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 2, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

Atanu Mukherjee, Kolkata vs I.T.O., Ward - 50(1), Kolkata, Kolkata on 20 December, 2022

               आयकर अपील य अ धकरण, कोलकाता पीठ ''बी'', कोलकाता
     IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH: KOLKATA
  ी राजेश कुमार, लेखा सद य एवं ी संजय शमा या यक सद यके सम
 [Before Shri Rajesh Kumar, Accountant Member & Shri Sonjoy Sarma, Judicial Member]
                             I.T.A. No. 439/Kol/2022
                            Assessment Year: 2020-21

     Atanu Mukherjee                      Vs.   ITO, Ward-50(1), Kolkata
     (PAN:AJTPM 0060 A)
     Appellant /  (अपीलाथ )                     Respondent / ( !यथ )


           Date of Hearing / सुनवाई    01.12.2022

           क$ त&थ

           Date of Pronouncement/       20.12.2022
           आदे श उ)घोषणा क$ त&थ

           For the Appellant/          Shri Ranjan Kr. Kali, Advocate
            नधा/रती क$ ओर से           Shri Avidip Kumar, Advocate

           For the Respondent/         Shri P. P. Barman, Addl. CIT
           राज व क$ ओर से



                                   ORDER / आदे श

Per Rajesh Kumar, AM:

This is the appeal preferred by the assessee against the order of the Ld. Commissioner of Income Tax(Appeals)- NFAC, Delhi (hereinafter referred to as the Ld. CIT(A)"] dated 02.06.2022 for the AY 2020-21.

2. The only grievance raised by the assessee against the order of Ld. CIT(A) is against upholding the order of AO denying Foreign Tax Credit to the assessee on the ground of belated filing of Form 67.

2

I.T.A. No. 439/Kol/2022 Assessment Year: 2020-21 Atanu Mukherjee

3. Facts in brief are that the assesse,being an individual and tax resident of India, filed his return of income belatedly on 31.03.2021 declaring total income of Rs. 93,44,290/-. The assessee claimed foreign tax credit (hereinafter called for 'FTC') of Rs. 20,92,790/- u/s 90(2) of the Act. The return was processed u/s 143(1) of the Act vide intimation dated 24.12.2021 determining total income of Rs. 93,44,290/-meaning thereby that returned income was accepted however, the assessee was denied the claim of FTC to the extent of Rs. 20,92,790/- and a demand of Rs. 28,48,010/- was slapped on the assessee. The said claim was denied because of late filing of prescribed Form 67 under Rule 128 of the Income Tax Rules, 1962 (hereinafter referred to as the 'Rule') by the assessee.

4. Aggrieved by the said order, the assessee filed an appeal before the Ld. CIT(A). The Ld. CIT(A) simply dismissed the appeal of the assessee by observing and holding as under:

"6.12. In view of the above, after having considered the totality of facts and circumstances of the case and keeping in view the provisions of Rule 128 of the Rules r. w. Section 90(2) of the Act, I am of the considered opinion that, in the instant case, the assessee has not fulfilled the conditions precedent for the purpose of claiming FTC to the extent of Rs. 20,92,790/-. Accordingly, I do not want to interfere with the order of the AO on this issue. Thus, the ground of appeal raised by the assessee is dismissed. Consequently, additional interest charged by the AO u/s 234A, 234B and 234C of the Act to the extent of Rs. 7,55,223/-."

5. After hearing the rival contentions and perusing the material on record, we note that the undisputed facts are that the assessee is an individual and tax resident of India. The assessee during the relevant previous year served with M/s Dastur International INC in USA and M/s M N Dastur Company India Pvt. Ltd. in India. The assessee's income was taxable under the Act and accordingly assessee offered salary income earned from services rendered specifically in USA for the period commencing from April 2019 to March 2020 to tax in India. The assessee claimed FTC for tax paid in USA u/s 90/90A read with Rule 128 of the Rule. However ,the assessee was denied FTC on the ground of late filing of Form 67 in consonance with Rule 128 of the Rules which provides that Form 67 has to file on or before the due date of return of income as prescribed u/s 139(1) of the Act and this is the compliance to be made in terms of 3 I.T.A. No. 439/Kol/2022 Assessment Year: 2020-21 Atanu Mukherjee Rule 128(9) of the Rules. Now the main question before us is whether mere late fling of Form 67 would result incomplete denial of tax which has been deposited by the assesse in USA where services were rendered. We have perused the Article 25 in the applicable DTAA between India and USA and also Rule 128 of the rules and provisions of Section 90(2) of the Act. Rule 128(9) of the rules provides that Form 67 should be filed on or before the due date of return of income however we also observe that the said Rule nowhere states that in case of late filing of Form 67 the credit of FTC which is deposited by the assesse in foreign country would be denied. In our considered view the FTC can not be denied to the assesse merely for late filing of Form 67 as the it is procedural formality on the part of the assesse.We have also perused the various decisions filed before us by the Ld. Counsel for the assesse in defence of his argument that FTC cannot be denied merely on the basis of late filing of Form 67. We have perused the decision of Co-ordinate Bench of Bangalore in the case ofM/s Brinda Rama Krishna vs. ITO in ITA No. 454/Bang/2021 for AY 2018-19 dated 17.11.2021 and find that similar issue has been decided in favour of the assessee. The operative part is reproduced as under:

"16. I have given a careful consideration to the rival submissions. I agree with the contentions put forth by the learned counsel for the Assessee and hold that (i) Rule 128(9) of the Rules does not provide for disallowance of FTC in case of delay in filing Form No.67; (ii) filing of Form No.67 is not mandatory but a directory requirement and (iii) DTAA overrides the provisions of the Act and the Rules cannot be contrary to the Act. I am of the view that the issue was not debatable and there was only one view possible on the issue which is the view set out above. I am also of the view that the issue in the proceedings u/s.154 of the Act, even if it involves long drawn process of reasoning, the answer to the question can be only one and in such circumstances, proceedings u/s.154 of the Act, can be resorted to. Even otherwise the ground on which the revenue authorities rejected the Assessee's application u/s.154 of the Act was not on the ground that the issue was debatable but on merits. I therefore do not agree with the submission of the learned DR in this regard.
17. In the result, the appeal is allowed."

Similar ratio has been laid down in the other decision namely decision of Co-ordinate Bench of Bangalore in the case of Shri Pradeep Lankapally vs. DCIT in ITA No. 560/Bang/2021 for AY 2018-19 dated 31.01.2022. We also note that similar issue also has been decided in ITA No. 261/JP/2022 for AY 2020-21 dated 15.09.2022 wherein the Co-ordinate Bench has allowed FTC by holding that the filing of form 67 is a 4 I.T.A. No. 439/Kol/2022 Assessment Year: 2020-21 Atanu Mukherjee procedural formality and could not the basis for denial of FTC to the assessee. Considering the aforesaid facts and in the light of the decisions of Co-ordinate Benches, we allow the appeal of the assessee.

6. In the result, the appeal of the assessee is allowed.

Order is pronounced in the open court on 20th December, 2022 Sd/- Sd/-

(Sonjoy Sarma /संजय शमा) (Rajesh Kumar/राजेश कुमार) Judicial Member/ या यक सद य Accountant Member/लेखा सद य Dated: 20th December, 2022 SB, Sr. PS Copy of the order forwarded to:

1. Appellant- Atanu Mukherjee, 146-BD, Block-Salt lake, Kolkata-700064.
2. Respondent - ITO, Ward-50(1), Kolkata
3. Ld. CIT(A)-NFAC-Delhi
4. Pr. CIT- , Kolkata
5. DR, Kolkata Benches, Kolkata (sent through e-mail) True Copy By Order Assistant Registrar ITAT, Kolkata Benches, Kolkata