Income Tax Appellate Tribunal - Ahmedabad
Hotel Dan Pvt.Ltd., Vapi vs Department Of Income Tax on 21 October, 2011
आयकर अपीलीय अिधकरण, अहमदाबाद Ûयायपीठ 'बी'', अहमदाबाद
सव[ौी ौी डȣ.
डȣ.के.×यागी,
×यागी, Ûयाियक सदःय एवं ौी ए.
ए.मोहन अलंकामोनी,
ामोनी लेखा सदःय के सम¢
IN THE INCOME TAX APPELLATE TRIBUNAL : 'B' BENCH : AHMEDABAD
Before Hon'ble Shri D.K.Tyagi, J.M. & Hon'ble Shri A.Mohan Alankamony, A.M.)
ITA no.3447/Ahd/2010
(Assessment Year:-2007-08)
The Assistant V/s Hotel Dan Private Limited
Commissioner of Income- 21, RCM Morarji Circle,
tax, Vapi Circle, Vapi GIDC, Vapi
PAN: AABCH 7284 H
(अपीलाथȸ/Appellant) (ू×यथȸ /Respondent)
अपीलाथȸ कȧ ओर से/Appellant by :- Shri Samir Tekriwal, Sr. DR
ू×यथȸ कȧ ओर से /Respondent by:- Shri K N Bhatt, A.R.
सुनवाई कȧ तारȣख/ Date of Hearing:- 21-10-2011
घोषणा कȧ तारȣख /Date of Pronouncement:- 25-11-2011
आदे श / Order
Per Shri A. Mohan Alankamony, A.M.
This appeal is filed by the Revenue, aggrieved by the order of the Learned Commissioner of Income Tax (Appeals), Ahmedabad in Appeal No.CIT(A)/VLS/193/10-11 dated 01.10.2010 for the assessment year 2007-2008 passed under section 250 r.w.s. 271(1)(c) of the I.T. Act, 1961.
2 During the year, the assessee filed its return of income on 07-11-2007 declaring Nil income after set off of brought forward loss of Rs.3,21,774/-. The assessment was completed u/s 143(3) of the Act on 21-12-2009, determining total income at Rs.10,08,150/-. While finalizing the assessment, an addition of Rs.10,45,349/- was made on the ground that the assessee had claimed excess depreciation to that extent. Penalty proceedings u/s 271(1)(c) were initiated for furnishing inaccurate particulars of income by the assessee.
2ITA No. 3447/Ahd./2010 2.1 A show cause notice u/s 274 read with section 271(1)(c) of the Act was issued on 21-12-2009, calling for the explanation of the assessee on 22-01- 2010. According to the AO, the assessee did not comply with this notice. Therefore, a further opportunity was granted to the assessee vide letter dated 15-06-2010. In response, the assessee submitted that the depreciation was claimed by it on straight line method and the department had allowed the same on written down method and hence there was neither any concealment nor furnishing of inaccurate particulars of income on the part of the assessee. However, the ld.AO did not accept the submission / explanation of the assessee and proceeded to levy penalty of Rs.3,51,864/- with the following observations:-
"The explanation of the assessee has been perused and the same is not acceptable. The depreciation has to be claimed and allowed as per the provisions of section 32(1) r. w. section 43(6) of the I.T. Act, 1961. The assessee has to prepare two charts for claim of depreciation i.e. one as per the Companies Act i.e. on straight line method, which is to be submitted with the ROC and one chart as per the I.T. Act, 1961, and claim of which can be made while determining the total income for the year under consideration. In the present case, the assessee has claimed the depreciation on straight line method, which yielded extent benefit to the tune of Rs.10,45,349/- to the assessee. In other words, the assessee has claimed excessive deduction on account of depreciation and thereby avoided to pay legitimate tax to the government exchequer by furnishing inaccurate particulars of income.
Thus, in the year under consideration, the assessee took chance with the department by claiming unlawful deduction and when caught by the department, it has simply submitted that the deprecation has been claimed on SLM basis. In view of these facts, it is clear that this is a case where the assessee has deliberately claimed the unlawful deduction by furnishing inaccurate particulars of income, Had the assessee's case not been selected for scrutiny, the assessee could have been benefited by filling inaccurate particulars of income. The assessee took chance with the department. Had the revenue not detected the inaccurate particulars of income of the assessee, the assessee could have enjoyed the fruits of filing inaccurate particulars of income and would have caused loss to the revenue.
From the discussion above, it is evidently clear that the assessee has not furnished any explanation substantiating the circumstances and reasons leading to application of incorrect facts/law as applied by the assessee for computing less total income by way of claiming unlawful deduction and thereby suppressing the actual profits for the year under consideration. Thus, from the facts given above, it is clear that the 3 ITA No. 3447/Ahd./2010 assessee has furnished inaccurate particulars of income within the meaning of section 271(1)(c) of the I. T. Act, 1961 and therefore explanation 1 to section 271(1)(c) is clearly attracted. Thus, I am of the opinion and hereby hold that the assessee has furnished inaccurate particulars of income and hence liable for levying penalty u/s. 271(1)(c) of the I. T. Act, 1961."
3 The assessee carried the matter before the learned CIT(A). After considering the submissions of the assessee, the ld. CIT(A) deleted the penalty with the following observations:
"4.2 SUBMISSION OF THE AR:-
Referring to the observation of the A.O. on Page No. 1 and 2 of the assessment order, the AR of the appellant submitted that only issue upon which, the penalty is levied upon by the AO is in respect of claim of depreciation made by the appellant. He stated that the appellant being a company prepared financial statements in conformity with the requirements of the Companies Act and placed the same before the Annual General Meeting of the Company. The said set of financial statements, which were furnished with the Registrar of Companies, Gujarat were furnished along with the return of income. He further contended that in the case penalty u/s. 271(1)(c), the A.O. to satisfy himself with the following three issues:-
(1) The explanation offered by the assessee is found to be false. (2) The assessee fails to prove his bonafides.
(3) The disclosure of facts necessary for assessment were not furnished.
Furnishing the aforesaid three conditions, he contended that in the instant case of the appellant, the appellant admittedly stated that they have been claiming depreciation on Straight Line Method being approved method of depreciation under the Companies Act, 1956.These facts were stated and disclosed in the Audited Financial Statements and the Computation of Income/Return of income and therefore, one cannot say that the explanation of the appellant is false one. He further contended that even though, the benefits of the assessee were very transparent because, the claim of depreciation vis-a-vis filing the return of income being the legal issue / obligations performed by the professionals / Chartered Accountants being the experts in the field of profession of Accountancy and Tax Laws. Thus, on the basis of their expert sum and they should not view the claim of depreciation a malafide intention. He also submitted that since the depreciation being an allowance given under the Act, claim of an excessive depreciation ma}' otherwise be stated that the appellant has differed his tax liability by claiming excessive depreciation. Summarizing his submission, the A.R. of the appellant stated that since the appellant has paid the taxes on the assessed income, he may not be penalized u/s. 271(1)(c) for wrong claim of depreciation as:-
4ITA No. 3447/Ahd./2010
a) The appellant made a wrong claim which is disallowed and appellant paid the demand raised through the assessment order.
b) The appellant being ignorant of the issues i.e. rates of depreciation under the Income-Tax Law and Companies Act, relied upon the advise of the consultant.
c) The facts of wrong claim of depreciation were duly, fully and truly disclosed through the Audited Financial Statements.
d) The appellant acted with the utmost bonafides while claiming depreciation which is disallowed.
e) The appellant not disputed with the Assessment Order whereby his claim of depreciation is disallowed.
Finally, quoting the following decisions, the A.R. of the appellant requested this office to delete the penalty levied by the A.O. for disallowance of wrong claim of depreciation made by the appellant.
1. C.I.T. v/s. Reliance Petrochemicals (P) Ltd. (2010) 189 Taxman 322 (SC).
2. Model Footware (P) Ltd. v/s. ITO (2O10) 124 ITD 353 (Del).
3. Yogesh R. Desai v/s. ACIT(2oio) 38 DTR 101 (Mum)
4. C.I.T. v/s. DeepakKumar (2010) 232 CTR 78 (P&H) 4.3 CONCLUSION:-
I have considered the observations made by the A.O. in the penalty order as well as the contentions raised by the A.R. of the appellant in the written submission. I found that the arguments advanced by the A.R. of the appellant is worth considerable, as he has rightly stated that the depreciation being an allowance given under the Act, the wrong/ excessive claim of depreciation would differ the tax liability. He has rightly furnished the decisions of Apex Courts, wherein, the issue of disallowance of wrong claim of depreciation vis-a-vis levy of penalty u/s. 271(1)(c) of the Act is decided in favour of the appellant. Therefore, the penalty levied u/s. 271(1)(c) is deleted."
4 During the course of hearing before the Tribunal, the ld. D.R. supported the order of the authorities below and submitted that the ld.AO has rightly levied the penalty. In support, the learned D.R. relied upon the following decisions:-
[1] CIT vs. Zoom Communication (P) Ltd. [2010] 327 ITR 510 (Delhi) [2] A M Shah & Co. vs. CIT [1999] 238 ITR 415 (Guj) 5 ITA No. 3447/Ahd./2010 [3] ITO vs. Geep Industrial Syndicate Ltd. [1987] 23 ITD (All) 448 [4] CIT vs. Lalchand Tirath Ram [1997] 225 ITR 675 (P&H) [5] PSB Industries India Pvt. Ltd. vs. CIT [ITA No.792 of 2011] [6] Gujarat State Financial Services Ltd. vs. ACIT [2010] 39 SOT 570 (Ahd)
5 On the other hand, the ld. A.R. supported the order of the ld. CIT(A). The ld. AR also relied upon the decisions as have been referred to before the ld.CIT(A). The ld.AR submitted that the assessee had submitted the tax audit report before the AO and therefore there was no concealment of any facts because the details of the depreciation were before the Revenue. It was only an inadvertent mistake on the part of the assessee's auditor to adapt the depreciation computed by straight line method in the income tax computation statement. However all facts were before the Revenue and when the mistake was pointed out the assessee had readily accepted the mistake and paid tax with interest accordingly. The ld AR argued that a bonafide error in computation of tax cannot be construed to be concealment of income and prayed that the order of the ld.CIT(A) may be confirmed.
6 We have duly considered the rival submissions and also perused the materials on record as well as various decisions referred to by both the parties. We have also gone through the following judicial pronouncements:
CIT vs. Zoom Communication (P) Ltd. [2010] 327 ITR 510 (Delhi) "The Tribunal erred in law in deleting the penalty under s. 271(1)(c) in respect of claim on account of payment of income-tax and capital expenditure written off in the P&L a/c of the assessee, the claim besides being incorrect in law, was mala fide."
A M Shah & Co. vs. CIT [1999] 238 ITR 415 (Guj):-
Penalty under s. 271(l)(c)--Concealment--Discrepancies in books of account--If the disclosure of "particulars of income" is incorrect, such a default attracts penalty-- Therefore, any concealment or inaccuracy in the particulars of income in the return occurring at any stage upto and inclusive of the ultimate stage of working out of total income would attract the penalty provision of s. 271(1)(c) - Words 'inaccurate particulars' would cover falsify in final figures as also the_ constituent elements--6
ITA No. 3447/Ahd./2010 Certain items not shown in the closing stock--Profits, therefore, suppressed to that extent-- Income not shown by this process obviously was concealment of particulars of income-Penalty imposed on this very basis justified--Further, assessee had resorted to recording bogus purchases and non-recording of certain items either in sales or stocks--It cannot be said that assessment was made on estimate basis and there was nothing false or incorrect--Levy of penalty justified Conclusion "Any concealment or inaccuracy in the particulars of income in the return occurring at any stage upto and inclusive of the ultimate stage of working out of total income would attract the penalty provision of s. 271(1)(c); as the assessee had clearly resorted to recording bogus purchases and non-recording of certain items either in sales or stocks there was concealment of particulars of income which attracted penalty under s. 271(1)(c)".
ITO vs. Geep Industrial Syndicate Ltd. [1987] 23 ITD (All) 448:
The assessee-company has been in existence for a long time. In the past, it had claimed extra shift allowance on the correct basis. One fails to comprehend the provocation for altering the basis for the claim of extra shift allowance. It is difficult to appreciate/the contention of the assessee that the mistake in the claim of the extra shift allowance for the year under consideration was only an inadvertent mistake. The chances of making a mistake of the type which has been made bv the assessee are practically nil. The wrong claim of depreciation cannot be hence attributed to inadvertence, particularly keeping in view the fact that in the past depreciation had been claimed correctly. Bye aiming depreciation wrongly the assessee concealed the particulars of its income or furnished inaccurate particulars of such income and thus has made itself liable to the imposition of penalty. Hence the assessee by making a wrong claim of depreciation concealed the particulars of its income or furnished inaccurate particulars of such income. As far as other additions are concerned, they did not give rise to any concealment.
Whether there has been concealment of income or not will not depend on there being positive total income computed in assessment. It will be erroneous to think that unless there is positive total income determined on assessment, there cannot be concealment of income. The word 'income' has been used in cl. (c) in the wide sense and it will be wrong to understand by it only the assessed total income. The word 'income' in cl. (c) has a connotation different from the connotation of "assessed total income". The view canvassed by the assessee is not warranted by the language of the section and if the interpretation sought to be given by the ?assessee were to be accepted, the very object and purpose of the section would he defeated. - CIT vs. India Sea Foods (1976) 105 ITR 708 (Ker) relied on.
Clause (a) of Expln. 4 provides that in certain cases, the amount of tax sought to be evaded would be the tax that would be chargeable on the income in respect of which particulars have been concealed. Hence, no more the quantification of the 7 ITA No. 3447/Ahd./2010 penalty is dependent only upon the tax payable by the assessee on assessment. On account of this Explanation, it is obvious that it is no more necessary that there must be tax payable on assessment in order to give rise to the penalty as was the case previously. Hence, it will be no more valid to say that unless there was tax payable on assessment, no penalty could be levied. The use of the words "in addition to any tax payable by him" in cl. (iii) cannot be interpreted to mean that there must be tax payable on assessment before penalty can be levied. These words only mean that penalty will be in addition to tax, but they do not mean that there being tax is the necessary condition for the levy of penalty.--Addl. C1T vs. Murugan Timber Depot (1978) 113 ITR 99 (Mad) distinguished. Decision dt. 30th July, 1983 of the Chandigarh Bench of the Tribunal in the case of ITO vs. Sudha Pharmaceuticals (P) Ltd. (IT Appeal No. 631 (Chd) of 1981) dissented from.
Conclusion "Assessee having offered satisfactory explanations for not making disallowance under s. 40A(8) and in respect of entertainment expenditure and travelling expenses while returning its income, it cannot be said that it had concealed the particulars of its income but wrong claim for depreciation cannot be attributed to inadvertence and amounted to concealment of particulars of income attracting penalty."
CIT vs. Lalchand Tirath Ram [1997] 225 ITR 675 (P&H):
Penalty under s. 271(1)(c), Expln.--Scope and applicability of cl. (B) of Expln. 1 to s. 271 (1)(c)--Under cl. (B) of Expln. to s. 271(1)(c) as substituted by the Taxation Laws (Amendment) Act, 1975, w.e.f. 1st April, 1976, the burden is on the assessee and mere offering of an explanation would not absolve him from liability to penalty but he has also to substantiate it--Excess stock of grain found in the warehouse than shown in the books of assessee--Assessee explaining that the excess stock belonged to one S--Confirmatory letter of S as also S himself produced for examination at the first appellate stage--S found basically to be a truck driver and no material was produced to show that S possessed agricultural land and cultivated it--No evidence to show that S had brought the stock from the field and delivered the same to assessee--Record of the warehouse also did not show that the excess stock belonged to S--Explanation offered by assessee having not been substantiated, penalty under s. 271(1)(c) r/w Expln. 1(B) was rightly levied by AO Conclusion "Explanation offered by assessee having not been substantiated, penalty under s. 271(1)(c) r/w Expln. 1(B) was rightly levied by AO.
Gujarat State Financial Services Ltd. vs. ACIT [2010] 39 SOT 570 (Ahd):
The assessee claimed deduction for provision for bad and doubtful debts and provision for diminution in value of investments in violation of provisions of the Act and not an iota of evidence was placed in relation to the bona fide of the claim. As is apparent from the findings of the CIT(A), the claim made in the return was not 8 ITA No. 3447/Ahd./2010 supported either on facts or in law. Thus, the assessee while claiming deduction of the aforesaid provisions furnished inaccurate particulars.--CIT vs. Reliance Petroproducts (P) Ltd. (2010) 230 CTR (SC) 320 : (36 DTR (SC) 449 : (2010) 322 ITR 158 (SC) distinguished.
Conclusion :
Assessee was liable to penalty under s. 271(1)(c) in respect of disallowance of claim for deduction of provision for bad and doubtful debts and provision for diminution in the vale of investment as there was nothing to suggest that the claim regarding deduction for either provision for bad and doubtful debts or diminution in value of investments was bona fide or supported by any provisions under the Act. Where the assessee failed to substantiate their explanation that they were not aware of provisions of Explanation introduced by the Finance Act, 2001 w.e.f. 1st April, 1989 or that the RBI guidelines override the provisions of the Act or that their explanation was bona fide, CIT(A) was justified in upholding the levy of penalty on account of furnishing of inaccurate particulars of income in relation to provision for bad and doubtful debts and provision for diminution in the value of investments.
Penalty under s. 271(1)(c)--Validity--Recording of satisfaction by AO-- Penalty under s. 271(1)(c) is leviable if the AO is satisfied in the course of any proceedings under this Act that any person has concealed the particulars of his income or furnished inaccurate particulars of such income--Sub-s. (IB) inserted in s. 271 by Finance Act, 2008 purports to create a fiction by which satisfaction of the AO is deemed to have been recorded in cases where an addition or disallowance is made by the AO and a direction for initiation of penalty proceedings is issued--Said provision is made effective retrospectively w.e.f. 1st April, 1989--AO had therefore validly assumed jurisdiction to levy the penalty Held :
"If the disclosure of facts is incorrect or false to the knowledge of the assessee and it is established, then such disclosure cannot take it out from the purview of the act of concealment of particulars or furnishing inaccurate particulars thereof for the purpose of levy of penalty. The penalty under s. 271(1)(c) is leviable if the AO is satisfied in the course of any proceedings under this Act that any person has concealed the particulars of his income or furnished inaccurate particulars of such income. The decisions relied upon by the assessee on the issue of recording of satisfaction by the AO before initiating penalty proceedings under s. 271(1)(c) are no longer relevant in view of sub-s. (IB) inserted in s. 271 by Finance Act, 2008. The said provision purports to create a fiction by which satisfaction of the AO is deemed to have been recorded in cases where an addition or disallowance is made by the AO and a direction for initiation of penalty proceedings is issued. The said provision is made effective retrospectively w.e.f. 1st April, 1989. The Authorized Representative on behalf of the assessee has not explained as to how the decisions relied upon by him regarding recording of satisfaction were relevant in view of the said provisions of s. 271(IB)".9
ITA No. 3447/Ahd./2010 Conclusion :
"In view of insertion of sub-s. (IB) inserted in s. 271 by Finance Act, 2008 a fiction is created by which satisfaction of the AO is deemed to have been recorded in cases where an addition or disallowance is made by the AO and a direction for initiation of penalty proceedings is issued; said provision is made effective retrospectively w.e.f. 1st April, 1989 hence the AO had validly assumed jurisdiction to levy the penalty".
6.1 On perusing the case referred by the Revenue it is apparent that they are distinguishable from the facts of the case before us. In the case of CIT V/s Zoom communications (P)Ltd.(supra), it was held that the claim of the assessee besides being incorrect in law, was malafide. In the case A. M Shah & Co. vs. CIT. Supra it was held that the assessee had clearly resorted to recording bogus purchases and non recording of certain items either in sales or stocks and therefore penalty was levied. In the case, ITO vs. Geep Industrial Syndicate Ltd., the assessee had claimed extra shift allowance by altering the basis of the claim adopted by the assessee in the past which could not be comprehended particularly keeping in view of the fact that in the past depreciation had be claimed correctively. In the case CIT vs. Lalchand Tirath Ram, the assessee had not adduced sufficient evidence to prove that the excess stock did not belong to him. And finally in the case, Gujarat State Financial Services Ltd. vs. ACIT was not with respect to the facts that of the assessee. The assessee had mainly relied on the decision of the case C.I.T. v/s. Reliance Petrochemicals (P) Ltd. (2010) 322 ITR 158 (SC) wherein it was held by the Hon Appex Court that " a mere making of a claim which is not sustainable in law, be itself, will not amount to furnishing inaccurate particulars regarding the income of the assessee. Such a claim made in the return cannot amount to furnishing inaccurate particulars." In the case before us it is apparent that the assessee had not concealed any information before the Revenue. The Auditor of the assessee had picked up a wrong figure of depreciation i.e, the depreciation worked out in accordance with Company Law in the computation statement for the purpose of Income Tax. This is a human error committed by the Auditor of the Company on which the assessee had no control. The assessee had not concealed any particulars but on the contrary readily accepted the error and paid tax 10 ITA No. 3447/Ahd./2010 accordingly. Both, the computation of depreciation under Income Tax Act and Companies Act, was before the AO and the same was furnished by the assessee. Considering the facts and circumstances of the case, we are of the considered opinion that this is not a fit case for levy of penalty in the light of the decision rendered by the Hon'ble Appex Court relied upon by the assessee (supra). Therefore we hereby confirm the order of the Ld.CIT(A).
7. In the result the appeal of the Revenue is dismissed.
इस आदे श कȧ घोषणा Ǒदनांकः 25/11/2011 को Ûयायालय मɅ कȧ गई ।
Sd/- Sd/-
(D.K.Tyagi) (A.Mohan Alankamony)
Judicial Member Accountant Member
DATED : 25/11/2011
आदे श कȧ ूितिलǒप
ूितिलǒप अमेǒषतः-
षतः-
1. अपीलाथȸ
2. ू×यथȸ
3. संबिं धत आयकर आयुƠ
4. आयकर आयुƠ- अपील-
5. ǒवभागीय ूितिनिध, आयकर अपीलीय अिधकरण, अहमदाबाद ।
6. गाड[ फाइल
आदे श से,
उप/सहायक पंजीकार
आयकर अपीलीय अिधकरण, अहमदाबाद।
Talukdar/ Sr. P.S.