Income Tax Appellate Tribunal - Ahmedabad
M/S. Checkmate Facility & Electronic ... vs The Dy.Cit.,Circle-1(1),, Baroda on 25 January, 2018
*,Lk-
,Lk-,e-
,e-lh*
lh* अहमदाबाद ।
आयकर अपील
य अ धकरण, अहमदाबाद यायपीठ
IN THE INCOME TAX APPELLATE TRIBUNAL
" SMC " BENCH, AHMEDABAD
सव ी izeksn dqekj, लेखा सद
य एवं महावीर साद, या यक सद
य के सम ।
BEFORE SHRI PRAMOD KUMAR, ACCOUNTANT MEMBER And
SHRI MAHAVIR PRASAD, JUDICIAL MEMBER
आयकर अपील सं./I.T.A. No.400/Ahd/2015
( नधा रण वष / Assessment Year : 2007-08)
M/s. Checkmate Facility बनाम/ Dy. CIT,
and Electronic Solutions Vs. Circle - 1(1),
Pvt. Ltd. Baroda - 390 007.
1, Gajanand Apartment,
Dalal Road, Fatehgunj,
Baroda - 390 002
थायी ले खा सं . /जीआइआर सं . / PAN/GIR No. : AACCC 5367 P
(अपीलाथ" /Appellant) .. ( #यथ" / Respondent)
अपीलाथ" ओर से / Appellant by : Shri Anil R. Shah, A.R.
#यथ" क% ओर से/Respondent by : Shri Roopchand, Sr. D.R
ु वाई क% तार*ख /
सन Date of Hearing 23/01/2018
घोषणा क% तार*ख /Date of Pronounce ment 25/01/2018
आदे श / O R D E R
PER MAHAVIR PRASAD, JUDICIAL MEMBER :
This appeal of the assessee relating to assessment year 2007-08 is directed against the order of Learned Commissioner of Income Tax (Appeals)-I, Vadodara dated 19.12.2014 which is arising out of order u/s.143(3) r.w.s. 147 of the Income Tax Act, 1961 dated 27.10.2007 framed by the Dy. Commissioner of Income Tax, Circle - 1(1), Baroda, vide appeal no.CAB-1/110/2014-15.
ITA No.400/Ahd/2015M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -2-
2. Assessee has taken following Grounds of appeal:
I. On legality of the order:
1. The Assessment Order is framed based on Statement recorded U/s.133A of a "Third Party" and not of the Appellant and therefore based on such statement assessment order is bad in Law and void.
2. Without prejudice, it is submitted that Assessing Officer has no right to take Statement on Oath (of third party) which is not valid or binding under provisions of the Act as held in the case of CIT vs. Khadar Khan Son 352 ITR P.480 (SC) and therefore it is submitted that the entire Assessment Proceedings and the Assessment Order is wholly and fully based on invalid Statement of "Third Party" is bad in Law and Void.
II. On Reopening u/s.148:
1. The CIT(A) has erred both in Law and in fact the upholding Reopening of Assessment u/s.147 of the Act. It is submitted by your Appellant that no new facts have come to the knowledge of Assessing Officer and that it is a clear case of change of opinion and therefore Sec. 147 does not apply.
2. The Reasons Recorded by the Assessing Officer has no direct "Nexus" with the facts of the case and is only to make inquiring of alleged escapement of Income and therefore Asst. Order is bad in law and void.
III. On Merits:
1. Without prejudice to above it is submitted by your Appellant that Sec.2(22)(e) does not apply to facts of the case and Rs.20,59,795/- is not Taxable as "Deemed Dividend" since the Loan taken by your Appellant was for purposes of Business and therefore is exempt form sec.2(22)(c).
ITA No.400/Ahd/2015M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -3- Without prejudice it is submitted that Rs. 20,59,795 /- if it is Taxable as Income is not correctly worked out.
2. The CIT(A) has also erred in disallowing Rs.5,46,797/- being Employees Contribution towards PF and ESIC. Your Appellant submits that the entire expenditure is incurred during course of business and for purpose of business and the payment has been made to the treasury before Filing Return of Income and therefore no disallowing is called for as held by Supreme Court of India in the case of Atom Extrusions 319 ITR page 306, it is therefore submitted that the disallowance of Rs.5,46,797/- be deleted.
3. The CIT(A) has also erred in confirming levy of Interest u/s.234B and 234C since the order to "Charge Interest u/s.234A, 234B, 234C & 234D as applicable" is ambiguous unclear and in view of judgement of Hon. Gujarat High Court in the case of ACIT vs. S.K Family Trust, reported in 251 CTR page 427 such interest is not chargeable.
3. The relevant facts as culled out from the materials on record are as under:-
In this case, a survey proceedings u/s.133A of I.T. Act was conducted by DDIT, unit-II Baroda on 06.12.2010 at the business premise of Checkmate Services Pvt. Ltd. and its group concerns. In the course of survey proceedings the company had disclosed additional income amounting Rs.20,59,795/- being dividend in the hands of the assessee company i.e. Checkmate Facility and Electronics Solutions Pvt. Ltd. for the year under consideration. Therefore, after recording reasons for reopening the assessment u/s.147 of the I.T. Act, a notice u/s. 148 was issued on 28.03.2013 and was served upon the assessee on ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -4- 28.03.2013 itself requiring the assessee to deliver the return of income within 30 days.
3.1 The assessee did not file any return of income in response to notice u/s.148 of I.T. Act. Thereafter, a notice u/s.142(1) of I.T. Act dated 08.01.2014 was issued and served upon the assessee company.
3.2 The assessee company i.e. M/s Checkmate Facility & Electronic Solutions Pvt Ltd is having two directors namely Shree Vikram Mahurkar and Smt Sharmila Mahurkar with equal share holding of 50 percent each. Both the directors of the assessee company are also directors in M/s Checkmate Services Pvt Ltd which is also assessed with this office of the ld. AO. The share holding of both the directors are same in checkmate services Pvt Ltd as in the assessee company. During the year under consideration the assessee company has received interest free loan/advance from Checkmate Services Pvt Ltd which was found during the course of survey proceedings. Therefore, as per provision of Section 2(22)(e) of I.T. Act deemed dividend provision would be attract in the hands of the assessee company.
3.3 During the course of survey proceedings, the statement of Shri Vikram Mahurkar was recorded on oath in his statement, Shri Vikram Mahurkar has disclosed additional income in the hands of the assessee company amounting to Rs.20,59,795/- being deemed dividend. However, ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -5- an analysis of the return of income reveal that the assessee company did not offer the same as its income.
3.4 During the course of assessment proceeding a show-cause notice was issued to the assessee requiring it to substantiate as to why deemed dividend disclosed during the survey conducted on 06.12.2010 on M/s Checkmate Services Pvt Ltd and offered for taxation should not be added to the total income of the assessee for the year under consideration. The assessee company filed its reply as under:
"During the financial year 2010-11, a search was conducted at the office premises of M/s Checkmate Service Private Limited a flag ship company of the checkmate Group and during the course of survey proceedings the amount of Rs.20,59,795/-was treated as deemed dividend on account of advances from M/s Checkmate Services private limited and accordingly while making the statement the said amount was treated as disclosed income."
The assessee company has received interest free advance/loan from the M/s checkmate Services Pvt Ltd in which both the directors of the assessee company have more than 10% holding and voting power. Further, as per balance sheet of M/s Checkmate Services Pvt Ltd it is found that the said company has huge accumulated profit. Therefore the provision of deemed dividend u/s.2(22)(e)of I.T. Act would get attracted. It is here also stated that the director of the assessee company Shri Vikram Mahurkar declared the deemed dividend of Rs.20,59,795/ in the hands of the assessee company in his statement recorded on 17.01.2011 u/s.131(1A) of Income-tax Act during the course of post survey proceedings. The relevant portion of the same is reproduced below.
Q. Please introduce yourself.
No.1 Ans. I Vikram Mahurkar, aged 50 years residing at "Checkmate House". Kishanpura Road, Sindhrot, Baroda. I am Managing ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -6- Director of Checkmate Services Pvt Ltd, Managing Director of checkmate Facilities and electronics solution Pvt Ltd and trustee in Institute of Fire Safety and Disaster Management Studies. I can read, write and understand English, Hindi and Gujarati. 1 am aware that telling a lie, giving false statement or hiding any fact may make me liable for prosecution and penalty under various provisions of Income-tax Act and IPC.
Q. In the statement record during the course of Survey u/s.133A of No.2 the I.T. Act, 1961 dated 06.12.2010. you have disclosed Rs.27 Crores as undisclosed income. What you want to say about the disclosure made?
Ans I re-confirm the disclosure made during the course of Survey action u/s. 133A of the I. T. Act, 1961 dated 06.12.2010 of Rs. 27 Crores as undisclosed income.
Q. Please give year-wise, item-wise and assessee-wise bifurcation of No. disclosure.
3Ans. On the basis of the impounding material and having perused them, the year-wise, item-wise and assessee-wise disclosure is as under:
In the case of Checkmate Services Pvt Ltd Sr Head of disclosure Amount A.Y. No
1. Renovation and Repairs 25000000 2011-12
2. Miscellaneous receivables 15000000 2011-12
3. Investment in property in Gurgaon 15700000 2010-11
4. Investment in property in 1938000 2010-11 Channdigadh Inflation/bogus expenditure under 130000000 2011-12 the head salary & wages on estimate basis Total 187638000 In the case of Checkmate Facilities and electronics Pvt Ltd Sr. No Head of disclosure Amount A.Y. ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -7-
1. Inflation of wages and 12000000 2011-12 consumables
2. Deemed dividend 1530184 2011-12 9353372 2008-09 2059795 2007-08 Total 24943351 In the case of Checkmate Apparels Sr. Head of disclosure Amount A.Y. No
1. Deemed dividend 22372891 2010-11 Total 22372891 In the case of Checkmate Apparels Sr. No Head of disclosure Amount A.Y.
1. Deemed dividend 8744784 2006-07 4214149 2004-05 Total 12958933 In the case of Institute of Fire Safety and Disaster Management Services Sr. No Head of disclosure Amount A.Y.
1. Deemed dividend 748959 2011-12 231889 2009-10 314677 2008-09 1699463 2007-08 ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -8- 698798 2006-07 315172 2005-06 536568 2004-05 Total 4545526 In the case of Institute of Checkmate Security Service Sr. No. Head of disclosure Amount A.Y.
1. Deemed dividend 4839652 2010-11 10203 2009-10 Total 4849855 In the case of Institute of Shri Vikaram Mahurkar, Individual Sr. No. Head of disclosure Amount A.Y.
1. Deemed dividend 3478009 2011-12 6544510 2010-11 399701 2009-10 78989 2007-08 Total 10501209 In the case of Institute of Shri Sharmila Mahurkar, Individual Sr. No Head of disclosure Amount A.Y.
1. Deemed dividend 5958500 2010-11 Total 5958500 ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08 -9- The total of above comesto Rs.27,37,68,265/-, therefore the total disclosed amount is Rs.27,37,68,265/-. On the date of survey, we have given round figure of Rs. 27 Crores as our undisclosed income. But on actual working and detailed bifurcation, it comes to Rs.27,37,68,265/-, which is our undisclosed income.
Q What is the modus oprendi of booking bogus expenses? No.4 Ans There is no systematic/regular method, however the quantification of the amount is based on board memory and business requirement and as per impounding annexure-A-13 &, A-14 Q Do you want to say anything more.
No.5 I have voluntary disclosed the above amount of Rs.27,37,68,265/- as undisclosed income and 1 will be paying tax in due course of time.
3.5 But learned AO was not convinced with the contention of the assessee and an amount of Rs.20,59,795/- was added to the total income of the assessee being dividend.
4. It is noticed in the auditor's report that the auditors had quantified the delayed payment of P.F. and ESIC to the government account, but assessee did not disallow itself in the computation of income. The issue here is that the assessee company has deducted P.F. and ESIC contribution from its employees' but did not deposit it in the Government account within the prescribed period as per respective Laws. The auditors also quantified the mistake of assessee but the same were not added back in the computation of income. Regarding contribution of employees towards PF & ESIC collected by the employer, as per the Income-tax Act, it is governed by section 2(24)(x) r.w.s. 36(l)(va). The law is very clear that the contribution of employees' has to be deposited within the ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08
- 10 -
prescribed time limit as per P.F. and ESIC Act. In case of employees' contribution towards PF, the time limit is 20th day of subsequent month (inclusive of grace period of 5 days) and for employees' contribution towards ESIC, the time limit is 21st day of subsequent month for any monthly contributions received by the employer. From the table enclosed along with 3CD report, the following payments were deposited after due date:-
STATEMENT Of PF FOR THE FINANCIAL YEAR-2007-08 (CHECKMATE) MONTH EMPLOYEESS DUE DATE PAYMENT CONTRIBUTION DATE 1 APR-06 1135 20.05.2006 06.06.2006 2 APR-06 17183 20.05.2006 01.06.2006 3 APR-06 11337 20.05.2006 05.06.2006 4 APR-06 17391 20.05.2006 07.06.2006 5 MAY-06 1930 20.06.2006 27.06.2006 6 MAY-06 20130 20.06.2006 27.06.2006 7 MAY-06 41631 20.06.2006 27.06.2006 8 JUN-06 57847 20.07.2006 31.07.2006
9. JUL-06 79702 20.08.2006 31.08,2006 10 OCT-06 65300 20.11.2006 23.11.2006 11 NOV-06 1541 20.12.2006 29.12.2006 12 FEB-07 16663 20.03.2007 24.03.2007 13 FEB-07 178237 20.03.2007 23.03.2007 14 MAR-07 35350 20.04.2007 26.04.2007 ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08
- 11 -
15 MAR-06 87 20.04.2006 30.04.2006
16 APR-06 1308 21.05.2006 30.05.2006
17 JUL-06 25 21.08.2006 21.08.2006
Total 546797
4.1 It means that the assessee company has received the contribution of Rs.5,46,797/-towards P.F. and ESIC from the employees' but failed to deposit it within the prescribed time limit. The assessee company vide show cause dated 22.01.2014 was requested to justify as to why the employee's contribution towards provident fund/ESI which has been credited into govt account after due date with availing even grace period.
4.2 The assessee submitted its reply vide letter dated 03.02.2014 which is reproduced as follows:
"We hereby confirm that in some cases the payments regarding employee's contribution towards provident fund/ESI has been credited into government account after their due of payment however all the payments are made before due dated of filing of tax as defined in section 43 B.
a) As per the recent decisions, employee's contribution towards PF & ESI paid before due date of filing of I.T. return is to be allowed as section 43B, For this proposition we strongly rely on following cited decision:-
CIT VS VINA Y CEMENT LTD 213 CTR 268(SC) CIT Vs P.M. ELECTRONICS LIMITED 220 CTR 635 (DEL) CIT Vs AIMIL LTD (2010) 229 CTR 0418 (DELHI) GUJARAT CONTAINERS LTD Vs ACIT ITAT AHMEDABAD EKTA AGRO INDUS TRIES LTD Vs ITO(2010) 035 DTR 0068(DEL) CIT Vs SABRI ENERPRI5E 213 CTR 269(KAR) ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08
- 12 -
b) From the payment details as reflected in the Tax Audit Report your honour will observe that the payment for the particular month is made on the due date of payment or well before the date of filing return."
4.3 But learned AO was not convinced with the contention of the assessee, hence he made an addition of Rs.5,46,797/-.
5. Against the said appeal assessee preferred first statutory appeal before the ld. CIT(A) who dismiss the appeal of the assessee.
6. Now appellant's appeal is before us.
7. We have gone through the relevant record and impugned order. So far as Ground No. 1 and 2 are concerned, same have not been pressed by the assessee therefore; these grounds are not adjudicated as not pressed.
8. So far as Ground No. 3 is concerned. The assessee's contention was that the advance of Rs.20,59,795/- has given by Checkmate Services Ltd. was in the nature of trade advance and therefore, same was not liable to be treated as deemed dividend u/s.2(22)(e). He further stated that the above survey amount was recoverable as trade receipt through housekeeping services provided by the appellant company and in support of the its contention, ld. AR cited a judgment of Hon'ble Delhi High court in the matter of CIT vs. Ankitech Pvt. Ltd. [2011] 11 taxmann.com 100 (Delhi). Relevant para of the same is reproduced as under:
ITA No.400/Ahd/2015M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08
- 13 -
"Section 2(22) of the Income-tax Act, 1961 - Deemed dividend - Whether legal fiction created under section 2(22)(e) enlarged definition of dividend only; legal fiction is not to be extended further for broadening concept of shareholders - Held, yes - Whether any company is supposed to distribute profits in form of dividend to its shareholders/members and such dividend cannot be given to non- members - Held, yes - whether second category that the specified in section 2(22)(e) is a concern in which shareholder of payer company has at least 20 per cent of voting power and loan or advance under this category is given admittedly not to a shareholder/member of payer company and, therefore, under no circumstances, it can be treated as shareholder/member receiving dividend - Held, yes - Whether, however, in a case where conditions stipulated in section 2(22)(e) treating loan and advance as deemed dividend are established, revenue can treat dividend income at hands of shareholders and tax them accordingly - Held, yes - Whether where loans and advances are given in normal course of business and transaction in question benefits both payer and payee companies, provisions of section 2(22)(e) cannot be invoked - Held, yes "
8.1 Thereafter same judgment was confirmed by the Hon'ble Supreme Court in the matter of CIT Delhi II vs. Madhur Housing & development Company Civil Appeal No.3961 of 2013. Therefore, respectfully following the above said judgment we hold that the section 2(22)(e) cannot be invoked. In the result, we decide this ground of appeal in favour of the assessee.
9. So far as ground related to disallowance of Rs.5,46,797/- being Employees Contribution towards PF and ESIC is concerned. In our considered opinion, this ground is against the assessee by the judgment of Hon'ble Gujarat High Court in the matter of CIT vs. Gujarat State ITA No.400/Ahd/2015 M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08
- 14 -
Road Transport Corporation, relevant Para of the same is reproduced here as under:
"Section 43B, read with section 36(1)(va) of the Income-tax Act, 1961 - Business disallowance - Certain deductions to be allowed on actual payment (Employee contribution) - Whether where an employer has not credited sum received by it as employees' contribution to employees' account in relevant fund on or before due date as prescribed in Explanation to section 36(1)(va), assesses shall not be entitled to deduction of such amount though he deposits same before due date prescribed under section 43B i.e., prior to filing of return under section 139(1) - Held, yes - Assessee State transport corporation collected a sum being provident fund contribution from its employees - However, it had deposited lesser sum in provident fund account - Assessing Officer disallowed same under section 43B - However, Commissioner (Appeals) deleted disallowance on ground that employee, contribution was deposited before filing return - Whether since assesses had no deposited said contribution in respective fund account on date as prescribed in Explanation to section 36(1)(va), disallowance made by Assessing Officer was just and proper - Held, yes [para 8] [In favour of revenue]"
9.1 Respectfully following the Jurisdictional High Court judgment, we decide this ground against the assessee. In the result, this ground of appeal is dismissed.
10. So far as ground related to confirming levy of interest u/s.234B and 234C is concerned. Same is consequential and need not to be adjudicated and AO is directed to give affect of our order and therefore, calculate the interest as per law.
ITA No.400/Ahd/2015M/s. Checkmate Facility and Electronic Solutions Pvt. Ltd. vs. DCIT Asst. Year -2007-08
- 15 -
11. In the result, appeal filed by the assessee is partly allowed.
This Order pronounced in Open Court on 25/01/2018
Sd/- Sd/-
¼izeksn dqekj½
kj½ ¼egkohj izlkn½
kn½
Yks[kk lnL;
lnL; U;kf;d lnL;
(PRAMOD KUMAR) ( MAHAVIR PRASAD )
ACCOUNTANT MEMBER JUDICIAL MEMBER
Ahmedabad; Dated 25/01/2018
Priti Yadav, Sr.PS
आदे श क त"ल#प अ$े#षत/Copy of the Order forwarded to :
1. अपीलाथ" / The Appellant
2. #यथ" / The Respondent.
3. संबं1धत आयकर आयु3त / Concerned CIT
4. आयकर आय3
ु त(अपील) / The CIT(A)-I, Vadodara.
5. 6वभागीय त न1ध, आयकर अपील*य अ1धकरण, अहमदाबाद / DR, ITAT, Ahmedabad.
6. गाड फाईल / Guard file.
आदे शानुसार/ BY ORDER, स#या6पत त //True Copy// उप/सहायक पंजीकार (Dy./Asstt.Registrar) आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad
1. Date of dictation 23/01/2018.
2. Date on which the typed draft is placed before the Dictating Member 24/01/2018
3. Other Member...
4. Date on which the approved draft comes to the Sr.P.S./P.S.................
5. Date on which the f
6. air order is placed before the Dictating Member for pronouncement......
6. Date on which the fair order comes back to the Sr.P.S./P.S.......
7. Date on which the file goes to the Bench Clerk.....................
8. Date on which the file goes to the Head Clerk..........................................
9. The date on which the file goes to the Assistant Registrar for signature on the order..........................
10. Date of Despatch of the Order..................