular law. They have to be deposited in terms of such welfare enactments. It is upon deposit, in terms of those enactments and on or before the due dates mandated by such concerned law, that the amount which is otherwise retained, and deemed an income, is treated as a deduction. Thus, it is an essential condition for the deduction that such amounts are deposited on or before the due date. If such interpretation were to be adopted, the non-obstante clause under Section 43B or anything contained in that provision would not absolve the assessee from its liability to deposit the employee's contribution on or before the due date as a condition for deduction." 6.1. Respectfully following the decision of Hon'ble Supreme Court which squarely covers the issue in hand, we dismiss the ground raised by the assessee to sustainthe addition of Rs. 4,22,409/-.
7. On the ground relating to disallowance u/s 14A of the Act read with Rule 8D(2)(iii) for Rs. 1,35,72,058/-, ld. Counsel for the assessee at the threshold submitted that the issue is squarely covered by the decision of Co-ordinate Bench of ITAT, Kolkata in assessee's own case in the immediately preceding year i.e. AY 2011-12 in ITA No. 60/Kol/2020 dated 11.08.2020. He submitted that there are no changes in the facts and circumstances and position of law in the year 7 I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
under consideration vis-à-vis AY 2011-12 for which the decision is being referred. He submitted that the assessee has earned dividend of Rs. 98,98,000/- which is exempted from tax. Assessee claimed that the investments were made in the subsidiary to acquire the investment and not to earn dividend which is incidental to the investment so made. Ld. Counsel for the assessee submitted that the disallowance ought to be restricted to the actual value of investment made on which the assessee has earned dividend income by placing reliance on the decision of Hon'ble Jurisdictional High Court of Calcutta in the case of CIT vs. REI Agro Ltd. (GA No. 3022 of 2013 ITAT 161 of 2013). During the course of hearing, Ld. Counsel pointed out that the value to be adopted for the purpose of computing the disallowance under Rule 8D(2)(iii), the investment is to be considered at value as appearing in the balance sheet on the first day and last day of the previous year excluding the increase on account of revaluation of assets in terms of sub-rule (3) of rule 8D.
8. Per contra, the Ld. Sr. D.R placed reliance on the decision of authorities below.
9. We have heard the rival contentions and perused the material on record and find that the issue in hand is in respect of disallowance made u/s 14A read with Rule 8D(2)(iii). Ld. Counsel without objecting on the disallowance had contended that the value of investment ought to be taken as appearing in the balance sheet on the first and last day of the relevant year excluding the increase on account of revaluation of assets in terms of sub-rule (3) of rule 8Dfor the purpose of computation of disallowance under rule 8D(2)(iii) as against what the ld. AO has adopted.
9.1. Relevant extracts from the said rule are as under:-
8I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
(iii) an amount equal to one-half per cent of the average of the value of investment, income from which does not or shall not form part of the total income, as appearing in the balance sheet of the assessee, on the first day and the last day of the previous year.
(3) For the purpose of this rule, the "total assets" shall mean, total assets as appearing in the balance sheet excluding the increase on account of revaluation of assets but including the decrease on account of revaluation of assets.
[emphasis supplied by us] 9.2. From the above we note that in terms of Rule 8D(2)(iii) and 8D(3), the value of investment to be adopted is as appearing in the balance sheet at the first and last day of the relevant yearexcluding the increase on account of revaluation of assets in terms of sub-rule (3) of rule 8D. Considering the facts on record and the contentions of the ld. Counsel without objecting on the disallowance except for the adoption of value of investments in terms of the rule referred above, we allow the grounds taken by the assessee in this respect by directing the Ld. A.O to compute the disallowance under Rule 8D(2)(iii) in terms of above observation. Thus, the grounds of appeal are allowed for statistical purposes.
10. In the result, appeal of the assessee is partly allowed for statistical purposes.
Order is pronounced in the open court on 31st October, 2022 Sd/- Sd/-
(Sanjay Garg /संजय गग) (Girish Agrawal / गर श अ वाल) Judicial Member/ या यक सद यAccountant Member/ लेखा सद य Dated: 31st October, 2022 SB, Sr. PS 9 I.T.A. No.1228 /Kol/2019 AY: 2012-13 Shristi Infrastructure Development Corporation ltd.
Copy of the order forwarded to:
1. Appellant- M/s Shristi Infrastructure Development Corporation Ltd.
2. Respondent - ACIT, Circle-11(2), Kolkata
3. Ld. CIT(A)-17, Kolkata (Sent through e-mail)
4. Pr. CIT- , Kolkata
5. DR, Kolkata Benches, Kolkata (sent through e-mail) True Copy By Order Assistant Registrar ITAT, Kolkata Benches, Kolkata