Income Tax Appellate Tribunal - Allahabad
Gyan Mata Radha Satyam Kriyayog Ashram ... vs Ito, Ward-1(2), Allahabad, Allahabad on 25 February, 2021
IN THE INCOME TAX APPELLATE TRIBUNAL
ALLAHABAD BENCH ALLAHABAD
[THROUGH PHYSICAL COURT]
BEFORE SHRI.VIJAY PAL RAO, JUDICIAL MEMBER
ITA No.95/ALLD/2020
Assessment Years: 2011-12
Gyan Mata Radha Satyam vs. Income Tax Officer,
Kriyayog Ashram Research Ward 1(2),
Institute, Jhusi, Allahabad
Allahabad
TAN/PAN:AIRPR 1165L
(Appellant) (Respondent)
Appellant by: Shri Praveen Godbole, CA
Respondent by: Shri A.K. Singh, CIT (DR)
Date of hearing: 24.02.2021
Date of pronouncement: 25.02.2021
ORDER
This appeal of the assessee is directed against the order dated 13.08.2020 of ld. CIT(A), Allahabad arising from penalty order passed u/s. 271(1)(b) of the Income Tax Act, 1961 (In short the "Act") for the AY 2011-
12. The assessee has raised the following grounds:
"1. That in any view of the matter penalty imposed u/s 271(l)(b) of the IT Act by order dated 29/03/19 imposing a penalty of Rs. 10,000/- the is bad both on the facts and in law.
2. That in any view of the matter the Ld CIT(A) was wrong in passing the order ex-parte without providing opportunity to the assessee hence the order as framed is not correct.ITA No.95/ALLD/2020
Gyan Mata Radha Satyam Kriyayog Ashram Research
3. That in any view of the matter in quantum assessment order was passed u/s.143(3) of the IT Act after making due compliance hence penalty as imposed is not correct and liable to be deleted."
2. The ld. AR of the assessee has submitted that the assessee has complied with all the notices issued by the Assessing Officer during the assessment proceedings though there was some delay in furnishing the requisite details as sought by the Assessing Officer in the notice u/s. 142(1) of the Act dated 04.08.2018. The ld. AR has referred to the assessment order and submitted that the Assessing Officer has accepted that the assessee has filed the reply and furnished the requisite details in respect of the cash deposit. He has further contended that the ld. CIT(A) in the quantum of appeal has deleted the addition made by the Assessing Officer and accepted the reply furnished by the assessee. He has referred the order of ld. CIT(A) dated 22.09.2020 in the quantum appeal and submitted that the ld. CIT(A) has deleted the addition and accepted the explanation regarding the source of deposit made in the bank account. Thus, the ld. AR has pleaded that the penalty imposed by the Assessing Officer u/s. 271(1)(b) of the Act and confirmed by the ld. CIT(A) be deleted.
3. On the other hand, ld. DR has submitted that there is a default and non- compliance on the part of the assessee to the notice issued u/s. 142(1) dated 04.08.2018. The assessee has filed the reply belatedly and that after show cause notice issued by the Assessing Officer u/s. 144 of the Act. Thus, belated reply filed by the assessee cannot be considered as a compliance. He has relied upon the orders of the authorities below.
4. I have considered the rival submissions as well as relevant material available on record. In the assessment order, the Assessing Officer has given 2 ITA No.95/ALLD/2020 Gyan Mata Radha Satyam Kriyayog Ashram Research the reference of notices issued u/s. 142(1) dated 10.05.2018 and thereafter 04.08.2018. The assessee filed the reply explaining the source of deposit made in the bank account but the said reply was filed belatedly after the show cause notice issued by the Assessing Officer u/s. 144 of the Act. The Assessing Officer has recorded this fact in Para 5.1 and 5.2 of the assessment order as under:
"5.1. However, after the date of expiry of date of compliance being last opportunity offered to the assesse vide show cause notice u/s 144 of the Act, the assesse filed submissions in respect of cash deposits and claimed that such deposits were made after receiving cash from Shri Swami Yogi Satyam. The assesse also filed confirmation letter of Shri Swsmi Yogi Satyam who vide his confirmation has stated that the deposits relates to assesses.
05.2. The above submission of assesse has been considered and is not acceptable on merits. Since, the assessee failed to substantiate, with supporting evidences, the source of cash deposited amounting to Rs.11,50,000/- in a saving bank a/c maintained with HDFC Bank Ltd, the same has been treated as undisclosed income of assesse and added in the total income of assesse u/s 68 of the I.T. Act.
(Addition: Rs.11,50,000/-)"
5. Thus, the factum of filing the reply and confirmation by the assessee is an evident from the assessment order and the Assessing Officer has considered the reply of the assessee as well as the confirmation and thereafter framed the assessment u/s. 147 r.w.s. 143(3) of the Act. After filing the reply, the Assessing Officer drop the proceedings u/s. 144 and framed the assessment u/s. 143(3) of the Act. Therefore finally the assessee complied with the notice issued u/s. 142(1) of the Act. Even otherwise in the penalty order, the Assessing Officer itself has given the details of the notice issued during the 3 ITA No.95/ALLD/2020 Gyan Mata Radha Satyam Kriyayog Ashram Research assessment proceedings and compliances made on behalf of the assessee as under:
"In this case, proceedings u/s 147 of the l.T. Act, 1961 was initiated after getting due approval of the ld. Pr. Commissioner of income Tax, Allahabad Notice u/s 148 dated 27.03.2018 was issued through ITBA and registered post. No compliance was made by assessee in response to this notice. Thereafter, following notices were issued to assessee through IT8A which were duly served upon the assessee. S.No. Notice under section Date of the notice Date of compliance
1. 148 of the I.T. Act 1961 23.03.2018 23.04.2018
2. 142(1) of the I.T. Act, 1961 10.05.2018 24.05.2018
3. 142(1) of the I.T. Act, 1961 04.8.2018 10.08.2018
4. 271(1)(b) of the I.T. Act, 1961 07.09.2018 18.09.2018 The above notices were also not complied by the assessee. Looking to the non- cooperative attitude of assessee and to compel him to comply with the notices issued to him from time to time during the course of assessment proceedings, a show cause penalty notice u/s 271(1)(b) of the I.T. Act, 1961 dated 07.09.2018 was issued to assessee fixing the date for compliance on 18.09.2018. This notice was also not complied by assessee."
6. On the one hand, the Assessing Officer has given the date of compliances in the above table whereas the penalty was imposed on the ground that the above notices were not complied by the assessee. Further, the Assessing Officer has also stated that the assessee has not made compliance to the show cause notice issued u/s. 271(1)(b). However, that cannot be a ground for imposition of penalty u/s. 271(1)(b) of the Act. In the quantum appeal, the ld. CIT(A) vide its order dated 22.09.2020 has deleted the addition made by the Assessing Officer and therefore, it amounts to acceptance of the explanation of the assessee filed during the assessment proceedings. Hence, in the facts and circumstances of the case and in view of Section 273B of the Act when the assessee has finally complied with the notice issued by the Assessing Officer the penalty is not imposable as the explanation filed by the 4 ITA No.95/ALLD/2020 Gyan Mata Radha Satyam Kriyayog Ashram Research assessee was finally found to be correct and accepted in the quantum appeal. Consequently the penalty levied u/s. 271(1)(b) of the Act is deleted.
7. In the result, appeal filed by the assessee is allowed.
(Order pronounced on 25/02/2021 at Allahabad in the open Court through Video Conferencing) Sd/-
[VIJAY PAL RAO] JUDICIAL MEMBER Dated: 25/02/2021 Aks/-
Copy forwarded to:
1. Appellant -
2. Respondent -
3. CIT(A) -
4. CIT
5. DR -5