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 1, Cited by 0]

Income Tax Appellate Tribunal - Raipur

Late Shri Om Narayan Singh Parihar, ... vs Assistant Commissioner Of Income-Tax, ... on 8 October, 2024

              आयकर अपील य अ धकरण          यायपीठ रायपुर म।
             IN THE INCOME TAX APPELLATE TRIBUNAL,
                      RAIPUR BENCH, RAIPUR

          BEFORE SHRI RAVISH SOOD, JUDICIAL MEMBER
                            AND
           SHRI ARUN KHODPIA, ACCOUNTANT MEMBER

                आयकर अपील सं. / ITA No. 385/RPR/2024
                 नधारण वष / Assessment Year : 2017-18

Late Shri Om Narayan Singh Parihar
(Through legal heir: Ravindra Singh Parihar)
Plot No.84, Ward No.12, Sundar Nagar,
Supela, Bhilai, Dist. Durg-490 023
PAN : AJQPS7389P



                                                .......अपीलाथ / Appellant

                                बनाम / V/s.

The Assistant Commissioner of Income Tax,
Circle-1(1), Bhilai (C.G.)

                                                 ......     यथ / Respondent


                  Assessee by       : Shri S.R. Rao, Advocate
                  Revenue by        : Dr. Priyanka Patel, Sr. DR



      सुनवाई क तार ख / Date of Hearing          : 01.10.2024
      घोषणा क तार ख / Date of Pronouncement     : 08.10.2024
                                          2
                            Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur
                                                                    ITA No. 385/RPR/2024



                               आदे श / ORDER

PER RAVISH SOOD, JM:

The present appeal filed by the assessee is directed against the order passed by the Commissioner of Income-Tax (Appeals), National Faceless Appeal Center (NFAC), Delhi, dated 21.06.2024, which in turn arises from the order passed by the A.O under Sec.143(3) of the Income- tax Act, 1961 (in short 'the Act') dated 19.12.2019 for the assessment year 2017-18. The assessee has assailed the impugned order on the following grounds of appeal before us:

"1. In the facts and circumstances of the case and in law, learned Commissioner of Income Tax (Appeals), NFAC has erred in upholding order of learned Assessing Officer making addition of Rs.1,04,05,985/- on account of difference in business receipts between books of account and form 26AS without calling for remand report despite observing that Appellant failed to get MS effect as per 26AS for preceding financial year i.e. FY 2015-16 and Assessing Officer shall call for 26ASPI DS details effected.
2. In the facts and circumstances of the case and in law, learned Commissioner of Income Tax (Appeals), NFAC has erred in not deciding the specific ground of ad-hoc disallowance Rs.66,760/- being 1/5th of expenses claimed towards petrol expenses and telephone expenses.
3. The impugned order is bad in law and on facts.
4. The appellant reserves the right to add, alter, omit all or any of the grounds of appeal with the permission of the Hon'ble appellate authority."

2. Controversy involved in the present appeal boils down to the issue i.e. sustainability of the addition of Rs.1,04,05,985/- made by the A.O qua 3 Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur ITA No. 385/RPR/2024 the difference in the contract receipts disclosed in "Form 26AS" of the assessee i.e. Rs.4,28,62,749/- as against that disclosed by him in his books of account i.e. Rs.3,24,56,749.

3. On being queried by the A.O, it was the claim of the assessee that the impugned variance of Rs.1,04,05,985/- (supra) was for the reason that though the invoices were made by him in 1st quarter of F.Y.2017-18, but HSCL had accounted for the said bill in its "books of account" of the immediately preceding year, i.e. F.Y.2016-17. However, the aforesaid explanation of the assessee did not find favour with the A.O, who had made an addition of the amount of Rs.1,04,05,985/- to the returned income of the assessee.

4. Apart from that, the A.O disallowed an amount of Rs.66,760/-on ad- hoc basis, i.e. 1/5th of the assessee's claim for deduction of telephone and vehicles expenses, based on the reason that the personal usage of the same could not be ruled out. Accordingly, the A.O vide his order passed u/s. 143(3) of the Act, dated 19.12.2019 after making the aforesaid disallowances determined the income of the assessee at Rs.1,24,84,060/-.

5. Aggrieved, the assessee carried the matter in appeal before the CIT(Appeals) but without success. For the sake of clarity, the observations of the CIT(Appeals) are culled out as under:

"VI. FINDINGS OF THE CIT(APPEALS) 4 Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur ITA No. 385/RPR/2024

6. As discussed in the earlier paragraphs HSCL credits income in the earlier year compared to the taxpayer. if income relates to the month of May, it is credited by HSCL in March. So there is change in financial year as far as crediting income is concerned. No income escaped, but this income difference is due to HSCL policy. Instead we pay Indirect tax on this invoice as per our invoice date. Our sales are matched with our Service Tax return. And also HSCL pay us that indirect tax without objection in invoice date/period. If you taxed this 1,04,05,985.00 in financial year then it is doubled taxed as already we pay tax on this amount in A.Y. 2018-19. This argument of the taxpayer is wrong. Service Tax is paid on the invoice value, but not income tax. Once service tax is paid, it is claimed in the IT return. For clarification here we submit form 26AS of A.Y. 2018-19 and 2017-18, from which it is clearly seen that HSCL was taken all bill of next financial year in previous financial year. This is not true. The details of 26AS for FY 2016-17 and 2017-18 were submitted. But that of FY 2015-16 was not submitted. No one to one correlation between income declared and TDS effected was done.

6.1 Again in A.Y. 2018-19 HSCL was started TDS deduction in the month of August 2017 while taxpayer pays indirect tax for April to June in our service tax return of Rs. 1,14,89.153.00, this sales was reflected in previous year A.Y. 2017-18. In A.Y. 2018-19 HSCL credited TDS of RS. 1,27,78,033.00 on a single day 31/03/2018. From above it is seen that HSCL practice is to book invoice of next financial year in to current financial year. Further this practice of HSCL is continued till the GST comes in, because GST portal matches with Invoice Number and Date. From Financial year 2018-19 they corrected their system and match with our invoice date. Here we submit a tabular data (see TABLE above) for easily understanding of difference in GST invoice and TDS mismatched. At the cost of repetition the TABLE is reproduced here -

5

Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur ITA No. 385/RPR/2024 6.2 For Fy 2016-17 as per TDS the turnover is Rs 42862749, where as Turnover as per Service Tax is Rs 32456764. The difference of Rs 10405985 was brought to tax by the assessing officer. In Fy 2017-18 the difference between Turnover as per TDS and as per Service Tax is Rs 1179647. Again in Fy 2016-17 the difference in Turnover as per TDS and as per Service Tax is Rs 10T659857thisamount was added back by the assessing authority and is the subject matter of appeal. The TDS effected as per 26AS for Fy 2015-16 would have clarified the position and matter settled permanently. Taxpayer failed to do that. The assessing officer shall call for 26AS/details of TDS effected. According to the taxpayer the anomaly got corrected in Fy 2018- 19 once GST came into picture. Now the invoice value and 26AS match. Considering the facts of the case the addition on account of mismatch with TDS income @ 10405985 is upheld. 6.3 In the result appeal is partly allowed/dismissed."

6. The assessee being aggrieved with the order of the CIT(Appeals) has carried the matter in appeal before us.

7. We have heard the Ld. Authorized Representatives of both the parties, perused the orders of the lower authorities and material available on record.

6

Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur ITA No. 385/RPR/2024

8. Apropos the addition of Rs.1,04,05,985/- that had been upheld by the CIT(Appeals), we find substance in Ld. AR's contention that the sustaining of said addition was in itself in contradiction of the observation of the CIT(Appeals). As stated by the Ld. AR, and rightly so, though the CIT(Appeals), had observed, that it was the assessee's claim that the anomaly got corrected in F.Y 2018-19 once GST came into picture, and pursuant thereto the mismatch between the contract receipts was reconciled/corrected, but we find that he had thereafter upheld the aforesaid addition. As the assessee's claim explaining the discrepancy in hand, as had been considered by the CIT(Appeals) had not been brought to a logical end by directing necessary verification of the same, therefore, we are of the view that the matter in all fairness requires to be restored to the file of the A.O with a direction to re-adjudicate the same afresh. Needless to say, the A.O. in the course of the set aside proceedings shall afford a reasonable opportunity of being heard to the assessee who shall remain at a liberty to substantiate his claim/reconcile the discrepancy on the basis of fresh documentary evidence, if any. Thus, the Ground of appeal No.1 raised by the assessee is allowed for statistical purposes in terms of our aforesaid observations.

9. Apropos, the disallowance made by the A.O on ad-hoc basis as regards the assessee's claim for deduction of telephone and vehicles expenses, we find that the same had been made for the reason that the 7 Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur ITA No. 385/RPR/2024 assessee had not maintained any call register for telephone expenses and a log book for vehicles. Although, we are principally in agreement with the CIT(Appeals)'s observations, but are of the considered view that quantification of the disallowance i.e. 20% (1/5th of expenses) is on the higher side. We, thus, in all fairness, restrict the disallowance of the aforesaid expenses to 10% (1/10th of the expenses). Accordingly, the Ground of appeal No.2 raised by the assessee is partly allowed in terms of our aforesaid observations.

10. Grounds of appeal No. 3 & 4 being general in nature are dismissed as not pressed.

11. In the result, appeal of the assessee is allowed for statistical purposes in terms of our aforesaid observations.

Order pronounced in open court on 08th day of October, 2024.

             Sd/-                                               Sd/-
         ARUN KHODPIA                                      RAVISH SOOD
      (ACCOUNTANT MEMBER)                               (JUDICIAL MEMBER)

रायपरु / RAIPUR ; दनांक / Dated : 08th October, 2024.

*****SB, Sr. PS.
आदे श क     त ल प अ े षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2.   यथ / The Respondent.
3. The CIT(Appeals)-1, Raipur (C.G.)
4. The Pr. CIT, Raipur-1 (C.G)

5. वभागीय    त न ध, आयकर अपील य अ धकरण, रायपुर बच,
                                             8

Late Shri Om Narayan Singh Parihar Vs. ACIT, Circle-1(1), Raipur ITA No. 385/RPR/2024 रायपुर / DR, ITAT, Raipur Bench, Raipur.

6. गाड फ़ाइल / Guard File.

आदे शानुसार / BY ORDER, // True Copy // Senior Private Secretary आयकर अपील य अ धकरण, रायपुर / ITAT, Raipur.