Income Tax Appellate Tribunal - Bangalore
Jayaprakash Rai, Sullia vs The Deputy Commissioner Of Income Tax, ... on 13 June, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL
"SMC-B" BENCH : BANGALORE
BEFORE SHRI N. V. VASUDEVAN, VICE PRESIDENT
ITA No.681/Bang/2021
Assessment Year : 2018-19
Shri. Jayaprakasha Rai, Vs. The DCIT,
H. No. 4-110 Amara Mundur, CPC,
Chokkadi, Sullia, Bengaluru.
Karnataka - 574 212.
PAN : ALVPR 4846 F
APPELLANT RESPONDENT
Assessee by : Shri. Srinivas Kamath, CA
Revenue by : Shri. Ganesh R Ghale, Standing Counsel for Dept.
Date of hearing : 13.06.2022
Date of Pronouncement : 13.06.2022
ORDER
Per N. V. Vasudevan, Vice President This is an appeal by the assessee against the order dated 09.06.2021 of National Faceless Appeal Centre, Delhi, relating to Assessment Year 2018-19.
2. The assessee is proprietor of M/s. Prashanth Wines, Sullia, engaged in the retail business of Indian Made Foreign Liquor (IMFL) using the excise licence in the name of Mrs. Pramila P Rai, daughter-in-law of the assessee's brother. Originally the central excise licence in respect of this business was in the name of Shri. Balakrishna Rai, brother of the assessee. After the death of Shri. Balakrishna Rai, the excise licence got transferred to the ITA No.681/Bang/2021 Page 2 of 4 name of Mrs. Pramila P Rai, daughter-in-law of late Shri. Balakrishna Rai. It is the claim of the assessee that there was a family settlement and understanding by which the business of M/s. Prashanth Wines was to be carried beneficially by the assessee, though the licence for the said business was in the name of Mrs. Pramila P. Rai. All the purchases of IMFL were made from Karnataka State Beverages Corporation Ltd., (KSBCL) by the assessee using the excise licence of Mrs. Pramila P. Rai.
3. In terms of section 206C of the Income Tax Act, 1961 (hereinafter called 'the Act'), Tax Collection at Source (TCS) was made by KSBCL of Rs.1,39,296/-. The assessee claimed credit for TCS in the return of income filed for Assessment Year 2018-19. The claim was rejected by the AO as well as the CIT(A) for the reaon that as per the procedure for claiming credit for TCS laid down in Rule 37-I of the I. T. Rules read with section 206C(4) of the I. T. Act, credit can be given only for Mrs.Pramila Rai and not the Assessee. The relevant provisions of Sec.206C(4) and Rule 37-I of the Income Tax Rules, 1962 (Rules) reads as under:
Section 206C(4) reads as under:
"Any amount collected in accordance with the provisions of this section and paid to the credit of the Central Government shall be deemed to be a payment of tax on behalf of the person from whom the amount has been collected and credit shall be given to such person for the amount so collected in a particular assessment year in accordance with the rules as may be prescribed by the Board from time to time. "
Rule 37-I reads as under:
"Credit for tax collected at source and paid to the Central Government in accordance with provisions of section 206C of the Act, shall be given to the person from whom the tax has ITA No.681/Bang/2021 Page 3 of 4 been collected, on the basis of the information relating to collection of tax furnished by the person responsible for collection of tax at source (hearinafter referred to as the collector) to the income-tax authority or the person authorised by such authority."
4. The AO/CIT(A) were of the view that from the above statutory provisions, it was clear that the credit of TCS can only be given to the person from whom the TCS has been collected. Therefore, they refused to give credit of TCS amounting to Rs.1,66,307/- claimed by the assessee as the impugned TCS was made on behalf of the license holder, who is a different person than the assessee.
5. The assessee is in appeal before the Tribunal against the orders of the Revenue authorities denying credit for TCS. The learned Counsel for the assessee submitted that the request for transfer of the licence from Mrs. Pramila P. Rai to the assessee, has already been made to the Central Excise Authorities and the said request is pending consideration. It was his submission that the purpose of the provisions of section 206C(4) as well as Rule 37-I of the Income Tax Rules, 1962 ('the Rules') are meant to ensure that credit for TCS of the same sum is not claimed by two persons. It was his submission that Mrs. Pramila P. Rai as well as the assesee are assessed by the same AO and if the licence is ultimately transferred in the name of the assessee, the assessee would be lawfully entitled to claim credit for TCS. It was also pointed out that in Assessment Year 2017-18, the CIT(A), Mangaluru, in ITA No.10428/Mng/CIT(A)Mng/2017-18 by his order dated 26.10.2018 allowed credit for TCS accepting the submissions of the assessee by following his predecessors' order for Assessment Year 2016-17 allowing credit for TCS in favour of the assessee. The learned DR, on the other hand, submitted that the statutory provisions do not contemplate giving credit for TCS in the name of a third party.
ITA No.681/Bang/2021 Page 4 of 46. I have carefully considered the rival submissions and I am of the view that the issue requires to be set aside to the AO for examination afresh in the light of the outcome before the Central Excise authorities for transfer of excise licence from Mrs. Pramila P. Rai to the assessee. I am also of the view that the AO can take necessary safeguards to ensure that the interest of the Revenue is not affected or prejudiced in any manner. I, therefore, set aside the issue of grant of credit of TCS to the AO for examination afresh on the lines indicated above.
7. In the result, appeal of the assessee is treated as allowed for statistical purposes.
Pronounced in the open court on the date mentioned on the caption page.
Sd/- Sd/-
(PADMAVATHY S) (N.V. VASUDEVAN)
Accountant Member Vice President
Bangalore,
Dated: 13.06.2022.
/NS/*
Copy to:
1. Appellants 2. Respondent
3. CIT 4. CIT(A)
5. DR 6. Guard file
By order
Assistant Registrar,
ITAT, Bangalore.