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 15, Cited by 0]

Delhi High Court

Ingenico International India Pvt. Ltd vs Deputy Commissioner Of Income-Tax, ... on 18 March, 2021

Equivalent citations: AIRONLINE 2021 DEL 363

Author: Rajiv Shakdher

Bench: Rajiv Shakdher, Talwant Singh

                      $~7
                      *         IN THE HIGH COURT OF DELHI AT NEW DELHI

                           %                                           Date of decision: 18.03.2021
                      +         W.P.(C) 10764/2020

                                INGENICO INTERNATIONAL INDIA PVT. LTD.       .....Petitioner
                                              Through: Mr. Salil Kapoor with Ms. Ananya
                                                       Kapoor, Advocates.

                                                  versus

                                DEPUTY COMMISSIONER OF INCOME-TAX, CIRCLE 10(1) &
                                ORS.                                      .....Respondents
                                            Through: Mr. Kunal Sharma, Sr. Standing
                                                     Counsel with Mr. Tehra Khan, Jr.
                                                     Standing Counsel and Mr. Shubhendu
                                                     Bhattacharya, Advocate along with
                                                     Mr. Pradeep Kanojia, JCIT (OSD),
                                                     Circle 10(1), New Delhi.

                      CORAM:
                      HON'BLE MR. JUSTICE RAJIV SHAKDHER
                      HON'BLE MR. JUSTICE TALWANT SINGH


                      RAJIV SHAKDHER, J.: (ORAL)

1. The singular grievance of the petitioner in the instant case is that despite the fact that the amount to be refunded was determined by the Revenue in October 2019, the amount, so determined, has not been remitted, as yet.

1.1. Interestingly, the order determining the refund is dated 02.10.2019. We have asked Mr. Kunal Sharma, who appears for the Revenue, as to how Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 1 of 9 Signing Date:20.03.2021 13:23:54 that date was endorsed on the order. His candid reply was that although he was not aware as to why the said order bore 02.10.2019 as the date, there was no dispute about the genuineness of the order.

2. What is not in dispute is that the said order has quantified the refund amount at Rs.5,89,14,434/-. This amount concerns the assessment year [in short „AY‟] 2018-2019. The intimation received vide order dated 02.10.2019 by the petitioner was sent by the Revenue pursuant to return being filed qua the aforementioned AY and the same being processed under Section 143(1) of the Income Tax Act, 1961 [in short "the Act"].

3. Interestingly, in the month preceding the intimation of refund, via order dated 02.10.2019, the petitioner was served with notice dated 22.09.2019 under Section 143(2) of the Act [hereafter referred to as "scrutiny notice"].

4. It appears, since the refund amount was not being released to the petitioner; it entered into a correspondence on the issue with the Revenue. The letters sent to the Revenue in this behalf are dated 16.07.2020, 06.10.2020, 17.08.2020, 22.09.2020, 06.10.2020 and 19.10.2020.

5. These efforts bore no fruit. Exasperated with the approach of the Revenue, the petitioner uploaded a complaint on the E-Nirvan Grievance Portal of the Revenue. This complaint was addressed to the assessing officer [in short "A.O."]. The complaint was lodged on 22.10.2020. The complaint was also copied to the Central Processing Centre [in short "CPC"].

6. The A.O. in response to the complaint wrote back to the petitioner on 02.12.2020 wherein, he indicated that, since the Income tax return for AY 2019-2020 disclosed that the petitioner‟s total income amounted to Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 2 of 9 Signing Date:20.03.2021 13:23:54 Rs.18,01,18,140/-, he no longer had jurisdiction in the matter. 6.1 We may indicate, at this juncture, that the petitioner‟s communication dated 22.09.2020 and 17.08.2020 was addressed to the Assistant Commissioner of Income Tax, Circle 10(1) [in short "ACIT"], i.e., the officer who evidently had jurisdiction in the matter. 6.2. Resultantly, in effect, there was no resolution to the grievance articulated by the petitioner. The petitioner in the fond hope that issue could still be resolved wrote another letter dated 26.10.2020 to the Revenue; only to be disappointed.

7. It is in this backdrop that the petitioner finally took the decision to approach this Court. Notice in the instant writ petition was issued on 21.12.2020 when service on behalf of the Revenue was accepted by Mr. Kunal Sharma. The order, briefly, recorded the controversy in issue. The returnable date in the matter was fixed as 15.01.2021. 7.1 On 15.01.2021, Mr. Sharma was not present in the case. The Court in the interest of justice deferred adverse orders and directed that the matter be placed before it on 19.02.2021.

7.2. On 19.02.2021, the Bench recorded the following:

"1. Further time to obtain instructions qua refund is sought.
2. The counsel for the petitioner states that the refund has already been delayed for one and a half years.
3. This state of affairs cannot be tolerated.
4. If within two weeks it is not informed that any notice under Section 241A of the Income Tax Act, 1961 has been issued and the notice not placed before this Court, this Court will direct refund without granting any further time.
5. List on 8th March, 2021."

8. Thereafter, the matter was listed before this Bench on 08.03.2021 when the following was noted:

Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 3 of 9 Signing Date:20.03.2021 13:23:54
"1. Despite three orders being passed by this Court, there is no clarity as to whether notice has been issued by the Assessing Officer (in short „AO‟) under Section 241A of Income Tax Act, 1961. 1.1. As a matter of fact, the last order, i.e., order dated 19.02.2021 [which, although not on our file, but has been screen-shared by Mr. Salil Kapoor], discloses that the Court had put the Revenue to notice that "if within two weeks it is not informed that any notice under Section 241A of the Income Tax Act, 1961 has been issued and the notice not placed before this Court, this Court will direct refund without granting any further time."

1.2. Mr. Kunal Sharma, who appears for the Revenue, has indicated that since a faceless system has been put in place, AO has not been able to pass on the information sought with due alacrity to respondent no. 4. 1.3. We are informed that respondent no. 4 is responsible for ordering payment of the refund amount.

2. List the matter on 18.03.2021. In case there is no clarity, on this issue on the next date of hearing, we will assume that there is no order passed under Section 241 A of the Income Tax Act, 1961. Furthermore, the concerned officer will join the proceedings on the next date of hearing."

9. It is in these circumstances that the matter has been taken for hearing. Mr. Sharma has literally thrown up his hands and indicated to us that he has received no instructions as regard payment of refund to the petitioner. 9.1 Mr. Sharma says that the system has become faceless and therefore, the A.O. is not in the position to give requisite instructions.

10. On the other hand, Mr. Salil Kapoor, who appears for the petitioner, has pointed out that the record discloses, as noted by us hereinabove, that several opportunities have been given despite which there is no movement in the matter.

10.1. It is Mr. Kapoor‟s submission that under the extant provisions of the law, i.e., Section 143 (1) of the Act, once a return is processed and refund is determined, the Revenue is obliged to grant refund notwithstanding the fact that the scrutiny notice has been issued.

10.2. It is Mr. Kapoor‟s submission that, up-until today, the petitioner has Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 4 of 9 Signing Date:20.03.2021 13:23:54 not been served with any order under Section 241A of the Act. In support of this plea, Mr. Kapoor has relied upon the following judgments:

(i) Maple Logistics (P) Ltd. v. Principal Commissioner of Income Tax, (2019) 112 taxmann.com 199 (Delhi): 2019 SCC OnLine Del 10961
(ii) Ericsson India Pvt. Ltd. v. ACIT, (2020) 217 taxmann.com 381.

11. We have heard learned counsel for the parties and have perused the record. Before we proceed further, it may be relevant to extract the relevant parts of Section 143 (1):

"143. (1) Where a return has been made under section 139, or in response to a notice under sub-section (1) of section 142, such return shall be processed in the following manner, namely:
(a) the total income or loss shall be computed after making the following adjustments, namely:
(i) any arithmetical error in the return; [***]
(ii) an incorrect claim, if such incorrect claim is apparent from any information in the return;

[(iii) disallowance of loss claimed, if return of the previous year for which set off of loss is claimed was furnished beyond the due date specified under sub-section (1) of section 139;

(iv) disallowance of expenditure indicated in the audit report but not taken into account in computing the total income in the return;

(v) disallowance of deduction claimed under sections 10AA, 80-IA, 80- IAB, 80-IB, 80-IC, 80-ID or section 80-IE, if the return is furnished beyond the due date specified under sub-section (1) of section 139; or

(vi) addition of income appearing in Form 26AS or Form 16A or Form 16 which has not been included in computing the total income in the return:

Provided that no such adjustments shall be made unless an intimation is given to the assessee of such adjustments either in writing or in electronic mode:
Provided further that the response received from the assessee, if any, shall be considered before making any adjustment, and in a case where no response is received within thirty days of the issue of such intimation, such adjustments shall be made:] [Provided also that no adjustment shall be made under sub-clause (vi) in relation to a return furnished for the assessment year commencing on or after the 1st day of April, 2018;] Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 5 of 9 Signing Date:20.03.2021 13:23:54
(b) the tax [interest and fee], if any, shall be computed on the basis of the total income computed under clause (a);
(c) the sum payable by, or the amount of refund due to, the assessee shall be determined after adjustment of the tax [interest and fee], if any, computed under clause (b) by any tax deducted at source, any tax collected at source, any advance tax paid, any relief allowable under an agreement under section 90 or section 90A, or any relief allowable under section 91, any rebate allowable under Part A of Chapter VIII, any tax paid on self-assessment and any amount paid otherwise by way of tax [interest or fee];
(d) an intimation shall be prepared or generated and sent to the assessee specifying the sum determined to be payable by, or the amount of refund due to, the assessee under clause (c); and
(e) the amount of refund due to the assessee in pursuance of the determination under clause (c) shall be granted to the assessee."

12. A perusal of the aforesaid provisions would show that once the return is filed under Section 139 or in response to the notice under Section 142(1), the return is required to be processed in the manner indicated in the latter part of the provision.

12.1. In particular, clause (c) of the sub-section (1) of Section 143 inter alia provides for determination of the refund after adjustment of tax, interest and fee, if any, computed under clause (d) of the very same provision. Clause (d) of sub-section (1) of Section 143 speaks about intimation being prepared or generated and sent to the assessee specifying the sum determined to be payable or the amount of refund due to the assessee under clause (c). Clause

(e) of Sub-Section 1 of Section 143 provides that the amount of refund due to the assessee in pursuance of the determination made under clause (c) of the very same provision "shall be granted to the assessee".

13. Record shows that the assessee‟s case has crossed the stage alluded to in clause (c) and (d) of sub-section (1) of Section 143, the only part which remains is the grant of refund. The Revenue can, in law, withhold the refund Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 6 of 9 Signing Date:20.03.2021 13:23:54 only by exercising powers under Section 241A of the Act. 13.1. For the sake of convenience, the said provision is extracted hereafter:

"241A. For every assessment year commencing on or after the 1st day of April, 2017, where refund of any amount becomes due to the assessee under the provisions of sub-section (1) of section 143 and the Assessing Officer is of the opinion, having regard to the fact that a notice has been issued under sub-section (2) of section 143 in respect of such return, that the grant of the refund is likely to adversely affect the revenue, he may, for reasons to be recorded in writing and with the previous approval of the Principal Commissioner or Commissioner, as the case may be, withhold the refund up to the date on which the assessment is made."

13.2 A perusal of the aforementioned provision would show that if a scrutiny notice is issued [i.e., notice under section 143(2) of the Act], as is the case in the present matter, then, the Revenue can stall the grant of refund, if the release of the refund amount is likely to adversely affect its interests.

13.3 However, before the A.O. embarks on this route, he is required to cross two hoops. First, the A.O. is required to record his reasons in writing as to how grant of refund is likely to adversely affect the interest of the Revenue. Second, the A.O. is obliged to obtain the previous approval of his superior, i.e., the Principal Commissioner or the Commissioner as the case may be.

14. Therefore, a plain reading of Section 241A shows that the mere issuance of the scrutiny notice under Section 143 (2) of the Act cannot stall the remittance of refund to the assessee. The refund can only be stalled if the conditions stipulated in Section 241A of the Act, to which we have made a reference above, are fulfilled, i.e., the A.O. records his reasons in writing as to why the release of refund is likely to affect the interests of the Revenue and that this step of the A.O. receives the imprimatur [which obviously Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 7 of 9 Signing Date:20.03.2021 13:23:54 would mean prior approval] of his superior officer, i.e., Principal Commissioner or Commissioner as the case may be.

15. The Revenue has brought nothing on record to show that an order under Section 241A of the Act has been issued. As a matter of fact, no counter-affidavit has been filed by the Revenue.

16. Therefore, the mandate of the law requires the Revenue to remit the amount determined in its order dated 02.10.2019 to the petitioner along with interest as required under the provisions of the Act. This is also the view of the coordinate Benches of this Court taken in Maple Logistics and Ericsson India Pvt. Ltd. (Supra)

17. Before we part, we may also indicate that prior to the A.O. passing an order under Section 241A of the Act, it may possibly be a constructive approach if the assessee is heard. There are several cases where assessees‟ are looking for liquidity in the form of money received via refund and even if the A.O. is of the view that release of refund is likely to adversely affect the interests of the Revenue, the Revenue could, in a given case, take security in the form of bank guarantee or other solvent security as deemed fit and thus, in a sense, balance the interests of both the assessee and the Revenue. We have only given one illustration, there could be several situations of like nature and therefore, perhaps hearing the assessee at some stage, either before or after, the A.O. may help in resolving such disputes.

18. As a matter of fact, in GKN Drive Shafts (India) Ltd. v. ITO, (2003) 1 SCC 72, in the context of proceedings under Section 147 of the Act, the Supreme Court has put in place a regime whereby reasons recorded by the A.O. are required to be furnished to the assessee on demand and qua them, the assessee is permitted to file objections. The Revenue is, thereafter, Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 8 of 9 Signing Date:20.03.2021 13:23:54 required to pass a formal order disposing of the objections. Similar regime could, perhaps be followed in cases concerning exercise of power by the A.O. under section 241A of the Act.

19. This aspect, however, does not arise in the facts of this case, and therefore, is not the plank on which our decision is rendered in the instant matter. In a matter where such facts arise and the plea is taken, we will examine the pros and cons of what has been observed hereinabove.

20. The writ petition is, accordingly, allowed. The Revenue is directed to remit the amount as determined in the order dated 02.10.2019 along with requisite interest as payable under the extant provisions of the Act. The payment determined shall be released within 10 days from the date of receipt of a copy of this judgement.

21. Pending application(s), if any, shall stand closed.

RAJIV SHAKDHER, J.

TALWANT SINGH, J.

MARCH 18, 2021 gj/tr Click here to check corrigendum, if any Signature Not Verified Signed By:HARIOM W.P.(C) 10764/2020 Page 9 of 9 Signing Date:20.03.2021 13:23:54