Income Tax Appellate Tribunal - Kolkata
Ghanashyam Misra & Others (Huf), ... vs A.C.I.T., Circle - Burdwan, Burdwan on 23 February, 2023
आयकर अपील य अ धकरण, कोलकाता पीठ 'एसएमसी', कोलकाता
IN THE INCOME TAX APPELLATE TRIBUNAL "SMC" BENCH KOLKATA
ी संजय गग, या यक सद य एवं ी मनीष बोरड, लेखा सद य के सम
Before Shri Sanjay Garg, Judicial Member and Dr. Manish Borad, Accountant Member
I.T.A No.04/Kol/2023
Assessment year: 2014-15
Ghanashyam Misra & Others (HUF)...............................................Appellant
Mahismardinitalla, Kalna,
Burdwan-713409.
[PAN: AABHG3775M]
vs.
ACIT, Circle-1, Burdwan..................................................................Respondent
Appearances by:
Shri Soumitra Choudhury, Advocate, appeared on behalf of the appellant.
Smt. Ranu Biswas, Addl. CIT-DR, appeared on behalf of the Respondent.
Date of concluding the hearing : February 23, 2023
Date of pronouncing the order : February 23, 2023
आदे श / ORDER
संजय गग, या यक सद य वारा / Per Sanjay Garg, Judicial Member:
The present appeal has been preferred by the assessee against the order dated 30.11.2022 of the National Faceless Appeal Centre [hereinafter referred to as the 'CIT(A)'] passed u/s 250 of the Income Tax Act (hereinafter referred to as the 'Act').
2. The sole grievance raised by the assessee in this appeal is relating to the action of the ld. CIT(A) in disallowing a sum of Rs.7,71,873/- made by the Assessing Officer by invoking the provisions of section u/s 14A of the Act.
I.T.A No.04/Kol/2023Assessment year: 2014-15 Ghanashyam Misra & Others (HUF)
3. The ld. AR of the assessee has submitted that the assessee did not earn any tax exempt income during the year under consideration. He in this respect has relied upon the following case laws:
Cheminvest Ltd. vs. CIT 378 ITR 33 (Del).
CIT vs. M/s. Holcim India Pvt. Ltd. in ITA no. 486/2014 and ITA no. 299/2014; Judgment dt. 5-9-2014 CIT v. Shivam Motors (P.) Ltd. [2015] 230 Taxman 63 CIT vs. Ashika Global Securities Ltd. (G.A. No. 2122 of 2014) dt. 11/06/2018 In these case laws, Hon'ble High Courts have been unanimous to hold that where the assessee has not derived any tax exempt income from investments, then no disallowance is attracted u/s 14A of the Act.
4. The ld. D/R, however, has relied upon the newly inserted explanations to Section 14A of the Act, which is extracted for the sake of ready reference:-
"14A. [(1)] [Notwithstanding anything to the contrary contained in this Act, for the purposes of] computing the total income under this Chapter, no deduction shall be allowed in respect of expenditure incurred by the assessee in relation to income which does not form part of the total income under this Act.] ************************ *********************** [Explanation.--For the removal of doubts, it is hereby clarified that notwithstanding anything to the contrary contained in this Act, the provisions of this section shall apply and shall be deemed to have always applied in a case where the income, not forming part of the total income under this Act, has not accrued or arisen or has not been received during the previous year relevant to an assessment year and the expenditure has 2 I.T.A No.04/Kol/2023 Assessment year: 2014-15 Ghanashyam Misra & Others (HUF) been incurred during the said previous year in relation to such income not forming part of the total income.]"
The ld. D/R has further relied on the decision of the Co-ordinate Bench of ITAT Guwahati in the case of ACIT vs. Williamson Financial Services Ltd. reported in [2022] 140 taxmann.com 164 (Guwahati - Trib.). (Judicial Member herein being party to the said decision), to submit that the said explanation to Section 14A of the Act is retrospectively applicable.
5. However, the ld. A/R, has relied upon the recent decision of the Hon'ble Delhi High Court in the case of PCIT Vs. Era Infrastructure (India) Ltd. (ITA 204/2022) judgment dt. 20/07/2022, wherein, it has been held that the aforesaid explanation inserted to Section 14A of the Act is applicable prospectively.
6. Respectfully abiding by the principle of judicial hierarchy, the Hon'ble Delhi High Court being a Higher Court, and as no decision of the Hon'ble Jurisdictional High Court or Hon'ble Supreme Court is available on this issue as yet, hence applying the said decision of the Hon'ble Delhi High Court, we allow the appeal of the assessee.
6. In the result, the appeal of the stands allowed.
Kolkata, the 23rd February, 2023.
Sd/- Sd/- [डॉ टर मनीष बोरड /Dr. Manish Borad] [संजय गग /Sanjay Garg] लेखा सद य /Accountant Member या यक सद य /Judicial Member Dated: 23.02.2023. RS 3 I.T.A No.04/Kol/2023 Assessment year: 2014-15 Ghanashyam Misra & Others (HUF) Copy of the order forwarded to: 1. Ghanashyam Misra & Others (HUF) 2. ACIT, Circle-1, Burdwan 3. CIT(A)- 4. CIT- , 5. CIT(DR), //True copy// By order Assistant Registrar, Kolkata Benches 4