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 3, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Sainath Sales And Services Private ... vs Ito,Ward 22(2), Delhi on 27 April, 2023

         IN THE INCOME TAX APPELLATE TRIBUNAL
              (DELHI BENCH 'G' : NEW DELHI)

     SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER
                      and
  SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER

            1.        ITA No.2239/Del./2022
                  (ASSESSMENT YEAR : 2017-18)

            2.       ITA No.2240/Del./2022
                  (ASSESSMENT YEAR : 2017-18)

            3.       ITA No.2241/Del./2022
                  (ASSESSMENT YEAR : 2018-19)

Jindal Saw Limited,                    vs.   ACIT, Circle 13 (2),
28, Najafgarh Road,                          Delhi.
Moti Nagar, West Delhi,
Delhi - 110 015.

            (PAN : AABCS7280C)

      (APPELLANT)                            (RESPONDENT)

            ASSESSEE BY : Shri Sourbh Sharma, Advocate
            REVENUE BY : Shri B.M. Singh, Sr. DR

            4.         ITA No.2285/Del./2022
                  (ASSESSMENT YEAR : 2019-20)

ORM Engineering P. Ltd.,               vs.   ACIT, Circle 2 (1),
Plot No.877, IMT, HSHDC Indl. Area,          Faridabad.
Sector 69,
Faridabad - 121 001 (Haryana).

            (PAN : AAACO6455C)

      (APPELLANT)                            (RESPONDENT)

            ASSESSEE BY : None
            REVENUE BY : Shri B.M. Singh, Sr. DR
                                      2
                                          ITA No.2239/Del./2022 and 9ors.

             5.         ITA No.1010/Del./2022
                   (ASSESSMENT YEAR : 2019-20)

Sempitern India,                          vs.    ACIT, Ward 2 (3),
Plot No.371, Sector 24,                          Faridabad.
Faridabad - 121 001 (Haryana).
             (PAN : AAEFS4147J)

      (APPELLANT)                                (RESPONDENT)

             ASSESSEE BY : None
             REVENUE BY : Shri B.M. Singh, Sr. DR

             6.         ITA No.2247/Del./2022
                   (ASSESSMENT YEAR : 2020-21)

Eros City Developers Private Ltd.,        vs.    ACIT, Central Circle 1,
S-2, American Plaza,                             Delhi.
International Trade Tower, Nehru Place,
New Delhi - 110 019.
             (PAN : AAACB0929N)

      (APPELLANT)                                (RESPONDENT)

             ASSESSEE BY : Shri Harish Dhamija, CA
             REVENUE BY : Shri B.M. Singh, Sr. DR

             7.         ITA No.2195/Del./2022
                   (ASSESSMENT YEAR : 2019-20)

Maxop Engineering Company Pvt. Ltd.,      vs.    DCIT, Circle 16 (1),
W-35, Lower Ground Floor,                        New Delhi.
Greater Kailash Part - 1,
New Delhi - 110 048.
             (PAN : AADCM4657M)

      (APPELLANT)                                (RESPONDENT)

             ASSESSEE BY : None
             REVENUE BY : Shri B.M. Singh, Sr. DR
                                         3
                                            ITA No.2239/Del./2022 and 9ors.

             8.          ITA No.2220/Del./2022
                    (ASSESSMENT YEAR : 2018-19)

Vinoy Krishna,                              vs.    ACIT, Circle 44 (1),
Room No.102, RZF - 1/382,                          Delhi.
Mahavir Enclave (Part 1),
Behind Chandra Hospital, Dadri Road, Palam,
Delhi - 110 045.
             (PAN : AFIPK6936L)

      (APPELLANT)                                  (RESPONDENT)

             ASSESSEE BY : Shri P.P. Singh, CA
             REVENUE BY : Shri B.M. Singh, Sr. DR

             9.          ITA No.2219/Del./2022
                    (ASSESSMENT YEAR : 2019-20)

Sainath Sales and Services Pvt. Ltd.,       vs.    ADIT, CPC,
341 - E, East Babarpur, Shahdara,                  Bengaluru.
Delhi - 110 032.
             (PAN : AASCS1500Q)

      (APPELLANT)                                  (RESPONDENT)

             ASSESSEE BY : Shri P.P. Singh, CA
             REVENUE BY : Shri B.M. Singh, Sr. DR

             10.         ITA No.2206/Del./2022
                    (ASSESSMENT YEAR : 2019-20)

Jagbir Singh Tewatia,                       vs.    ACIT, Circle 10 (1),
C - 11, 1st Floor, Adarsh Nagar,                   New Delhi.
Uttam Nagar,
Delhi - 110 059.
             (PAN : AAJPS4033N)

      (APPELLANT)                                  (RESPONDENT)

             ASSESSEE BY : None
             REVENUE BY : Shri B.M. Singh, Sr. DR
                                          4
                                                  ITA No.2239/Del./2022 and 9ors.

                      Date of Hearing :            26.04.2023
                      Date of Order :              27.04.2023

                                             ORDER

PER BENCH :

These appeals filed by different assessees are directed against the orders of respective ld. CIT (Appeals)-8 for the concerned assessment years. Since the issue is common, these appeals are disposed off by this common order.

2. We note that the short issue in this case is whether authorities below are correct in making the addition under section 143 (1) of the Income-tax Act, 1961 (for short 'the Act') on account of PF & ESI contribution by the employees paid beyond the time specified in the respective statute but before the due date of filing of return u/s 139 (1) of the Act.

3. We find that the issue on merits is covered against the assessees by the decision of Hon'ble Apex Court in the case of Checkmate Services Pvt. Ltd. (2022) 143 taxmann.com 178 wherein it has been held that if employee contribution of provident fund and ESI paid beyond due date as specified under the relevant Act then the same has to be added back in the income of the assessee. Respectfully following the precedent, we do not find any infirmity in the orders of the ld. CIT (A). Accordingly, we uphold the same.

4. In ITA No.1010/Del/2022, assessee has also raised an additional ground which reads as under :-

"The Ld. AO erred in law in passing the order u/s 143 (1) in a template text format without any cogent and specific reason on debatable and controversial issue which was clearly beyond the scope of sec.143 (1)."
5

ITA No.2239/Del./2022 and 9ors.

5. Upon careful consideration, we are of the opinion that the additional ground is also liable to be dismissed on the touchstone of aforesaid order of Hon'ble Supreme Court. After the authoritative pronouncement by the Hon'ble Supreme Court, this issue no more remains debatable. Hence, the additional ground is also dismissed.

6. In the result, all the aforesaid appeals filed by assessees stand dismissed.

Order pronounced in the open court on this 27th day of April, 2023.

        Sd/-                                              sd/-
(CHALLA NAGENDRA PRASAD)                             (SHAMIM YAHYA)
    JUDICIAL MEMBER                                ACCOUNTANT MEMBER

Dated the 27th day of April, 2023/TS


Copy forwarded to:
     1.Appellant
     2.Respondent
     3.CIT
     4.CIT (A).
     5.CIT(ITAT), New Delhi.                                      AR, ITAT
                                                                 NEW DELHI.