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 6, Cited by 0]

Income Tax Appellate Tribunal - Delhi

S K G Traders Private Limited, New Delhi vs Dcit Circle 22(2), New Delhi on 7 June, 2023

                       THE INCOME TAX APPELLATE TRIBUNAL
                          DELHI BENCH: SMC: NEW DELHI

           BEFORE SHRI CHANDRA MOHAN GARG, JUDICIAL MEMBER AND
               SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER

                                 ITA No.1188/Del/2023
                               Assessment Year: 2019-20

S K G Traders P. Ltd.,                                The DCIT, Circle 22(2), Delhi
F-4, Pankaj Plaza, Plot No. 61, Sec-40,
Dwarka, Delhi 110075                           vs.
PAN AAPCS 4165 E
                 (Appellant)                                   (Respondent)

                          For Assessee : Shri Anil Chopra, CA
                          For Revenue : Shri Om Prakash, Sr. DR

                      Date of Hearing : 07.06.2023
              Date of Pronouncement : 07.06.2023

                                          ORDER

Per Chandra Mohan Garg:-

This appeal filed by the assessee is directed against the order dated 17.11.2022 of the Ld. NFAC, New Delhi, relating to Assessment Year 2019-20.

2. The ld. Senior DR, candidly agreed to the prayer of assessee that the delay of 97 days in filing appeal before the Tribunal was caused due to the failure of the appellant company as there was financial crisis and the assessee company could not pay consultation fees to its tax advocate/advisor. Therefore delays is condoned and appeal is admitted for hearing on merits.

3. As per grounds of appeal, the assessee has challenged the disallowance of employees contribution to Provident Fund/ESIC u/s 36(i)(va) r.w.s. 43B of the Act. When the matter was called for hearing, none appeared for the assessee. It was seen that opportunities have been given in the past for compliance. However, none appeared on behalf of the assessee. Under these circumstances, we are constraint to proceed ex- parte in the absence of the assessee. The ld. assessee representative (AR) submitted that the authorities below have not considered the fact that the assessee has paid the contribution towards ESIC and EPF after the due date prescribed under the relevant provisions but the same was paid before due date of filing of return u/s. 139(1) of the ITA No.1188/Del/2023 Act, and such addition cannot be made in the intimation under section 143(1) of the Act.

4. Ld. Sr.DR for the Revenue on its part, contended that Central Processing Centre ("CPC") has made additions of Rs. 27,70,629/- to the returned income of the assessee on account of late deposit of employees contribution to Provident Fund/ESIC deferred while processing the return of income. In this regard, the action of the Revenue in making disallowance towards late deposit of employees contribution to Provident Fund/ESIC was supported by the judgment rendered in the case of Checkmate Services (P.) Ltd. vs CIT (2022) 143 taxmann.com 178 (SC). Ld. Sr. DR for the Revenue thus submitted that even for Assessment Years prior to Assessment Year 2021-22, belated deposit of employees contribution held in Trust by the employee Assessee are to be reckoned as taxable income of the assessee u/s. 2(24)(x) r.w. Section 43B of the Act and the deduction u/s 36(i)(va) of the Act would not be permissible thereon in case of belated payments. Ld. Sr.DR for the Revenue further contended that the delayed deposit of employees contribution indicated in the Audit Report is sufficient for adjustment under section 143(1) of the Act, as held by the Pune Bench of the Tribunal in the case of Cemetile Industries vs ITO TS-933-ITAT-2022 (Pune).

5. The issue towards taxability of belated payment of employees contribution to Provident Fund/ESIC is no longer res integra in the light of the judgement of the Hon'ble Supreme Court in the case of Checkmate Services (P.) Ltd. vs CIT (supra). The co-ordinate Bench of the Tribunal in Cemetile Industries vs ITO (supra) had expressed a view that such adjustment/disallowance is also permissible in the proceedings carried out u/s 143(1) of the Act. Very recently, the Co-ordinate Bench of the Tribunal in Savleen Kaur & Others vs ITO in ITA No.2249/Del/2022 & Others for Assessment Year 2018-19 & Others vide order dated 09.01.2023 and in BT Data and Surveying Services India Pvt. Ltd. vs. ITO in ITA No.1658/Del/2021 for Asy 2018-19 vide order dated 07.02.2023 has also taken a similar view and upheld the action of the Revenue. In parity with the view taken by Co-ordinate Benches, we do not see any merit in the appeal of the assessee. We, thus, do not see any reason to interfere with the order of Ld.CIT(A). Accordingly, grounds of assessee are dismissed.

6. In the result, the appeal of the assessee is dismissed.

Order pronounced in the open court on 07.06.2023.

                    Sd/-                                                     Sd/-
        (PRADIP KUMAR KEDIA)                                     (CHANDRA MOHAN GARG)
        ACCOUNTANT MEMBER                                           JUDICIAL MEMBER
Dated: 07th June, 2023.

NV/-



                                                                                 2|P age
                                                           ITA No.1188/Del/2023




Copy forwarded to :

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR
                              // By Order //

                      Asstt. Registrar, ITAT, New Delhi




                                                                 3|P age