Income Tax Appellate Tribunal - Cuttack
Amardeep Construction, Koraput vs Dcit, Cpc-Tds, Ghaziabad on 31 July, 2018
आयकर अपील य अ धकरण, कटक यायपीठ,कटक
IN THE INCOME TAX APPELLATE TRIBUNAL CUTTACK BENCH CUTTACK
BEFORE SHRI N.S.SAINI, AM & SHRI PAVAN KUMAR GADALE, JM
आयकर अपील सं./ITA Nos.135 & 136/C TK/2018
( नधारण वष / Assessment Year : 2014-2015)
(Q uarter 2 & Quarter 4)
Amardeep Construction, Vs. DCIT-Central Processing Cell,
Dolomandap Street, TDS
Jeypore, Dist-Koraput,
Odisha
थायी ले ख ा सं . /जीआइ आर सं . /PAN/GIR No. : BBNAO 1390 E
(अपीलाथ /Appellant) .. ( यथ / Respondent)
नधा रती क ओर से /Assessee by : Shri P.K.Mishra, AR
राज व क ओर से /Revenue by : Shri D.K.Pradhan, DR
सु नवाई क तार ख / Date of Hearing : 31/07/2018
घोषणा क तार ख/Date of Pronouncement 31/07/2018
आदे श / O R D E R
Per Shri Pavan Kumar Gadale, JM:
These are the appeals filed by the assessee against the order of CIT(A)-3, Bhubaneswar, dated 07.04.2016 passed in I.T.Appeal No.0026&0026(a)/14-15 for the assessment year 2014-2015.
2. The common grievance of the assessee in both the appeals is that the CIT(A) has erred in confirming the penalty so levied by the AO u/s.234E of the Act.
3. Brief facts of the case are that for the financial year 2013-2014 for Quarter 2 and 4, admittedly there was a delay in filing of TDS and during the processing of TDS return, the AO(TDS) raised demand by way of intimations issued u/s.200A of the Act for levy of fees u/s.234E for 2 ITA No.135&136/CTK/2018 delayed filing of TDS statement for Quarter-2 at Rs.49,880/- and Rs.35,000/- for Quarter-4 and passed order dated 12.11.2014.
4. Aggrieved by the order of AO, the assessee filed an appeal before the CIT(A). The CIT(A) after considering the submissions of the assessee, dismissed the appeals of the assessee.
5. Now, the assessee is in further appeals before the Tribunal.
6. Ld AR submitted and filed an order of this Bench of the Tribunal in the case of Gyanaranjan Ray, in ITA Nos.314 to 316/CTK/2014 for assessment year 2013-2014 and ITA Nos.317 to 318/CTK/2016 for assessment year 2014-15, order dated 15.02.2017 and further submitted that this issue is covered in favour of the assessee, which fact has not been controverted by the DR.
7. We have heard rival submissions and perused the material on record. We find that on similar issue this Bench of the Tribunal has decided the levy of late fee u/s.234E of the Act in the above stated case observing as under :-
"We have heard both parties and perused the records. We find that the only issue permeating from all the 5 appeals is regarding imposition of levy of fee for late filing TDS return u/s 234E of the Act, while processing the statements furnished by the assessee u/s 200A of the Act. At the outset itself, it was pointed out by the Ld. Counsel for the assessee that this issue is no longer res integrasince the Hon'ble Karnataka High Court in FatehrajSinghvi v. Union of India (289 CTR 0602) has held that w.e.f. 01.06.2015, the Parliament by way of an amendment to Section 200A of the Act, has empowered the AO to levy fee u/s 234E of the Act while processing u/s 200A of the Act. Therefore, prior to that date i.e. .2015, the AO had no authority to levy fee u/s 234E of the Act. Therefore, according to the contention of the Ld. Counsel for the assessee, that the AO erred in levying the fee u/s 234E of the Act which been wrongly confirmed by the Ld. CIT(A) and, therefore, the impugned orders of the Ld. CIT(A) need to deleted.3
ITA No.135&136/CTK/2018
6. On the other hand, the Ld. CIT(DR) contended that the Punjab and Haryana High Court in Dr. Amrit Lai Mangal vs. Union of India 62 taxmann.com 310 (Punjab & Haryana) has taken a view which is in favour of the Revenue. On a query from the bench as to whether the jurisdictional High Court i.e. Hon'ble Orissa High Court has passed any orders in respect to the LIS before us. The Ld. DR fairly conceded that there is no order of the Hon'ble Orissa High Court on the issue in hand before us. It is well settled that when there is no order of the Jurisdictional High Court on the issue before us, the Tribunal will follow the order of the High Court which is in favour of the assessee (CIT vs. Vegetable Products Ltd. 88 ITR 192 (SC)). In such a scenario, we are inclined to follow the order of the Karnataka High Court which has been brought to our knowledge by the Ld. Counsel for the assessee.
7. The facts in Fatehraj Singh vs..Union of India (supra), which was decided by the Hon'ble Karnataka High Court was that for financial year 2012-13 and 2013-14, TDS was deducted by the respective assessees and deposited in the Government account. However, as per the Department, there was delay in filing the return/statement with the details of the persons from whom the TDS was deducted including the details and the persons concerned and the transactions etc. The Department issued intimation u/s 200A of the Act, calling upon the respectiveassessees to pay late filing fee u/s 234E of the Act in purported exercise of the power u/s 200A of the Act. The assessee challenged the levy of the fee and also the vires of the statute (Section 234E). The Hon'ble High Court did not make any finding in respect of the vires of the statute and the said issue was left open. However, the Hon'ble High Court held that prior to 01.06.2015, the AO while issuing intimation u/s 200A does not have the authority under law, to make any order u/s 243E of the Act and was pleased to delete the order of levy of late fee u/s 234E of the Act. The Hon'ble High Court held as follows In para 22 to 24 which is reproduced as under:
22. It is hardly required to be stated that, as per the well established principles of interpretation of statute, unless it is expressly provided or impliedly demonstrated, any provision of statute is to be read as having prospective effect and not retrospective effect. Under the circumstances, we find that substitution made by clause (c) to (f) of sub-section (1) of Section 200A can be read as having prospective effect and not having retroactive character or effect. Resultantly, the demand under Section 200A for computation and intimation for the payment of fee under Section 234E could not be made in purported exercise of power under Section 200A by the respondent for the period of the respective assessment year prior to 1.6.2015. However, we make it clear that, if any deductor has already paid the fee after intimation received under Section 200A, the aforesaid view will not permit the deductor to reopen the said question unless he has made payment under protest.4
ITA No.135&136/CTK/2018
23. In view of the aforesaid observation and discussion, since the impugned intimation given by the respondent-Department against all the appellants under Section 200A are so far as they are for the period prior to 1.6.2015 can be said as without any authority under law. Hence, the same can be said as illegal and invalid.
24. If the facts of the present cases are examined in light of the aforesaid observation and discussion, it appears that in all matters, the intimation given in purported exercise of power under Section 200A are in respect of fees under Section 234E for the period prior to 1.6.2015. As such, it is on account of the intimation given making demand of the fees in purported exercise of power under Section 200A, the same has necessitated the appellant-original petitioner to challenge the validity of Section 234E of the Act. In view of the reasons recorded by us hereinabove, when the amendment made under Section 200A of the Act which has come into effect on 1.6.2015 is held to be having prospective effect, no computation of fee for the demand or the intimation for the fee under Section 234E could be made for the TDS deducted for the respective assessment year prior to 1.6.2015. Hence, the demand notices under Section 200A by the respondent- authority for intimation for payment of fee under Section 234E can be said as without any authority of law and the same are quashed and set aside to that extent."
8. We take note that the facts of the aforesaid case and the facts before us are similar. Only after 01.06.2015, the AO can levy fee under section 234E of the Act while processing the statement under section 200A of the Act and not before. Therefore, respectfully relying the order of the Hon'ble Karnataka High Court, the impugned intimation of the lower authorities levying fee under section 234E of the Act cannot be sustained in law. Accordingly the intimation under section 200A as confirmed by the Ld. CIT(A) in so far as levy of fee under section 234E is set aside and fee levied u/s 243E in all the appeals are ordered to be deleted. However, the other adjustments made by the AO in the impugned intimation shall stand as such. "
8. In the present appeals before us the financial year involved is 2013-
14. Therefore, respectfully following the precedent, we set aside the orders of lower authorities and delete the levy of fee u/s.234 E of the Act in both the quarters (i.e. Quarter-2 & 4) and allow both the appeals filed by the assessee.5
ITA No.135&136/CTK/2018
9. In the result, both appeals of the assessee are allowed.
Order pronounced in the open court on this 31/07/ 2018.
Sd/- Sd/-
(N.S.SAINI) (PAVAN KUMAR GADALE)
लेखा सद य / ACCOUNTANT MEMBER या यक सद य / JUDICIAL MEMBER
कटक Cuttack; दनांक Dated 31/07/2018
.कु. म/PKM , Senior Private Secretary
आदेश क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant-
Amardeep Construction,
Dolomandap Street,
Jeypore, Dist-Koraput,
Odisha
2. यथ / The Respondent-
DCIT-Central Processing Cell, TDS
3. आयकर आयु त(अपील) / The CIT(A),
4. आयकर आयु त / CIT
5. वभागीय त न ध, आयकर अपील य अ धकरण, कटक / DR, ITAT, Cuttack
6. गाड फाईल / Guard file. आदे शानुसार / BY ORDER, स या पत त //True Copy// (Senior Private Secretary) आयकर अपील य अ धकरण, कटक / ITAT, Cuttack