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 18, Cited by 0]

Income Tax Appellate Tribunal - Agra

Gwalior Polypipes Ltd, Gwalior vs Assessee on 9 May, 2005

                   IN THE INCOME TAX APPELLATE TRIBUNAL
                             AGRA BENCH, AGRA

               BEFORE SHRI R.K. GUPTA, JUDICIAL MEMBER AND
                  SHRI P.K. BANSAL, ACCOUNTANT MEMBER

                                   ITA No.498/Agr/2005
                                   Asst. Year: 1999-2000

M/s Gwalior Polypipes Ltd.,                        Vs.            Asstt. C.I.T., Range-II,
M-14, Gandhi Nagar,                                               Gwalior.
Gwalior. (M.P.)
(PAN : AAACG 7579 D)
(Appellant)                                                       (Respondent)

                      Appellant by :        Shri K.C. Agarwal, Advocate
                      Respondent by :       Shri S.R. Sahu, Jr. D.R.


                                          ORDER


PER P.K. BANSAL, A.M.:

This appeal has been filed by the assessee against the order of the CIT(A) dated 09.05.2005 by which the CIT(A) has confirmed the order of the A.O. levying interest under section 234B & 234C of the Income-tax Act, 1961 ('the Act' hereinafter) by passing order under section 154 relying on the decision of the M.P. High court in the case of Itarsi Oil & Flours Pvt. Ltd. Vs. CIT, 250 ITR 686.

2. At the time of hearing the ld. A.R. vehemently contended that the decision of the M.P. High Court relates to the interest leviable under section 234B & 234C in respect of the income assessed under section 115J and not under section 115JA. Referring to the decision of the Bombay High Court in the case of Snowcema India Limited vs. Dy. CIT, 221 CTR (Bom) 594, 2 it was submitted that the interest under section 234B & 234C cannot be charged in case the income is assessed under section 115JA. In any case, it was contended that the issue is debatable whether the interest under section 234B & 234C can be levied or not. It was also pointed out that the decision of the M.P. High Court although relates to the interest leviable under section 115J but has been reversed by the decision of the Hon'ble Supreme Court in the case of CIT vs. Kwality Biscuits Ltd. Vs. CIT, 284 ITR 434 (SC) which also relates to the levy of interest under section 234B & 234C while computing income under section 115J. Reliance was also placed on the decision of this Tribunal in ITA No.499/Agr/2005 in the case of M/s. Vishwa Organics Pvt. Ltd. Vs. ACIT.

3. The ld. D.R., on the other hand, supported the order of the CIT(A).

4. We have carefully considered the rival submissions and perused the material on record. We have also gone through the order of the M.P. High Court in the case of Itarsi Oil & Flour Mills Pvt. Ltd. vs. CIT, 250 ITR 686. We noted that the decision relates to the levy of interest under section 234B & 234C in case income is computed under section 115J and not under section 115JA. We also noted from the decision of the Mumbai High Court that the interest under section 234B & 234C is not leviable in case the income is computed under section 115JA. In view of this fact, in any case, whether the interest under section 234B & 234C can be levied or not is a debatable point. Jurisdiction under section 154 can be invoked if there is a mistake apparent on record. Where there can be two conceivable opinion, provisions of section 154 cannot be invoked. In view of the decision of the Mumbai High Court in favour of the assessee, therefore, there can be view that the interest under section 234B & 234C cannot 3 be levied where the income has been computed under section 115JA. Similar view has been taken by the Ld. Third Member in the case of M.P. Telelinks Ltd. vs. ACIT in ITA Nos.401 & 402/Agr/ 2005, in which, vide order dated 31.12.2008, it was held as under :-

"Whether the A.O could be said to have a valid jurisdiction to initiate action and rectify the order u/s 154 of the Act by relying upon the judgment of the M.P.High Court in the case of Itarsi Oils & Flour Pvt. Ltd it must be appreciated, was not concerned with the provisions of section 115 JA of the Act and there was a short fall in the payment of advance tax. Question arose whether interest u/s 234 B and 234C can be validly levied. The High Court answered the issue in favour of the revenue by affirming the order of the Tribunal. The M.P.High Court was of the view that when-ever the assessee is liable to pay advance tax u/s 208 of the Act, even though the income in question is a book profit determined u/s 115JA, he has to pay the tax and he has to pay the interest. This decision was rendered on 31.08.1999. At that point of time there was cleavage of judicial opinion as to levy of interest u/s 234B & 234C in the event of short fall of the payment of advance tax while the book profit u/s 115 J were computed. The M.P.High Court in the case of Itarsi Oils & Flour Pvt.Ltd.(Supra); the Bombay HighCourt in the case of CIT Vs Kotak Mahindra finance Ltd. 265 ITR 119; Gauhati High Court in the case of Assam Bengal Carriers Ltd. Vs CIT 239 ITR 862; and Madras High Court in the case of CIT Vs Holiday Travels P.LTd. 263 ITR 307 have taken a view that such levy of interest was justified whereas the Karnataka High Court in the case of Kwality Biscuits Ltd. 243 ITR 519 has expressed a contrary view. Appeal filed by the revenue before the Hon'ble Supreme Court against order of the High Court in CIT VS Kwality Biscuits Ltd.(Supra) got dismissed by the Hon'ble Supreme Court in 284 ITR 434 meaning thereby the decision of the Karanataka High Court in Kwality Bisucits Ltd. 243ITR 519 got affirmed. The decision of the Hon'ble Supreme Court was rendered on 26.04.2006.
When the assessee's appeals were before the Tribunal, the decision of the Supreme Court was very much available to the benefit of the Tribunal,. The very basis for the A.O to start 154 proceedings was the decision rendered by the M.P.High Court under the provisions of Sec.115J of the Act. The decision of the M.P.High Court got reversed by the Hon'ble Supreme Court by virtue of its decision in the case of Kwality Biscuits Ltd., which was again a case u/s 115J of the Act. All this only shows that the matter was subject to a judicial controversy and thus the A.O resorted to the proceedings u/s 154 on a issue which was highly debatable and further question would arise, whether it is open to the AO who issued intimation u./s 143(1) to rectify the said intimation u/s 154 just to give effect to a decision of the jurisdictional High Court when that decision itself got reversed by the decision of the Hon'ble supreme Court in the case of 4 Kwality Biscuits Ltd.(Supra). In my opinion, the Hon'ble M.P.High Court itself in the case of CIT Vs JAgannath Narayan Kutumbik 144 ITR 526, has answered this question. The M.P. High Court in that case was concerned with levy of interest u/s 214 of the Act. The question of payment of interest on excess advance tax paiod was subject matter of judicial controversy and on one hand the Gujarat High Court in the case of Chandrakant Damodardas Vs ITO 123 ITR 748 and on the other hand the Andhra Pradesh High Court in the case of Kangundi Industrial Works (P) Ltd. Vs ITO 121 ITR 339 and Kerla High Court in the case of A.Sethumadhavan Vs CIT 122 ITR 587 have taken contrary views. When the M.P.High Court, in the case cited supra, has held that when there can conceivably be two opinions on a particular issue, section 154 will not be attracted and that whether an issue was debatable or not would depend on its intrinsic character and not what a particular High Court held at a particular time. Even assuming that the Gujarat High Court has taken a view in favour of the assessee in interpreting the language of Sec.214, it did not mean that the issue had become non- controversial or free from debate. Therefore, since the assessee's entitlement to interest u/s 234 was controversial and debatable issue, it could not be rectified by the ITO Vs 154 of the Act. In the light of this binding decision of the jurisdictional High Court it was not open to the A.O who has given an intimation u/s 143(1) and seeks to rectify it by an order passed u/s 154 on such a debatable issue. Although it can be said that he was bound by the decision of the jurisdictional HighCourt but that jurisdictional High Court's decision got reversed by the Hon'ble Supreme Court's decision. At the stage when the matter was pending before the Hiogh Court or even at the stage of the Tribunal, full effect to the decision of the Hon'ble Supreme Court should be given. It is altogether different to say that the decision of the M.P.HighCourt in the case of Itarsi Oils & Flour Pvt. Ltd (Supra) was itself u/s 115J of the Act and not u/s 115JA of the Act. If the Bench were to take a view that the decision rendered by the Hon'ble Supreme Court in Kwality Biscuits Ltd. u/s 115J is not applicable to the facts of the case u/s 115JA, the very basis for assumption of jurisdiction by the AO does not survive. Whether wording of section 115J and 115JA are different and whether there could be a rectification and therefore the decision of the Hon'ble Supreme Court in Kwality Biscuits Ltd is not applicable can again be subject matter of further controversies,. After all the Karnataka High Court has cancelled the levy of interest u/s 234B mainly on the reasoning that the charging u/s 115J is on the basis of book profit shown by the accounts of the previous year which are prepared only after the year is over whereas advance tax on estimation has to be paid before the close of the previous year. The computation u/s 115J has to be only when the P &L A/c was prepared accordance with the provisions of the companies Act and the book profit can be determined only after the previous year ended and therefore the charging of interest u/s 234B and 234C of the Act cannot be made. It was also of the view that when a deeming fiction is brought under the statute, it is to be carried to its logical conclusion but without creating further deeming fiction so as to include other provisions of the Act which are not specifically made applicable. The Hon'ble Supreme Court when it has confirmed the view of the Karnataka High 5 Court has impliedly approved both the grounds on which Karanataka High Court has cancelled the levy of interest u/s 234B and 234 C of the Act when there was computation of book profit u/s 116J of the Act. It can be possibly argued that u/s 115JA there are provisions whereby other provisions of the Act are specifically made applicable and therefore the levy of interest u/s 234B & 234C could possibly be justified. But the main line of argument that the book profit can be determined only at the end of the financial year and therefore payment of advance tax cannot be made till such book profit are determined, still survives for a debate and discussion, correctness of which can be established only by a long drawn process of reasoning. Whether mistake in such a situation committed by the AO could be one which could be treated as apparent and obvious, in the facts explained and in the situation and position of law as explained above, it is very difficult to say that the A.O is justified in acting u/s 154 of the Act. Therefore, on this preliminary ground I agree with the view expressed by the JM in vacating the order rectification passed by the AO for these two years."

5. Respectfully following the aforesaid decision of the Ld. Third Member, we are of the view that the A.O. was not correct in law in invoking the provisions of section 154 for levying interest under section 234B & 234C of the Act. In this case, as the income has been determined under section 115JA of Act, we accordingly quash the order passed by the A.O.

6. In the result, appeal filed by the assessee is allowed.

(Order pronounced in the open Court on 15.04.2010).

               Sd/-                                                   Sd/-

        (R.K. GUPTA)                                              (P.K. BANSAL)
        Judicial Member                                           Accountant Member

Place: Agra
Date: 15th April, 2010.
PBN/*
                                    6


Copy of the order forwarded to:
1.    Appellant
2.    Respondent                                      By Order
3.    CIT concerned
4.    CIT (Appeals) concerned
5.    DR, ITAT, Agra Bench, Agra
6.    Guard File                                 Assistant Registrar
                                       Income-tax Appellate Tribunal, Agra

                                                   True Copy