Income Tax Appellate Tribunal - Delhi
Gangol Dugdh Utpadak Sahkari Sangh ... vs Assessee
IN THE INCOME TAX APPELLATE TRIBUNAL [ DELHI BENCH "I" DELHI ] BEFORE Ms. DIVA SINGH, JM AND SHRI K. D. RANJAN, AM I. T. Appeal Nos. 143, 144, 145 & 146 (Del) of 2011.
Assessment years : 2003-04, 2004-05, 2005-06 & 2006-07.
M/s. Gangol Dugdh Udpadak Sakhari Sangh Ltd., The Income-tax Officer,
P a r t a p u r, Vs. [ T D S & Survey ];
D e l h i R o a d, M E E R U T. M E E R U T.
P A N / G I R No. AAA AG 0147 K.
( Appellant ) ( Respondent )
Assessee by : Shri R. K. Garg, Adv.;
Department by : Shri A. K. Monga, Sr. D. R.;
O R D E R.
PER BENCH :
These appeals by the assessee for assessment years 2003-04 to 2006-07 arise out of common order of the ld. CIT (Appeals), Meerut. These appeals were heard together and are being disposed of, for the sake of convenience, by this consolidated order.
2. The main issue involved in the grounds of appeal in all the years relates to creating demand of TDS under section 194-H and TCS in respect of commission, sale of scrap and sale of eucalyptus trees and charging of interest under section 201(1A) of the Income Tax Act, 1961 [hereinafter referred to as the Act]. The facts of the case stated in brief are that the assessee is a milk co-operative society and collect the milk from members and manufacture milk products and 2 I.T.A. Nos. 143,144,145 & 146 (Del) of 2011 sells them under the brand name 'PARAG'. A survey under section 133A was conducted on 6/12/2006 during which it was found that the assessee was not deducting tax on the commission paid to the retailer stockiest. The assessee was required to produce details of commission on sale for last four years and details of scrap sold for the aforesaid period. In response to the query it was submitted by the assessee that the assessee had not paid commission, but had supplied the milk, which was to be sold by the RMO to the stockiest and then to the retailers. The assessee society sells the goods on fixed price throughout India and the selling rate of society was fixed by PCDF, Lucknow and rates of RMO, stockiest and retail traders were also fixed on which the goods were sold by each constituents. Thus the price charged on the sale of RMO consists of the basic price plus the margin of RMO office and did not constitute commission, but the difference of sale price of RMO, and cost of sale to the assessee. The goods were supplied to the regional office, the subsidiaries of PCDF. This reply of the assessee was not accepted by the AO on the ground that the assessee had paid commission to the retailer stockiest on milk products for the sale. From the perusal of the balance sheet for the relevant periods it was seen that the assessee had debited expenses towards commission expenses at Rs.53,37,662/- in financial year 2002-03 and scrap sold during the year was of Rs.15,07,376/-. In financial year 2003-04 the commission paid is at Rs.35,88,073/- and sale of scrap at Rs.10,35,104/-. The assessee had also sold eucalyptus trees in this year amounting to Rs.7,13,558/-. In financial year 2004-05 the assessee paid commission to the retailers/stockiest of Rs.34,16,997/- and sale of scrap at Rs.13,68,366/-. In financial year 2005-06 the commission paid was at Rs. 30,78,455/- and sale of scrap was at Rs.19,21,366/-. In view of above facts the assessing officer came to the conclusion that the assessee was liable to collect tax on commission at the rate of 5 per cent and sale of scrap at the rate of 1 per cent. As regards sale of eucalyptus trees in financial year 2003-04 the AO determined tax payable at the rate of 2 per cent. The AO levied surcharge and interest under section 201(1) in respect of the tax to be deducted at source / collected at source.
3. Before the ld. CIT (Appeals) it was submitted by the assessee that sub section (6A) of section 206-C was inserted by the Finance Act, 2006 with effect from 2007. Therefore, the AO could not have created demand for TCS prior to 1/04/2007. It was also submitted that there was no dispute regarding the tax collection on scrap because the AO himself has assessed the rate at 1 3 I.T.A. Nos. 143,144,145 & 146 (Del) of 2011 per cent. The dispute, however, was whether the items sold were covered by the definition of 'scrap' as embodied under the definition of scrap in the Explanation, according to which the word 'scrap' means waste and scrap from manufacture or mechanical working of the material, which is not usable as such. Therefore, those scrap which are the outcome of manufacturing process and not usable as such are covered. In the case of assessee, old boxes, drums, cartons, poly-bags etc. have been sold, which were not from the manufacturing process and, therefore, not covered under section 206C under scrap. It was also submitted that the assessee had maintained one head of commission and scrap. The AO separately assessed commission, scrap and sale of timber under the head 'sale of eucalyptus trees'. The order of TDS could not be passed under section 206-C, but only under section 201(1)(a) of the Income Tax Act. The bifurcation of each head was available on record and the AO has assessed all the three heads separately by a common order passed under section206C. According to the assessee, no order could be passed under section 206C for default prior to 1/04/2006 and no order could be passed for TDS default under section 206C because provisions of section 206C of the Act were not applicable for TDS default. The ld. AR of the assessee placed reliance on the decision of Hon'ble Supreme Court in the case of Hindustan Coco Cola & Brewerages 293 ITR 226 (SC) for the proposition that in a case where the deductee had paid tax and filed the return, in such circumstances, the assessee could only be made to pay interest on the short-fall.
4. The ld. CIT (Appeals) considered the submissions made by the assessee. He observed that the assessee was an independently working as co-operative society working under the administrative control of Pradeshik Co-op. Dairy Fund [PCDF] and was, therefore, eligible to use its brand name 'PARAG'. The assessee was in the business of collecting milk from its members, purifying it, partly converting it into milk products and then supplying them to retailer stockiest. The sale price of these goods was fixed by PCDF and the retailers, the stockiest earn incentive / commission on the sales achieved. The audit report of the assessee for financial year 2002-03 showed that the expenses to the extent of Rs.53,37,662/- have been charged on account of commission paid. The amount of commission includes such as royalty, rate difference, handing losses etc. However, the assessee failed to prove the same by means of any agreement between the assessee and retailer/ stockiest which must have been executed between them as it 4 I.T.A. Nos. 143,144,145 & 146 (Del) of 2011 was being made out to be a clear case of payments other than commission. Ld CIT (A) further noted that the details and sundry sub heads were created to detract attention from the main issue. The fact remained that in its audit report the assessee had shown the entire sum of Rs.53,37,662/- as commission paid. No details were ever made at the first stage as well. The ld. CIT (A) further noted that the assessee had not deducted any tax at source on this amount. He, therefore, concluded that the AO has correctly taken the figure of commission paid and shown tax due at the rate of 5 per cent and surcharge has also been correctly collected on total tax of TDS and TCS. The ld. CIT (A) also noted that the AO had correctly brought out the deficiency in TDS. However, he had failed to record section 201(1)(a). The ld. CIT (A) invoking his powers held that assessment could not be held to be bad and a recourse to section 292-B has to be taken in holding that the assessment on this account was valid and deemed to be read as passed under section 201(1)(a) read with section 206 and 201(1A).
5. As regards the tax collected at source on scrap, the ld. CIT (Appeals) observed that section 206C(1) applicable for financial year 2002-03 was in respect of items (I) to (IV) of the table and 'scrap' being absent from this list, there was no mandate for the assessee to collect tax on scrap. The word 'scrap' was inserted in the table for the first time by finance Act 2003 and the rate of tax was prescribed at 10%. However, soon thereafter, the Taxation Laws (Amendment) Act, 2003 substituted with effect from 8/9/2003 and accordingly tax on 'scrap' thereafter to be collected at 1 per cent. That being the legal position, the assessing officer was wrong in taking to task the assessee for not collecting tax under section 206C(1) for assessment year 2003-04. The ld. CIT (A), however, upheld the assessing officer's action for assessment years 2004-05, 2005-06 and 2006-07. As regards the collection of tax on sale of eucalyptus trees in assessment year 2004-05 it was submitted by the assessee that the assessee never carried on any business of selling trees and it was a self generated product. This contention of the assessee was declined by the ld. CIT (Appeals) and held that provisions of section 206C(1) cast a responsibility on the assessee in the capacity of a seller. He, accordingly, upheld the order of the assessing officer.
5I.T.A. Nos. 143,144,145 & 146 (Del) of 2011
6. As regards levy of interest under section 201(1A) the ld. CIT (Appeals) upheld the levy of interest under section 201(1A) of the Act.
7. Before us the ld. AR of the assessee submitted that the AO had passed order under section 206-C of the Act in respect of TDS amount, which cannot be done before 1/04/2007. He further submitted that commission includes other items. He further submitted that no tax is collected at source on sale of scrap as they are not the outcome of manufacturing process. Sale of scrap consists of the old drums, poly-packs, corrugated box, plastic crates, fire-wood and other material. Since they are not outcome of manufacturing process, the tax cannot be levied on sale of scrap material. He further submitted that provisions of section 206(6-A) for collection of tax at source in respect of scrap were inserted with effect from 1/04/2007 and, therefore, no tax at source can be collected in respect of sale of scrap and eucalyptus trees prior to 2007-08. He also submitted that provisions of section 206-C of the Act cannot be invoked prior to 1/04/2007 as clause (hb) been inserted in section 246A with effect from 1/04/2007. The ld. AR of the assessee further submitted that in respect of amount deductible as tax, the provisions of section 206 are not applicable and, therefore, the AO has wrongly passed order under section 206-C of the Act in respect which TDS. On the other hand, the ld. Sr. DR submitted that provisions of section 206 are applicable for relevant assessment years. With effect from 1/04/2007 the order passed under section 206(6A) has been made appealable under section 246A(hb) of the Act. He further submitted that the ld. CIT (A) has corrected the mistake by directing the AO to treat the order passed under section 206 as order passed under section 201(1)(a) of the Act in respect of the amount on which TDS provisions were applicable. The ld. Sr. DR, therefore, supported the order of the ld. CIT (A).
8. We have heard both the parties and gone through the material available on record. We have gone through the orders passed by the assessing officer for all the years under consideration. The assessing officer has passed order under section 206-C in respect of TDS / TCS. Under section 194-H of the Act, TDS is to be made during the relevant period at the rate of 5 per cent, which has been done in the case of assessee. In respect of sale of scrap and 6 I.T.A. Nos. 143,144,145 & 146 (Del) of 2011 eucalyptus trees, provisions of section 206C of the Act are applicable. The ld. CIT (A) has treated the provisions of 201(1)(a) in respect of TDS on commission. It is a settled law as held by Hon'ble Supreme Court in the case of Kanpur Coal Syndicate 53 ITR 225 (SC) that powers of the ld. CIT (Appeals) are co-terminus with that of the assessing officer. The CIT (A) under section 251 of the Act has the power to confirm, reduce, enhance or annul the assessment. The powers of the ld. CIT (Appeals) being co-terminus, the mistake committed by the assessing officer in writing the wrong section (206C) in respect of TDS provisions has been rightly corrected by the ld. CIT (Appeals). Therefore, we do not find any infirmity in the order passed by the ld. CIT (Appeals) rectifying the mistake in respect of TDS provisions.
9. Now coming to the contention of the assessee that the commission paid includes various other items like incentives, rate difference, handling losses, commission and others. It was, therefore, pleaded that the entire amount of commission subjected by the assessing officer to TDS is not liable for tax deduction at source. We have gone through the details. We find neither the assessing officer nor the ld. CIT (Appeals) has examined the contention of the assessee whether other items other than commission included in the statement of commission will be liable to TDS. We, therefore, feel it proper to set aside the issue to the file of the assessing officer with the direction to examine the contention of the assessee as to whether all the items are liable for TDS or not and decide the issue afresh after affording the assessee, a reasonable opportunity of being heard. As regards tax collected at source on sale of scrap, the ld. AR of the assessee has argued that TCS provisions are applicable in respect of scrap generated from manufacture process. Clause (b) of Explanation to section 206-C defines the term 'scrap' and means waste and scrap from the manufacture or mechanical working of material, which is definitely not usable as such because of breakage, cutting-up, wear and other reasons. The assessing officer as well as the ld. CIT (Appeals) have not examined whether the scrap generated, which is in the form of old drums, poly film, corrugated box material, plastic crates, fire wood and other material is waste and scrap from the manufacture or mechanical working of the material. Similarly, as regards the sale of eucalyptus trees the contention of the assessee is that the assessee is not a trader of fire wood / timber and, therefore, provisions of section 206-C of the Act are not applicable in respect of sale of eucalyptus trees. From the order of the ld. CIT 7 I.T.A. Nos. 143,144,145 & 146 (Del) of 2011 (A) as well as assessment order, we find that this issue has not been examined by the AO whether provisions of section 206C were applicable in respect of scrap generated and the sale of eucalyptus trees. We, therefore, set aside the matter to the file of the assessing officer with the directions to examine the contention of the assessee and decide the issue after affording the assessee a reasonable opportunity of being heard.
10. In view of above discussion, we set aside the issues contained in all the four appeals to the file of the assessing officer with the directions to examine the matter afresh and decide the issue as per law, after affording the assessee a reasonable opportunity of being heard.
11. In the result, all the four appeals filed by the assessee are allowed, for statistical purposes.
The order pronounced in the open court on : 11th November, 2011.
Sd/- Sd/-
[ DIVA SINGH ] [ K. D. RANJAN ]
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated : 11th November, 2011.
*MEHTA*
" Copy of the order forwarded to : -
1. Appellant.
2. Respondent.
3. CIT,
4. CIT (Appeals),
5. DR, ITAT, NEW DELHI.
True Copy. By Order.
Assistant Registrar, ITAT."
8
I.T.A. Nos. 143,144,145 & 146 (Del) of 2011