Punjab-Haryana High Court
Commissioner Of Income Tax (Tds) vs The Assistant Manager (Accounts) on 21 August, 2008
Author: Rajesh Bindal
Bench: Hemant Gupta, Rajesh Bindal
ITA No. 407 of 2008 1
In the High Court of Punjab & Haryana at Chandigarh
ITA No. 407 of 2008
Date of decision : 21.8.2008
Commissioner of Income Tax (TDS), Chandigarh .....Appellant
vs
The Assistant Manager (Accounts),
Food Corporation of India (Pay office),
Jagadhri ..... Respondent
Coram: Hon'ble Mr. Justice Hemant Gupta
Hon'ble Mr. Justice Rajesh Bindal
Present: Mr. Yogesh Putney, Advocate, for the appellant.
Rajesh Bindal J.
The revenue has filed the present appeal against the order passed by the Income Tax Appellate Tribunal, Chandigarh Bench 'A', Chandigarh (for short, "the Tribunal"), in I.T.A. No. 374/Chandi/2006 dated 16.10.2007, raising the following substantial question of law:-
"Whether in the facts and in the circumstances of the case, the Hon'ble ITAT was right in holding that provisions of section 194A, 194I and 194C were not applicable as no payment has been made separately on account of interest, rent etc. The transaction was a transaction of purchase & sale and not payment of expenses ?"
The assessee in the present case is Food Corporation of India which is engaged in procurement of food grains for the Central pool. The food grains is procured through the State agencies and directly as well. The proceedings were initiated under Section 201 of the Income Tax Act, 1961, with the allegations that the assessee had failed to deduct tax at source on the interest, rent and transportation charges paid by it to various agencies. The order came to be passed by the Income Tax Officer (TDS) on 25.2.2005 raising a demand of Rs. 12,34,814/-. The order was upheld by the Commissioner of Income Tax (Appeals). In further appeal before the Tribunal, the plea set up by the assessee was accepted. It was noticed that in the invoices raised by various State agencies who procured food grains on ITA No. 407 of 2008 2 behalf of the assessee, cost of wheat has been shown apart from the cost on account of other incidental expenses incurred by the procurement agencies. VAT had also been charged. It was not evident from there that the expenses so incurred by the procurement agencies were on behalf of the assessee rather it was found to be part of the cost at which the food grains were to be transferred by the procurement agencies to the assessee. With these facts, it was found that as the assessee had not paid any amount to the procurement agencies on account of transportation, interest or storage charges as such, accordingly, there was no liability for deduction of tax.
The contention of learned counsel for the revenue that in fact all these factors had been taken care of while fixing the price at which the food grain was to be billed to the assessee, carries no weight. If expenses incurred by a person on account of transportation, interest, storage etc. are added to the cost of the goods, it cannot be inferred that the person who is billed had paid certain amount on account of those services separately as the same becomes part of the commodity so sold.
For the reasons mentioned above, we do not find any substantial question of law arises in the present appeal. The same is accordingly dismissed.
( Rajesh Bindal)
Judge
21.8.2008 (Hemant Gupta)
vs. Judge