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 5, Cited by 0]

Income Tax Appellate Tribunal - Chennai

M/S. Amtex Software Solutions Private ... vs Pcit Chennai -1, Chennai on 31 August, 2023

आयकर अपीलीय अिधकरण "ए" ायपीठ चे ई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, CHENNAI माननीय ी महावीरिसं ह, उपा ! एवं माननीय ी मनोज कुमार अ%वाल ,ले खासद( के सम!।

          BEFORE HON'BLE SHRI MAHAVIR SINGH, VP AND
           HON'BLE SHRI MANOJ KUMAR AGGARWAL, AM

                 आयकरअपील सं    ./ ITA No.678/Chny/2023
               (िनधा)रण वष) / Assessment Year: 2018-19)
     M/s. Amtex Software Solutions Pvt. Ltd.       PCIT-1
     Amtex Towers, Plot H-10,                बनाम Chennai.
     3rd Main Road, SIPCOT, Siruseri,        / Vs.
     Chennai-603 103.

थायीले खासं ./जीआइआ रसं ./PAN/GIR No. AAFCA-0638-J (अपीलाथ /Appellant) : ( थ / Respondent) अपीलाथ कीओरसे/ Appellant by : Ms. G. Vardhini (Advocate) - Ld.AR थ कीओरसे /Respondent by : Ms. Deeptha M.S. (JCIT) - Ld. Sr. DR सु नवाईकीतारीख/Date of Hearing : 31-08-2023 घोषणाकीतारीख /Date of Pronouncement : 31-08-2023 आदे श / O R D E R Manoj Kumar Aggarwal (Accountant Member)

1. By way of this appeal, the assessee assails the invocation of revisionary jurisdiction u/s 263 as exercised by Ld. Pr. Commissioner of Income Tax, Chennai-1 (Pr. CIT) vide impugned order dated 28-03-2023 in the matter of an assessment framed by Ld. AO u/s.143(3) of the Act on 19-03-2021.

2. The Ld. AR advanced arguments and referred to the decision of Hon'ble High Court of Calcutta in Pr. CIT vs. SPPL Property Management (P.) Ltd. (151 Taxmann.com 103). The Ld. AR also 2 submitted the as per Clause (d) of newly introduced Explanation-2 to Sec.263 w.e.f. 01.06.2015, since the order was passed considering the binding judicial precedent, the same could not be subjected to revision u/s 263. The Ld. Sr. DR, on the other hand, submitted that no view was taken on impugned issues in the assessment order. Having heard rival submissions and upon perusal of case records, our adjudication would be as under.

3. Upon perusal of assessment order, it could be seen that two issues were identified in complete scrutiny i.e., disallowance u/s 40A(7) and allowance of expenditure by way of penalty or fine for violation of law. After considering assessee's submissions, Ld. AO accepted returned income of the assessee under normal provisions as well under 115JB.

4. Subsequently, upon perusal of case records, Ld. Pr. CIT, invoking the provisions of Sec.263, identified two more issues viz. adjustment of disallowance u/s 115JB and disallowance of late payment of ESI/PF as reported in Tax Audit Report. The Ld. Pr. CIT observed that in statement of income, the assessee disallowed amount of Rs.54.47 Lacs towards interest on TDS/PF/ESI which has been tabulated in para-2.1 of the impugned order. However, in the assessment order, only an amount of Rs.2.14 Lacs was added back leaving balance Rs.49.16 Lacs which was to be further added back u/s 115JB. This was not considered in scrutiny assessment proceedings. On the issue of late payment of ESI / PF, Ld. Pr. CIT held that the same was to be considered as assessee's income u/s 2(24)(x). Accordingly, the assessee was put to show cause notice.

5. The assessee, on the issue of computation of Book Profits, submitted that the above amounts pertained to earlier assessment years 3 and the same was shown and offered to tax. The Ld. AO carefully examined entire records and accepted Book profits u/s 115JB. It was also submitted that there was no specific clause under Sec.115JB to add back all taxes / fees / interest pertaining to earlier assessment years and then to arrive at Book profits. On second issue, it was submitted that at the point of assessment, this issue was covered in assessee's favor and therefore, the order could not be held to be erroneous.

6. However, rejecting the same, Ld. Pr. CIT held that the issue of Book Profit u/s 115JB requires verification. On the issue of disallowance of PF/ESI, the Ld. Pr. CIT referred to the decision of Hon'ble Supreme Court in bunch of appeals titled as Checkmate Services P. Ltd. Vs CIT (143 Taxmann.com 178). Accordingly the assessment was set aside with a direction to Ld. AO to examine these issues. Aggrieved as aforesaid, the assessee is in further appeal before us. Our findings and Adjudication

7. As noted in preceding para-3, we find that only two issues were identified in complete scrutiny i.e., disallowance u/s 40A(7) and allowance of expenditure by way of penalty or fine for violation of law. No other issue was examined by Ld. AO during the course of original assessment proceedings. The Ld. Pr. CIT, upon perusal of case records, identified two more issues viz. adjustment of disallowance u/s 115JB and disallowance of late payment of ESI/PF as reported in Tax Audit Report. Undisputedly, both these issues have not been considered in original assessment proceedings and Ld. AO has not taken any view on impugned issues. The non-consideration of the issues viz. computations u/s 115JB as well as disallowance u/s 2(24)(x) r.w.s. 36(i)(va), as 4 flagged by Ld. Pr. CIT, would certainly make the order erroneous and prejudicial to the interest of the revenue. The Clause (d) to Explanation-2 to Sec.263 has no application since assessment order do not, at all, consider the impugned issues. In the referred case law of Hon'ble High Court of Calcutta, the issue of disallowance of ESI / PF was apparently subjected to enquiry by Ld. AO during assessment proceedings which is not the case here. Therefore, the jurisdiction of Ld. Pr. CIT could not be faulted with. We order so. However, our adjudication as above shall not be construed as any expression on the merits of the case.

8. The appeal stand dismissed.

Order pronounced on 31st August, 2023.

                     Sd/-                           Sd/-
         (MAHAVIR SINGH)                        (MANOJ KUMAR AGGARWAL)
      उपा ! /VICE PRESIDENT                लेखासद( / ACCOUNTANT MEMBER


चे3ई Chennai; िदनां क Dated : 31-08-2023
DS

आदे शकीIितिलिपअ%े िषत/Copy of the Order forwarded to :

1. अपीलाथ /Appellant 2. थ /Respondent 3. आयकरआयु</CIT 4. िवभागीय ितिनिध/DR
5. गाडA फाईल/GF