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 5, Cited by 4]

Income Tax Appellate Tribunal - Bangalore

M/S Avesta Good Earth Foods Pvt Ltd , ... vs The Deputy Commissioner Of Income ... on 1 August, 2018

     IN THE INCOME TAX APPELLATE TRIBUNAL,
               BANGALORE BENCH 'A'

BEFORE SHRI JASON P BOAZ, ACCOUNTANT MEMBER
                     AND
    AND SHRI LALIET KUMAR, JUDICIAL MEMBER


             ITA No.427, 430, 431, 434 & 435/Bang/2018
                   (Asst. Years 2008-09 to 2012-13)

Avesta Good Earth Foods Pvt. Ltd.,
Regus - UB City, Concorde,
15th Floor, Vittal Mallya Road,
Bengaluru
PAN-BLRA07290D.
         Vs.
The Dy. Commissioner of Income-tax,
 (TDS),
Circle-16(1),
Bengaluru.                                             . Respondent

              Assessee by      : Shri H.N Khincha, C.A
              Revenue by       : Shri B.R Ramesh, JCIT

                 Date of Hearing       : 19-07-2018
                 Date of Pronouncement : 01-08-2018

                          ORDER


PER SHRI JASON P BOAZ, ACCOUNTANT MEMBER:

These five appeals by the assessed are directed against the orders of the CIT(A)-13, Bangalore dated 24/11/2017 for asst. years 2008-09 to 2012-13. Common issues being involved, these appeals were heard ITA Nos.426, 429, 432 & 436 2 together and we deem it appropriate to dispose off the same by way of this consolidated order for the sake of convenience.

2. Briefly stated, the facts relevant for disposal of these appeals are as under:-

2.1 The assessee company is engaged in the business of research in the field of bio-services. A survey u/s 133A of the Income-tax Act, 1961 (in short 'the Act') was conducted at the business premises of the assessee on 26/7/2013, wherein the Assessing Officer ('AO') noticed that they had not remitted the TDS on various payments in the nature of salary, interest, contracts, rent and fees for professional services.

The AO treated the assessee as an 'assessee in default' u/s 201(1) of the Act and passed orders u/s 201(1) and 201(1A) of the Act dated 24/6/20l4 for asst. years 2008-09 to 2012-13 raising demand u/s 201(1) and charging interest u/s 201(1A) of the Act. 2.2 On appeal, the CIT(A)-13, Bangalore disposed off the assessee's appeals for asst. years 2008-09 to 2012-13 vide orders dated 24/11/2017, allowing the assessee partial relief. 3.1 Aggrieved by the orders of the CIT(A)-13, Bangalore dated 24/11/2017 for asst. years 2008-09 to 2012-13, the assessee has filed these five appeals for the aforesaid asst. years raising almost similar identical rounds. The grounds for asst. year 2008-09 are extracted hereunder:-

"1. The learned Income-tax Officer has erred in passing the order in the manner passed and the learned CIT (A) - 13 has erred in confirming the same. The impugned ITA Nos.426, 429, 432 & 436 3 order passed in violation of principles of natural justice is bad in law and is liable to be quashed.
21. The lower authorities have erred in
i) not considering the taxes already remitted by the appellant.
ii) in holding appellant assessee-in-default u/s 201(1) in respect of taxes already remitted by the appellant 2.2 The taxes already remitted by the appellant have to be considered and demand u/s 201(1) together with consequent interest u/s 201 (1A) have to be deleted.
3.1 In any case and without prejudice, the authorities below have also erred in
a) not appreciating that;

i. Interest u/s. 201 (1A) is compensatory in nature. ii. The recipient of income having filed loss returns no taxes were payable to the Government.

iii. No taxes being payable to the Government, the question of delay in recovery of taxes and interest for delay does not arise.

b) levying /confirming the interest u/s 201 (1A) of the Act.

3.2 The action of the authorities below being contrary to facts and circumstances of the case and the law applicable is to be negated.

ITA Nos.426, 429, 432 & 436 4

3.3 The levy of interest u/s. 201(1 A) being without proper appreciation of laws and contrary to various judicial pronouncements is to be deleted.

4. In any case and without prejudice the calculation of interest as done is erroneous and excessive.

5. In view of the above and on other grounds to be adduced at the time of hearing, it is requested that the impugned order be quashed or atleast tax and interest levied/confirmed u/s. 201(1) and 201 (1A) be deleted."

3.2.1 Though as many as 4 to 5 grounds have been raised in these appeals, the main grounds urged is at S.No.21 and 2.2, wherein it was contended that the authorities below have erred in not considering the TDS already remitted by the assessee in these five asst. years and in holding the assessee to be an 'assessee in default' u/s 201(l) of the Act in respect of such taxes already remitted by the assessee. In these circumstances, it is contended that after credit is given for TDS remitted, the demand u/s 201(1) of the Act in this regard is to be deleted along with consequent interest charged u/s 201(1A) of the Act.

3.2.2 In this regard, the ld AR for the assessee submitted that the assessee has certified that challan details extracted from the NSDL website evidencing payment of taxes for each of the five asst. years 2008-09 to 2012-13 and filed before the authorities below, have not been considered by them while passing the impugned orders raising the ITA Nos.426, 429, 432 & 436 5 Demands u/s 201(1) and charging of interest u/s 201(1A) of the Act. The ld AR draw the attention to copy of details of NSDL challan evidencing payment of tax year wise filed; at page 46-47 of paper book (pages 1 to 49) for asst. year 2008-09; at page 50-51 of paper book (pages 1 to 53) for asst. year 2009-10; at page 25 of paper book (pages 1 to 26) for asst. year 2010-11; pages 18 and 19 of paper book (pages 1 to 20) for asst. year 2011-12 and page 12 of paper book (pg 1 to 13) for asst. year 2012-13. It is prayed that the Tribunal be pleased to direct the authorities below to examine and verify the aforesaid claims, already made before them, and delete the tax demand raised u/s 201(1) and consequential interest charged u/s 201(1A) of the Act to that extent.

3.3 Per contra, the ld DR for Revenue, while supporting the impugned orders, submitted that the assessee's claims may be restored to the file of the authorities below for examination, verification and action in accordance with law.

3.4.1 We have heard both parties and perused and carefully considered the material on record. The main contention of the assessee, in the five appeals before us, is that the AO had erred in holding the assessee as an 'assessee in default' and passed orders u/s 201(1) of the Act raising demand and charging consequential interest u/s 201(1A) of the Act in respect of TDS already remitted by the assessee for asst. years 2008-09 to 2012-13, in spite of details thereof filed before the AO. It is submitted that even on appeal, the ld ITA Nos.426, 429, 432 & 436 6 CIT(A) had not considered the details filed by the assessee in this regard.

3.4.1 We have carefully perused the impugned orders of the ld CIT(A) for the five asst. years in appeal before us. We find that, inter alia, in the orders of asst. year 2008-09, the ld CIT(A), at Para 4.2 thereof has observed that since the assessee had never furnished any proof before the AO in support of the claims that the amounts of TDS had already been paid, she has sustained the AO's order on this issue. Similar observations and findings have been recorded at either para 3 or Para 4 in her impugned orders for the other four asst. years 2009-10 to 2012-13. On the contrary, as per the averments of the ld AR for the assessee, the copies details of challans extracted from NSDL website evidencing remittances of TDS were filed but have not been considered by the authorities below; as per the details is put forth by the ld AR, as recorded in Para 3.2.2 of this order (Supra). In our considered view, the interest of substantial justice and equity would be well served if the findings of the authorities below be set aside on this issue and accordingly, remand this matter to the file of the AO for examination and verification of the assessee's claims that it has paid/remitted the TDS amounts and consequentially adjudicate the same in accordance with law in respect of the demand to be raised u/s 201(1) and consequential interest 201(1A) of the Act if any. Needless to add, the assessee shall be afforded adequate opportunity of being heard in the matter and to file details/submissions in this regard which shall be duly considered while passing fresh orders on this issue for asst. years 2008-09 to ITA Nos.426, 429, 432 & 436 7 2012-13. Consequently, the assessee's grounds are allowed for statistical purposes.

12. In the result, the assessee's appeals for asst. years 2008-09 to 2012-13 are allowed for statistical purposes.

Order pronounced in the open court on 1st August, 2018.

   (LALIET KUMAR)                              (JASON P BOAZ)
  JUDICIAL MEMBER                           ACCOUNTANT MEMBER
Bangalore
Dated : 1/8/2018
Vms

Copy to :1.The Assessee
         2.The Revenue
         3.The CIT concerned.
         4.The CIT(A) concerned.
         5.DR
         6.GF                                           By order
                                       Sr. Private Secretary, ITAT, Bangalore
                                        ITA Nos.426, 429, 432 & 436


                              8


1. Date of Dictation .................................

2. Date on which the typed draft is placed before the dictating Member .........................

3. Date on which the approved draft comes to Sr. P.S..............................

4. Date on which the fair order is placed before the dictating Member ....................

5. Date on which the fair order comes back to the Sr. P.S. .......................

6. Date of uploading the order on website...................................

7. If not uploaded, furnish the reason for doing so ................................

8. Date on which the file goes to the Bench Clerk ....................

9. Date on which order goes for Xerox & endorsement.......................

10. Date on which the file goes to the Head Clerk ................

11. The date on which the file goes to the Assistant Registrar for signature on the order .....................................

12. The date on which the file goes to dispatch section for dispatch of the Tribunal Order ...............................

13. Date of Despatch of Order.

.....................................................