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 15, Cited by 0]

Income Tax Appellate Tribunal - Vizag

The Krishna Farmers Service ... vs Income Tax Officer, Ward -1(3), ... on 21 November, 2025

             आयकर अपीलीय अधिकरण, धिशाखापटणम पीठ, धिशाखापटणम
                IN THE INCOME TAX APPELLATE TRIBUNAL
           VISAKHAPATNAM "DIVISION" BENCH, VISAKHAPATNAM

                                       (HYBRID HEARING)

           श्री रिीश सूद ,न्याधयक सदस्य एिं श्री एस बालाकृष्णन,लेखा सदस्य के समक्ष
          BEFORE SHRI RAVISH SOOD, HON'BLE JUDICIAL MEMBER

                                                     &

          SHRI S BALAKRISHNAN, HON'BLE ACCOUNTANT MEMBER


                            आयकर अपीलसं./I.T.A.No.130/VIZ/2025
                            (निर्धा रण वर्ा/ Assessment Year: 2017-18)

The      Krishna      Farmers       Service              v.     Income Tax Officer - Ward - 1(3)
Cooperative Society Limited                                     C.R. Building, 1st Floor Annex.
8-100-1, Ayyappa Nagar                                          M.G. Road, Vijayawada - 520002
Jaggalahpet, Krishna District - 521175                          Andhra Pradesh

[PAN: AACAT7996F]
(अपीलार्थी/ Appellant)                                          (प्रत्यर्थी/ Respondent)

    करदाता का प्रतततितित्व/ Assessee Represented by               :   Shri ASRSS Sivaprasad, CA
    राजस्व का प्रतततितित्व/ Department Represented by             :   Dr. Aparna Villuri, Sr.AR


    सुिवाई समाप्त होिे की ततति/ Date of Conclusion of Hearing     :   06.11.2025
    घोर्णध की तधरीख/Date of Pronouncement                         :   21.11.2025

                                          आदे श /O R D E R

     PER SHRI S BALAKRISHNAN, ACCOUNTANT MEMBER:

1. This appeal is filed by the assessee against order of Ld. Commissioner of Income Tax (Appeals), National Faceless Appeal Centre, Delhi [hereinafter in I.T.A.No.130/VIZ/2025 The Krishna Farmers Service Cooperative Society Limited short "Ld. CIT(A)"] vide DIN & Order No. ITBA/NFAC/S/250/2024- 25/1071376204(1) dated 19.12.2024 for the A.Y. 2017-18 arising out the order passed under section 144 of Income Tax Act, 1961 [hereinafter in short "the Act"] dated 07.12.2019.

2. Brief facts of the case are, assessee is a society rendering services and providing credit facilities to its members. Assessee has not filed return of income under section 139(1) of the Act. Ld. Assessing Officer [hereinafter in short "Ld.AO"] issued notices under section 142(1) of the Act dated 24.11.2017, 12.07.2019, 02.08.2019 & 22.08.2019 requiring the assessee to file its return of income and to furnish information. In response, assessee filed its Return of Income on 07.09.2019 for the A.Y. 2017-18 admitting a total income of Rs.Nil after claiming the deduction of Rs.91,18,441/- under section 80P of the Act. Assessee furnished Trading Account, Profit & Loss Account, Income and Expenditure Account and Balance Sheet as on 31.03.2017. After considering the submissions of the assessee, Ld. AO treated the return as invalid since the return is filed beyond due date i.e., after 31.03.2018. Ld. AO completed the assessment by making an addition of Rs. 91,18,441/- by disallowing the claim of the assessee made under section 80P(2)(a)(i) of the Act. Page No. 2 I.T.A.No.130/VIZ/2025

The Krishna Farmers Service Cooperative Society Limited

3. On being aggrieved, assessee filed an appeal before Ld. CIT(A). Ld.CIT(A) after considering the submissions of the assessee sustained the order of the Ld. AO.

4. On being aggrieved by the order of the Ld. CIT(A), assessee is in appeal before us by raising following grounds of appeal: -

"1. Both in law and in Facts of the case, the order made by the Ld.Commissioner of Income Tax (Appeals), NFAC, Delhi is bad in law, arbitrary, contrary to the provisions of law and against the principles of natural justice.
2. On the facts and circumstances of the case and in law the Ld.Commissioner of Income Tax (Appeals), NFAC, Delhi, erred in sustaining the order of the income Tax Officer Ward 1(3), Vijayawada by confirming the disallowance of deduction claimed u/s 80P amounting to Rs.91,18,441/- though the assessee claimed deduction u/s 80P in the return of income filed.
3. The Ld. Commissioner of Income Tax (Appeals), NFAC, Delhi is wrong in appraising that the return filed by the assessee in response to notice u/s 142(1), which is accepted by the e-filing portal, is an invalid return even though there is no water mark of "INVALID" on the acknowledgement of IT Return.
4. The Ld. Commissioner of Income Tax (Appeals), NFAC, Delhi ought to have taken into consideration that provisions of sec 80A(5) are applicable only when the assessee fails to make a claim for deduction u/s 80P in the return of income filed.
5. The Ld. Commissioner of Income Tax (Appeals), NFAC, Delhi is not justified in stating that the assessee failed to discharge his statutory obligation to furnish Return of Income and defied the statutory notice u/s 142(1) of the Act when the assessee filed his Return of Income thus discharged his statutory obligation to file ROl and furnished the information called for from time to time in response to notices u/s 142(1) of the Act.
6. The Ld. Commissioner of Income Tax (Appeals), NFAC, Delhi is wrong in invoking to section 80AC of the Income Tax Act, 1961 for confirming the disallowance of claim of deduction u/s 80P since section 80AC is applicable only from the A.Y.2018-19 onwards and not applicable for the Assessment year under consideration.
Page No. 3 I.T.A.No.130/VIZ/2025
The Krishna Farmers Service Cooperative Society Limited
7. The Ld. Commissioner of Income Tax (Appeals), NFAC, Delhi is wrong in upholding the order of Assessment Order passed u/s 144 of the I.T.Act then the assessee has filed Return of Income in response to notice u/s 142(1) and submitted the information that has been called for from time to time.
8. For these reasons and those which may be urged at the time of hearing of appeal and on the facts and circumstances of the case the disallowance of deduction claimed u/s 80P amounting to Rs.91,18,441/- shall be deleted.
9. The appeal craves leave to add to alter, amend, modify, substitute, delete, and /or rescind all or any of the grounds of appeal on or before the final hearing, if the necessity so arises."

The appellant prays for appropriate relief based on the said grounds of appeal and the facts and the circumstances of the case."

5. The only issue emanating from the grounds raised by the assessee is with respect to disallowance of deduction claimed by the assessee under section 80P of the Act.

6. At the outset, the Learned Authorized Representative [Ld. AR] argued that the assessee is a Society and claimed deduction under section 80P of the Act for the AY 2017-18, while filing the return of income in response to notice u/s 142(1) of the Act. Ld.AR submitted that Ld. CIT(A) erred in appraising that the return filed by the assessee is an invalid return since the same is not filed under section 139(1) or 139(4) of the Act without considering that for the purpose of claiming deduction u/s 80P, the return of income is required to be filed u/s.139(1) w.e.f A.Y.2018-19 only. The Ld. AR further submitted that as per section 80P(2)(a)(i) of the Act, the assessee is entitled for deduction as the assessee is carrying on the business of providing credit facilities to its members. Page No. 4 I.T.A.No.130/VIZ/2025

The Krishna Farmers Service Cooperative Society Limited The Ld. AR further submitted that section 80A(5) cannot be applied in the instant case due to the fact that it does not mention within which period the return should be filed. The Ld.AR further submitted that section 80AC(ii) which was inserted w.e.f. 1/4/2018 specifies that "any Deduction is admissible under any provisions of this Chapter under heading "C-deductions in respect of certain incomes" no such deduction shall be allowed to him unless he furnishes a return of his income for such assessment year on or before the due date specified under sub-section(1) of section 139 of the Act. The Ld. AR argued that since the heading "C-deductions in respect of certain incomes" has been segregated from the other deductions it has to be applied to the instant case also. The Ld. AR further argued that as per the Finance Act, 2018 which came into effect w.e.f 01/04/2018, the substitution to section 80AC is only applicable from the assessment year commencing on or after 01/04/2018 i.e., A.Y. 2018-19 and not applicable to the earlier assessment years i.e., A.Y. 2017-18 as in the case of the assessee. Therefore, the assessee is entitled to claim deduction under section 80P(2)(a)(i) of the Act.

7. Per contra, the Ld. DR submitted that the assessee has not filed a valid return of income in accordance with the provisions of section 139(1) or 139(4) of the Act in order to claim deduction under section 80P of the Act. The Ld. DR further submitted that as per section 80A(5) of the Act when no valid return of income is filed, the assessee has failed to make a claim of deduction under Page No. 5 I.T.A.No.130/VIZ/2025 The Krishna Farmers Service Cooperative Society Limited section 80P(2)(a)(i) of the Act, and therefore no deduction is permissible under the Act. She also placed reliance on the decision of the Jurisdictional ITAT wherein SMC Bench in the case of Maruthi Primary Agricultural Cooperative Credit Society Limited v. ITO in ITA No. 151/VIZ/2022 dated 28.02.2024 has held that deduction under section 80P of the Act is inadmissible in the absence of filing the return of income. Further, she also relied on the decisions, in the case of Nileshwar Range Kallu Chethu Vyavasaya Thozhilali Sahakarana Sangham v. CIT [(2023) 459 ITR 730] and The Narasimha Rao Palem Primary Agricultural Credit Society Ltd. v. ITO in ITA No. 211/VIZ/2023. She pleaded that the order of the revenue authorities be upheld.Ld. DR strongly relied on the orders of the Ld. Revenue Authorities.

8. We have heard both the sides and perused the material available on record as well as the orders of the Revenue Authorities. It is an admitted fact that the assessee has failed to file the return of income U/s. 139(1) of the Act. Further, in response to notice under section 142(1) of the Act issued on 24.11.2017, 12.07.2019, 02.08.2019 & 22.08.2019, assessee belatedly filed the return of income on 07.09.2019 by claiming deduction under section 80P of the Act amounting to Rs.91,18,441/-. The Ld. AO while invoking the provisions of section 80A(5) and 80AC of the Act observed that the assessee has not filed the return of income on or before the due date of filing the return of income as specified under section 139(1) of the Act and therefore disallowed the deduction Page No. 6 I.T.A.No.130/VIZ/2025 The Krishna Farmers Service Cooperative Society Limited claimed by the assessee. The Ld. AO arrived at this conclusion by treating the return of income filed belatedly as invalid and non-est. Section 80A(5) and Section 80AC of the Act are reproduced herein below for reference:

"80A(5) Where the assessee fails to make a claim in his return of income for any deduction under section 10Aor section 10AAorsection 10Bor section 10BAor under any provision of this Chapter under the heading"C.--Deductions in respect of certain incomes",no deduction shall be allowed to him thereunder.] ......
iii) In the instant case, no valid return of income is filed and the provisions of Section 80A(5) of the I.T Act, 1961 are clearly applicable since the assessee failed to make the claim of deduction u/s. 80P(2)(a)(i) of the Income Tax Act, 1961. Hence, the net profit shown by the Assessee in the P & L account for the period under consideration and computation sheet amounting to Rs. 91,18,441/- is brought to tax as income from business for the A.Y 2017-18."

9. On a plain reading of section 80A(5) of the Act, it is clear that the assessee should make a claim in the return of income for claiming deduction under "Certain income under the Chapter heading "C". However, the section does not specify that whether the deduction is allowable if the return of income is filed belatedly. The only condition is that the assessee should make a claim while filing the return of income and in our opinion it does not stipulate the time limit for filing the Return of Income. In the case on hand the assessee has made a claim for deduction u/s 80P while filing the return of income on 07.09.2019, in response to notice u/s 142(1) of the Act.

10. Similarly, from the A.Y. 2018-19 section 80AC(ii) was introduced to allow the deduction under certain income under Chapter heading "C-Deductions Page No. 7 I.T.A.No.130/VIZ/2025 The Krishna Farmers Service Cooperative Society Limited in respect of certain incomes", unless the return of income for such assessment year has been filed on or before the due date specified under section 139(1) of the Act. This condition was not applicable for the AY 2017-18. Section 80AC of the Act is reproduced below for ready reference: -

"80AC. Where in computing the total income of an assessee of any previous year relevant to the assessment year commencing on or after--
(i) the 1st day of April, 2006 but before the 1st day of April, 2018, any deduction is admissible under section 80-IAorsection 80-IABorsection 80-IBor section 80-ICor section 80-IDorsection 80-IE;
(ii) the 1stday of April, 2018, any deduction is admissible under any provision of this Chapter under the heading "C.--Deductions in respect of certain incomes", no such deduction shall be allowed to him unless he furnishes a return of his income for such assessment year on or before the due date specified under sub-section (1) of section 139."

In the instant case, the assessee filed the return of income for the A.Y.2017-18, belatedly on 07.09.2019 during the course of assessment proceedings. Further, the amendment to section 80AC was held to be prospective by various judicial pronouncements. It can be observed from the provisions of section 80A(5) of the Act, which can be made applicable to the instant case, only when the return of income is filed by an assessee and deduction under Chapter-VIA of the Act is not claimed while filing the return of income. The provisions of section 80AC of the Act contemplate denial of deduction of certain provisions of Chapter-VIA of the Act if the return of income is not filed by the assessee on or before the due date specified under Page No. 8 I.T.A.No.130/VIZ/2025 The Krishna Farmers Service Cooperative Society Limited sub-section (1) of section 139 of the Act. These provisions, introduced from the A.Y.2018-19 in our opinion, is prospective and hence do not apply to the deduction under section 80P of the Act in the instant case for the impugned assessment year. Therefore, we are of the considered view that the Revenue is not justified in not entertaining the deduction under section 80P of the Act made by the assessee while filing the return of income for AY 2017-18 on 07.09.2019. Accordingly, we direct the Ld. AO to consider the claim of the assessee under section 80P as made in the return of income filed on 07.09.2019. The reliance placed by the Ld.DR in the case of Maruthi Primary Agricultural Cooperative Credit Society Limited v. ITO (supra) and other case laws, cannot be applied to the instant case as assessee has filed its return of income before the Ld.AO and hence the facts are distinguishable. Therefore, this issue is set aside to the record of the Ld.AO for allowing the claim of deduction, subject to examination of the amount claimed under section 80P on merits.

11. In the result, appeal of the assessee is allowed for statistical purposes.

Order pronounced in the open court on 21st November,2025.

                 Sd/-                                           Sd/-
               (रिीश सूद)                                  (एस बालाकृष्णन)
          (RAVISH SOOD)                             (S. BALAKRISHNAN)
न्याधयक सदस्य/JUDICIAL MEMBER                लेखा सदस्य/ACCOUNTANT MEMBER
  Dated: 21.11.2025
  Giridhar, Sr.PS



                                                                              Page No. 9
                                                                               I.T.A.No.130/VIZ/2025
                                                                         The Krishna Farmers Service
                                                                       Cooperative Society Limited



आदे श की प्रनतनलनप अग्रेनर्त/ Copy of the order forwarded to :-

1. निर्धा ररती/ The Assessee : The Krishna Farmers Service Cooperative Society Limited 8-100-1, Ayyappa Nagar Jaggalahpet, Krishna District - 521175
2. रधजस्व/ The Revenue : Income Tax Officer - Ward - 1(3) C.R. Building, 1st Floor Annex.

M.G. Road, Vijayawada - 520002 Andhra Pradesh

3. The Principal Commissioner of Income Tax

4. नवभधगीयप्रनतनिनर्, आयकरअपीलीयअनर्करण, नवशधखधपटणम /DR,ITAT, Visakhapatnam

5. The Commissioner of Income Tax

6. गधर्ा फ़धईल / Guard file आदे शधिुसधर / BY ORDER Sr. Private Secretary ITAT, Visakhapatnam Page No. 10