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 7, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Deloitte Support Services India Pvt. ... vs Department Of Income Tax on 4 December, 2015

      IN THE INCOME TAX APPELLATE TRIBUNAL
       HYDERABAD BENCHES "A" : HYDERABAD

    BEFORE SHRI D. MANMOHAN, VICE PRESIDENT
                      AND
    SHRI B. RAMAKOTAIAH, ACCOUNTANT MEMBER

                  ITA.No.293/Hyd/2015
                Assessment Year 2010-2011

ACIT,  Circle     17(1),         M/s. D.E. Shaw India
Hyderabad                  vs.   Software     P.     Ltd.,
                                 Hyderabad.PAN AAACD7214J
(Appellant)                      (Respondent)

                  ITA.No.294/Hyd/2015
                Assessment Year 2010-2011

ACIT,  Circle     17(1),         M/s. Deloitte Consulting
Hyderabad                  vs.   India P. Ltd., Hyderabad.
                                 PAN AABCD0476H
(Appellant)                      (Respondent)

                  ITA.No.289/Hyd/2015
                Assessment Year 2010-2011

ACIT,  Circle     17(1),         M/s.    Deloitte Support
Hyderabad                  vs.   Services India P. Ltd.,
                                 Hyderabad.
                                 PAN AABCD9761D
(Appellant)                      (Respondent)

                  ITA.No.290/Hyd/2015
                Assessment Year 2010-2011

ACIT,  Circle     17(1),         M/s. Deloitte Tax Services
Hyderabad                  vs.   India P. Ltd., Hyderabad.
                                 PAN AABCD9771F
(Appellant)                      (Respondent)
                                 2
              ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw
                       India Software P. Ltd.,& Others Hyderabad.

               For Revenue : Mr. Konda Ramesh
               For Assessee : Mr. S. Venkateswarlu

             Date of Hearing : 03.12.2015
     Date of Pronouncement : 03.12.2015

                           ORDER

PER BENCH :

These four appeals preferred by the Revenue are directed against the orders passed under section 253(2A), objecting to the directions issued by the Disputes Resolution Panel under sub-section (5) of section 144C. The A.O./appellant herein preferred these appeals without paying any fee, as provided under section 253(6) of the I.T. Act, 1961. When this was pointed out at the time of filing the appeals itself, in the acknowledgment letter, Revenue has not taken any steps to pay the fees as required under the statute. Therefore, the cases were posted for dismissal i.e., for want of rectification of defects.

2. The Ld. CIT(DR) informed that the matter was taken-up with the Principal Chief Commissioner and placed on record his letter dated 30th November, 2015 requesting for directions on the matter. He also submitted that there could be a mistake in not exempting the appeals under section 253(2A) and hence department has taken-up the issue with CBDT. It was prayed that the appeals should not be treated as defective and should be adjourned till proper directions are received.

3

ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw India Software P. Ltd.,& Others Hyderabad.

3. On the other hand Ld. Counsel, appearing on behalf of the assessee, submitted that the Tribunal being a creature of statute, has no discretion to admit any appeal, unless statutory conditions prescribed therein are fulfilled. In otherwords, wherever the legislature intended to exempt the Revenue from payment of institution fees, it was specified in express words, but with regard to the appeals filed against the orders passed pursuant to the directions issued by DRP, though 253(6) provides for payment of institution fee, in the proviso appended to sub-clause (6), the legislature has limited the exemption from payment of fees only with regard to the appeals preferred under sub-section (2) and the memorandum of cross-objections under sub-section (4) implying thereby that with regard to appeals filed under sub-clause (2A) on section 253 the institution fees is payable, as otherwise the appeal needs to be treated as invalid. In otherwords, in respect of appeals preferred by the Revenue under section 253(2A), the institution fee is payable under sub- clause (6) of Section 253 since no provision is created for exempting the Revenue for payment of institution fees.

4. We have carefully considered the rival contentions and perused the record. For the sake of immediate reference, we extract the provisions of section 253(6) and the proviso thereto which clearly highlights that the legislature intended to exempt the Revenue from payment of institution fees only with regard to the appeals referred to in sub-section (2). For both the parties in 4 ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw India Software P. Ltd.,& Others Hyderabad.

respect of memorandum of cross-objections, no appeal fees is payable.

"Section 253(6) :
"(6) An appeal to the Appellate Tribunal shall be in the prescribed form and shall be verified in the prescribed manner and shall, in the case of an appeal made on or after the 1st day of June, 1992 , irrespective of the date of initiation of the assessment proceedings relating thereto, be accompanied by a fee of,-
(a) Where the total income of the assessee as computed by the Assessing Officer in the case to which the appeal relates is one hundred thousand rupees or less, five hundred rupees;
(b) Where total income of the assessee computed as aforesaid in the case to which the appeal relates is more than one hundred thousand rupees, but not more than two hundred thousand rupees, one thousand five hundred rupees.
(c) Where the total income of the assessee, computed as aforesaid, in the case to which the appeal relates is more than two hundred thousand rupees, one per cent of the assessed income, subject to a maximum of ten thousand rupees.
(d) Where the subject matter of an appeal relates to any matter, other than those specified in clauses (a), (b) and (c), five hundred rupees;

Provided that no such fee shall be payable in the case of an appeal referred to in sub-section (2) or a memorandum of 5 ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw India Software P. Ltd.,& Others Hyderabad.

cross-objections referred to in sub-section (4)". (emphasis supplied).

Sub-section (2A) is conspicuously absent in the proviso to section 253(6) in which event, the Revenue has to pay the institution fees in order to file a valid appeal.

4.1. In the instant case, memorandum of appeal is filed pursuant to directions given by the DRP. A statutory right to file an appeal is provided under sub-section (2A) of section 253 which reads as under :

"[(2A)] The Commissioner may, if he objects to any direction issued by the Dispute Resolution Panel under sub-section (5) of section 144C in respect of any objection filed on or after the 1st day of July, 2012, by the assessee under sub- section (2) of section 144C in pursuance of which the Assessing Officer has passed an order completing the assessment or reassessment, direct the Assessing Officer to appeal to the Appellate Tribunal against the order.]"

4.2. This sub-section (2A) was introduced by the Finance Act, 2012 w.e.f. 01.07.2012. While inserting sub- section (2A) in Section 253, the legislature has taken care to insert sub-section (3A) also, which specifies that the appeal shall be filed within 60 days of the date on which the order sought to be appealed against is passed by the A.O. pursuant to the directions to the DRP under sub- section (5) of section 144C. Not only that, sub-section (4) also was amended by inserting sub-section (2A) in sub- section (4) for filing of cross-objections. This indicates that 6 ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw India Software P. Ltd.,& Others Hyderabad.

the legislature has consciously not amended sub-section (6). Therefore, the contention of the Ld. CIT/DR that it could be an omission or mistake in not amending the sub-section (6) for the appeals preferred to in sub-section (2A) cannot be accepted. Since the legislature intentionally has not exempted appeals in sub-section (2A), it can be concluded that the Assessing Officer's appeal to the Appellate Tribunal shall be accompanied by a fee as prescribed under clause (a) to (d) of the provisions. As A.O. has not taken any steps to pay the fees, in spite of being intimated to him in the acknowledgment itself, we have no option than to reject the memorandum of appeals preferred, as not maintainable.

4.3. Ld. D.R. also pointed out that ITAT can accept a Memorandum of Appeal by using its discretion. Rule-9 of the Appellate Tribunal Rules, 1963 provides in discretion to the ITAT. Rule 9(3) is as under :

"The Tribunal may in its discretion, accept a Memorandum of Appeal which is not accompanied by all or any of the documents referred to in sub-rule (1)."

4.4. As can be seen from the above, if the memorandum of appeal is deficient in its enclosures, as prescribed, then only the Tribunal can exercise its discretion to accept the memorandum of appeal. In the present appeals, the enclosures are not defective but the fee payable as per the statutory provisions of section 7 ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw India Software P. Ltd.,& Others Hyderabad.

253(6) was not paid. Since the Memo of Appeal is not accompanied by the fee, as prescribed, we are of the opinion that there is no discretion to the ITAT to accept Memorandum of Appeal filed, in violation of the statutory provisions. ITAT being a quasi-judicial body under the I.T. Act, it has to follow the statutory provisions as prescribed. Under analogous circumstances, while dealing with an appeal filed by an assessee against the order passed under section 271FA, the ITAT, Cochin Bench in the case of Sub-Registrar Office, Meppayur vs. DIT (Intelligence) (2013) 26 ITR (Trib.) 341 (Cochin) observed that the Tribunal cannot travel beyond the provisions of the Act and cannot admit an appeal even if the opponent party gives consent permitting the appellant to file an appeal. In otherwords, the consent of a litigant party would not confer jurisdiction on a quasi judicial authority unless and until it is otherwise conferred under the statute.

5. In view of the above, memorandum of appeals filed by the Revenue are hereby rejected as not maintainable.

6. In the result, appeals of the Revenue are dismissed.

Order pronounced in the open Court on 03.12.2015.

 Sd/-                           Sd/-
(D.MANMOHAN)                   (B.RAMAKOTAIAH)
VICE PRESIDENT             ACCOUNTANT MEMBER
Hyderabad, Dated 03 December, 2015
                   rd

VBP/-
                                8

ITA.Nos.293,294,289 & 290/H/2015 M/s. D.E. Shaw India Software P. Ltd.,& Others Hyderabad.

Copy to :

1. The Asst. Commissioner of Income Tax, Circle 17(1), 6th Floor, B-Block, I.T. Towers, A.C. Guards, Hyderabad.
2. M/s. D.E. Shaw India Software P. Ltd., 8-2-12-/113, Sonali Info Park, Road No.2, Banjara Hills, Hyderabad.
3. M/s. Deloitte Consulting India P. Ltd.,RMZ Futura, Block-B, 4th Floor, Plot No. 14 & 15, Deloitte Drive, Road No.2, Hitech City Layout, Madhapur, Hyderabad - 500 081.
4. M/s. Deloitte Support Services India P. Ltd., RMZ Futura, Block-A, 2nd Floor, Hitech City Layout, Madhapur, Hyderabad - 500 081.
5. M/s. Deloitte Tax Services India P. Ltd., RMZ Futura, Block-A, 2nd Floor, Hitech City Layout, Madhapur, Hyderabad - 500 081.
6. Disputes Resolution Panel, 2nd Floor, I.T. Towers, 10- 2-3, A.C. Guards, Hyderabad - 500 004.
7. CIT(A)-11/Member-DRP, Hyderabad.
8. CIT (T.P.), Chennai, Member, DRP, Hyderabad.
9. CIT-3/Member-DRP, Hyderabad.
10. Commissioner of Income Tax, International Taxation, I.T. Towers, 10-2-3, A.C. Guards, Hyderabad- 500004.
11. D.R. ITAT "A" Bench, Hyderabad.
12. Guard File