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 4, Cited by 0]

Income Tax Appellate Tribunal - Cuttack

Das & Sons Infracon Pvt. Ltd., ... vs Dcit, Circle-1(1), Bhubaneswar on 23 October, 2018

          आयकर अपील य अ धकरण, कटक यायपीठ,कटक
      IN THE INCOME TAX APPELLATE TRIBUNAL CUTTACK BENCH CUTTACK

 BEFORE SHRI N.S.SAINI, AM & SHRI PAVAN KUMAR GADALE, JM
                         ITA No.104/CTK/2018
               ( नधारण वष / Assessment Year :2014-2015)
     Das & Sons Infracon Pvt. Ltd., Vs. DC IT,      Circle-1( 1),
     Plot No.710, 7th Floor,            Bhubaneswar
     NH-5, Pahal, Bhubaneswar
      थायी ले ख ा सं . /जीआइ आर सं . /PAN/TAN No. : AAE CD 3471 B
     (अपीलाथ /Appellant)                 ..  ( यथ / Respondent)

नधा रती क ओर से /Assessee by           : None
राज व क ओर से /Revenue by              : Mrs. Sarita Mishra Kolhe, CITDR

सु नवाई क तार ख / Date of Hearing :           22/10/2018
घोषणा क तार ख/Date of Pronouncement           23/10/2018

                            आदे श / O R D E R
Per Shri Pavan Kumar Gadale, JM:

This is an appeal filed by the assessee against the order of the CIT(A)-1, Bhubaneswar, dated 21.12.2017 in I.T.Appeal No.0367/16-17 for the assessment year 2014-2015.

2. None appeared on behalf of the assessee when the case was called for hearing, however, an adjournment petition has been filed by the assessee seeking adjournment on the ground that due to strike of Bar Council of Odisha, he could not appear before the Bench, which is not a plausible one and, therefore, we reject the adjournment petition filed by the assessee and decide to dispose off the appeal of the assessee after considering the facts of the case and submissions of ld. DR.

3. The assessee has raised the following grounds of appeal :-

"1. That the disallowance of Depreciation of 6,28,754/- being claim of excess depreciation on vehicle used on hire is 2 ITA No104/18 illegal, arbitrary and unjustified to the particular fact and circumstance of the case.
2. That disallowance of EPF of Rs.12,07,667/- in respect of Employees' contribution U/s 36(l)(va) since amount was paid after due date is illegal, unjustified and uncalled for to the particular facts and circumstances of the case. 3 That disallowance of ESI of Rs.28,157/- in respect of Employees' contribution U/s 36(l)(va) since amount was paid after due date is illegal, unjust and uncalled for to the particular facts and circumstances of the case.
4 That the CIT(appeals) was not justified in upholding the addition in respect of EPF of Rs.12,07,667/- in respect of Employees' contribution U/s 36(l)(va), of ESI of Rs.28,157 /- in respect of Employees' contribution U/s 36(l)(va) and Depreciation of 6,28,754/- being claim of excess depreciation on vehicle used on hire to the particular fact and circumstance of the case.
5 The appellant craves leave to add or amend any grounds of appeal and put forth evidence and argue other grounds during the course of hearing.
6. Prayed :-
That the appellant prays that the addition made in respect of EPF of Rs.12,07,667/-, ESI of Rs.28,157 /-and Depreciation of 6,28,754/- may kindly be deleted and the return income declared by the appellant may kindly be accepted in the interest of justice for which the appellant shall as in duty bound ever pray."

4. The facts in brief are that the assessee filed return of income electronically on 28.11.2014 for the A.Y.2014-2015 declaring total income of Rs.94,19,360/-. Subsequently the case was selected for scrutiny under CASS and notices u/s.143(2) & 142(1) of the Act alongwith questionnaire were issued. In compliance of the same, ld. AR appeared before the AO and case was discussed. Thereafter the AO completed the assessment assessing total income at Rs.4,76,04,900/-and passed order u/s.143(3) of the Act, dated 30.12.2016 making addition on account of excess depreciation @15%, addition of differential figure in respect of income 3 ITA No104/18 received as finance commission and insurance commission as per 26AS and late payment of EPF and ESIC.

5. Aggrieved by the order of AO, the assessee filed an appeal before CIT(A). In the appellate proceedings the CIT(A) after considering the submissions of assessee and findings of the AO, deleted the addition made on account of suppression of gross receipt and confirmed the additions made on account of depreciation @15% and addition made on account of EPF and ESI and partly allowed the appeal of the assessee.

6. Aggrieved by the order of CT(A), the assessee has filed the present appeal before the Tribunal.

7. None appeared on behalf of the assessee, whereas ld. DR relied on the order of AO and CIT(A) and prayed for dismissing the appeal.

8. We have heard the submissions of ld DR and perused the material on record. There are two grounds raised by the assessee in the present appeal first being disallowance of excess depreciation on vehicle used on hire and secondly disallowance on account of late payment of EPF and ESI contribution. In respect of disallowance of excess depreciation on vehicle used on hire, the CIT(A) has dealt on the issue at para 2.2 and observed that assessee though made submissions but could not explain with reasons that the vehicle has been used for running them on hire, whereas the AO after going through the judicial decisions and also on the information submitted found that the assessee being a contractor has used the commercial vehicle for his own business purpose and, therefore, the predominantly use of the assessee and declaration of the vehicles is 4 ITA No104/18 for assessee's own business and, therefore, the assessee is not entitled for excess depreciation. We found that the CIT(A) at para 2.2 has dealt on disputed issue and the decision of Hon'ble Apex Court and confirmed the addition made by the AO. The observations of the CIT(A) at para 2.2 are as under :-

"2.2 I have considered the issue at length. The facts and materials available on record have been perused. I am not in a position to agree with the assessee that the commercial vehicles used by the assessee in its own business are entitled to depreciation at the higher rate if given on hire even for a day. The law clearly lays down that higher rate of depreciation is available on vehicles which are used by the assessee in a business of running them on hire. Occasional hiring out of the vehicles will not make the vehicles eligible for higher depreciation. The decision of the Hon'ble Rajasthan High Court in the case of CIT v. Sardar Stones 215 ITR 350 (Raj.) may be relied upon in this regard. The Hon'ble Supreme Court in the case of Gupta Global Exim (P) Ltd. has held that mere inclusion of transportation income in the business income of the assessee is not a determinative factor for deciding whether the vehicles were used by the assessee during the relevant year in a business of running them on hire. This decision of the Hon'ble Supreme Court has set the contention of the assessee to rest. Since the assessee is not involved in a business of running commercial vehicles on hire, it is not entitled to the higher rate of depreciation of 30%. Hence, the AO is fully justified to allow depreciation on commercial vehicles @15%. The disallowance of depreciation of Rs.6,28,754/- is confirmed."

We found that the assessee could not substantiate that the vehicle was used for the purpose of hire either before the AO or before the CIT(A). Therefore, we found that the CIT(A) after considering the factual aspects has confirmed the addition which we are not inclined to interfere and uphold the same. This ground of appeal of the assessee is dismissed.

9. On the second ground of addition made on account of EPF and ESIC, we find that the assessee has deposited the EPF amount of Rs.12,07,667/- and ESI amount of Rs.28,157/- before due date of filing of 5 ITA No104/18 the return u/s.139(1) of the Act. The addition was made on the ground that the employees' contribution to EPF & ESI were not deposited within the time prescribed under the P.F.Act. We find that no disallowance can be made for deduction of the same u/s.36(1)(va) r.w.s.2(24)(x) of the Act in view of the decision of Hon'ble Supreme Court in the case of Rajasthan State Beverages Corporation Ltd., [2017] 84 taxmann.com 185 (SC), where it was held as under :-

" Section 43B, read with section 36(1)(va), of the Income-tax Act, 1961 - Business disallowance - Certain deductions to be allowed only on actual payment (PF and ESI contribution) - High Court by impugned order held that amount claimed on payment of PF and ESI having been deposited on or before due date of filing of returns, same could not be disallowed under section 43B or under section 36(1)(va) - Whether SLP against said impugned order was to be dismissed - Held, yes [Para 2] [In favour of assessee]"

10. Following the judicial precedence, we find in the instant case, it is not in dispute that the contribution to EPF and ESI was deposited by the assessee before due date of filing the return of income u/s.139(1) of the Act. Accordingly, we set aside the orders of lower authorities and direct the AO to delete the addition of employees contribution to EPF of Rs.12,07,667/- and ESI of Rs.28,157/- and allow this ground of appeal of the assessee.

11. In the result, appeal of the assessee is partly allowed.

Order pronounced in the open court on 23/10/2018.

               Sd/-                                   Sd/-
          (N. S. SAINI)                      (PAVAN KUMAR GADALE)
 लेखा सद य / ACCOUNTANT MEMBER                या यक सद य / JUDICIAL MEMBER

कटक Cuttack; दनांक Dated 23/10/2018
 .कु. म/PKM , Senior Private Secretary
                                                  6
                                                                                    ITA No104/18


आदेश क     त ल प अ े षत/Copy of the Order forwarded to :
1.   अपीलाथ / The Appellant-
     Das & Sons Infracon Pvt. Ltd.,
     Plot No.710, 7th Floor,
     NH-5, Pahal, Bhubaneswar
2.       यथ / The Respondent-
     DCIT, Circle-1(1), Bhubanes war
3.   आयकर आयु त(अपील) / The CIT(A),
4.   आयकर आयु त / CIT

5. वभागीय त न ध, आयकर अपील य अ धकरण, कटक / DR, ITAT, Cuttack

6. गाड फाईल / Guard file.

                                                                              आदे शानुसार / BY ORDER,
                      स या पत       त //True Copy//

                                                                   (Senior   Private Secretary)
                                                             आयकर अपील य अ धकरण, कटक / ITAT, Cuttack