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 1]

Income Tax Appellate Tribunal - Mumbai

Income Tax Officer, Ward 3(2)(1), ... vs Integrity Verification Services ... on 30 March, 2023

     IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, MUMBAI

BEFORE SHRI M BALAGANESH, AM AND MS. KAVITHA RAJAGOPAL, JM

                               MA No.430/Mum/2022
                      (Arising out of ITA No. 1843/Mum/2021)
                             (Assessment Year: 2018-19)

 ITO, Ward 3(2)(1)                                  Integrity Verification Services
 Mumbai                                             Private Limited
                                          Vs.       11, Tulsani Chambers, Nariman
                                                    Point, Mumbai-400 021

 PAN/GIR No. AACCG 1281 A
         (Applicant)                        :                    (Respondent)

                         Applicant by           :   Shri Gyaneshwar Kataram
                        Respondent by           :   Shri Manoj Kumar Singh

                   Date of Hearing              :   17.02.2023
           Date of Pronouncement                :   30.03.2023

                                        ORDER

Per Kavitha Rajagopal, J M:

This Miscellaneous Application has been filed by the Revenue for recalling the order of the Tribunal dated 28.04.2022 in ITA No. 1843/Mum/2021, relevant to the Assessment Year 2018-19.

2. The brief facts of the case are that the assessee company is engaged in the business of investigation and specialization in employee background, screening and risk investigation services. The assessee company filed its return of income on 05.10.2018 declaring total loss at Rs.83,53,130/- for the A.Y. 2018-19. The assessment was completed u/s. 143(1) of the Act on 11.01.2020 and intimation u/s. 143(1) was issued on 21.01.2010. Subsequent to this, the assessee company filed application u/. 154 on 2 MA N o. 4 3 0 /M u m/ 2 0 2 2 ( A .Y. 2 0 1 8 - 1 9) ITO vs. Integrity Verification Services Private Limited 23.09.2020 and order u/s. 154 dated 20.10.2020 was passed by the Assessing Officer, CPC. Further to this notice u/s. 143(1)(a) dated 10.05.2019 was received with regard to disallowance of expenditure specified in the audit report that sum received from employees contribution to PF/superannuation fund or any fund set up under the ESIC Act/any other fund for the welfare of the employees as not credited to the employees account on or before the due date u/s. 36(1)(va). The reply of the assessee company to the A.O., CPC online was not accepted and total loss was calculated at Rs.78,24,230/- after making addition of Rs.5,28,900/- as disallowance u/s. 36(1)(a) of the Act.

3. Aggrieved, the assessee preferred an appeal before the ld. CIT(A) who confirmed the addition made by the A.O.

4. In an appeal before the Tribunal, the said addition was deleted following the decision of the Hon'ble Jurisdictional High Court and the Hon'ble Apex Court decision in the case of Alom Exclusion Ltd. [2009] 185 Taxman 460 (SC) vide order dated 28.04.2022. The Revenue has filed the present miscellaneous application for recalling the impugned order passed by the Tribunal in view of the recent decision of the Hon'ble Apex Court in the case of Checkmate Services Pvt. Ltd. vs. CIT-1 in Civil Appeal No. 2833 of 2016 dated 12.10.2022.

5. We have heard the rival submissions and perused the materials available on record. It is evident that the Hon'ble Apex Court in the case of Checkmate Services Pvt. Ltd. (supra) has decided the issue of delayed payment of provident fund and Employees State Insurance Corporation towards employee's contribution against the assessee. In 3 MA N o. 4 3 0 /M u m/ 2 0 2 2 ( A .Y. 2 0 1 8 - 1 9) ITO vs. Integrity Verification Services Private Limited light of the said decision, we hereby deem it fit to recall the order passed by the Tribunal in ITA No. 1843/Mum/2021 for the impugned year.

6. In the result, the Miscellaneous Application filed by the Revenue is allowed.

Order pronounced in the open court on 30.03.2023 Sd/- Sd/-

            (M. Balaganesh)                                 (Kavitha Rajagopal)
          Accountant Member                                  Judicial Member
Mumbai; Dated :
Roshani, Sr. PS

Copy of the Order forwarded to :
1. The Appellant
2. The Respondent
3. CIT - concerned
4. DR, ITAT, Mumbai
5. Guard File
                                                               BY ORDER,



                                                          (Dy./Asstt. Registrar)
                                                            ITAT, Mumbai