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 9, Cited by 2]

Income Tax Appellate Tribunal - Delhi

Eastern Bearings Pvt. Ltd., New Delhi vs Dcit, New Delhi on 1 February, 2018

         IN THE INCOME TAX APPELLATE TRIBUNAL
               DELHI BENCH 'B', NEW DELHI

        BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER
                            AND
    SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER


               ITA Nos. 6497 & 6496/Del/2016
           Assessment Years: 2013-14 & 2012-13


EASTERN BEARINGS PRIVATE LIMITED, VS.            DCIT, CIRCLE 8(1),
11/26, EAST PUNJABI BAGH,                    NEW DELHI
NEW DELHI
(PAN: AABCE1150B)


(APPELLANT)                                        (RESPONDENT)


          Assessee by    : None

          Department by : Ms. Ashima Neb, Sr. DR


                            ORDER
PER H.S. SIDHU, JM

The Assessee has filed these Appeals against the impugned Orders dated 18.10.2016 & 03.10.2016 of Ld. CIT(A)-3, New Delhi pertaining to assessment years 2013-14 & 2012-13 respectively. Since the common issues are involved in these appeals, hence, the same were heard together and are being disposed of by this common order for the sake of convenience, by dealing with ITA No. 6497/Del/2016 9(AY 2013-14). The ground raised in assessment year 2013-14 reads as under:-

"1.) That the learned Commissioner of Income Tax (Appeals)-53 New Delhi has erred both in law and on facts in upholding the addition ofRs.2,08,155.00 on account of late deposit of employee' contribution to PF 2 claimed by the aggrieved appellant ignoring the submissions made during the assessment proceedings as well as appellate proceedings before the CIT respectively.
2.) That the learned Commissioner of Income Tax (Appeals) while upholding the addition, has ignored the landmark judgement of Delhi High Court in the case of CIT vs. P.M. Electronics Limited wherein it was held" that the subject issue is no longer res integra in view of the decision of the Supreme Court in the case of CIT v Vinay Cement Ltd: 213 ITR 268 which has been followed by a Division Bench of this Court in the case of CIT v. Dharmendra Sharma" and therefore PF "payments and ESI Contributions which were made after the due date prescribed under the relevant Act and Rules but before the furnishing of return of income under section 139(1) are admissible under section 36(1)(va) read with section 2(24)(x) and section 43(B) to the assesse in respect of both employer and employee contribution.
3.) That it is therefore, prayed that, it be held that assessment made by the learned Asst. Commissioner of Income Tax and sustained by the learned Commissioner of Income Tax (Appeals) be quashed and, further addition so upheld by the learned Commissioner of Income Tax (Appeals) along with interest levied be deleted and appeal of the appellant be allowed."

2. The brief facts of the case are that the Assessing Officer disallowed a sum of Rs.2,08,155/- being contribution towards Provident Fund u/s. 43B of the Act on the ground that the same was paid beyond the due date as provided under the relevant Act and Rules.

3. Upon assessee's appeal as regards the payment of PF, Ld. Commissioner of Income Tax (A) has upheld the action of the AO 3 by holding that since the assessee has admittedly not paid the deduction so made within the due date as provided under section 36(1)(va), the assessee was not entitled to get deduction of the amounts deducted there under for and on behalf of the employees.

4. Against the above order the Assessse is in appeal before us.

5. In this case, Notice of hearing to the assessee was sent by the Registered AD post, in spite of the same, assessee, nor his authorized representative appeared to prosecute the matter in dispute, nor filed any application for adjournment. Keeping in view the facts and circumstances of the present case and the issue involved in the present Appeal, we are of the view that no useful purpose would be served to issue notice again and again to the assessee, therefore, we are deciding the present appeal exparte qua assessee, after hearing the Ld. DR and perusing the records.

6. Ld. DR relied upon the orders of the authorities below.

7. We have heard Ld. DR and perused the relevant records, especially the impugned order as well as the grounds of appeal filed by the Assessee. We find considerable cogency in the grounds of appeal of the assessee that subject issue is no longer res integra in view of the decision of the Hon'ble Supreme Court of India in the case of CIT vs. Vinay Cement Ltd.: 213 ITR 268. We find that in the present case the PF contribution amount was paid after the due date as provided in the EPF Act, but the same was paid before the due date of filing of return for the assessment year under consideration. In these circumstances, assessee's claim is allowable, as per the decision of the Hon'ble Apex Court in the case of C.I.T. vs. Vinay Cement Ltd. 213 CTR 268. We further find that since the assessee has deposited the Employees Contribution of PF in less than a month, hence, we also draw support from the decision of the Hon'ble Delhi High Court in the case of CIT vs. Aimil Limited reported in (2010) 321 ITR 508 (Del) wherein the Hon'ble High Court has held as under:-

4
"We may only add that if the employees' contribution is not deposited by the due date prescribed under the relevant Acts and is deposited late, the employer not only pays interest on delayed payment but can incur penalties also, for which specific provisions are made in the Provident Fund Act as well as the ESI Act.
Therefore, the Act permits the employer to make the deposit with some delays, subject to the aforesaid consequences. In so far as the Income Tax Act is concerned, the assessee can get the benefit if the actual payment is made before the return is filed, as per the principle laid down by the Supreme Court In Vinay Cement (2009) 313 ITR (St.) 1.
We, thus, answer the question in favour of the assessee and against the Revenue. As a consequence, the appeals filed by the assesses stand allowed and those filed by the Revenue are dismissed."

8. After perusing the aforesaid decisions of the Hon'ble Supreme Court of India as well as the Hon'ble Delhi High Court, we are of the view that the issue in dispute is squarely covered by the aforesaid decisions, because in the present case also the assessee has deposited the Employees' Contribution to PF before the due date of filing of return given u/s. 139(1) of the I.T. Act. Therefore, respectfully following the aforesaid precedents, the addition in dispute is deleted and accordingly, the grounds raised by the 5 assessee stands allowed. As a result, the ITA No. 6497/Del/2016 (AY 2013-14) is allowed.

9. Following the consistent view as taken by us in respect of AY 2013-14, as aforesaid, the similar ground raised in assessment year 2012-13 is also allowed.

10. In the result, both the appeals of the Assessee are allowed.

Order pronounced on 01/02/2018.

                       Sd/-                                     Sd/-


     (PRASHANT MAHARISHI)                              (H.S. SIDHU)
      ACCOUNTANT MEMBER                             JUDICIAL MEMBER

Dated: 01/02/2018

*SR BHATNAGAR*
Copy forwarded to: -
1.   Appellant
2.   Respondent
3.   CIT
4.   CIT(A)
5.   DR, ITAT
                       TRUE COPY                          By Order,




                                                      ASSISTANT REGISTRAR
 6