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 10, Cited by 3]

Income Tax Appellate Tribunal - Delhi

Yogi Ji Technoequip Pvt Ltd, New Delhi vs Dcit Cpc, Bengaluru on 30 July, 2021

                IN THE INCOME TAX APPELLATE TRIBUNAL
                    DELHI "SMC-1" BENCH: NEW DELHI

                     (THROUGH VIDEO CONFERENCING)

              BEFORE SHRI KUL BHARAT, JUDICIAL MEMBER

                       ITA No.1609/Del/2020
                     Assessment Year : 2018-19
    Yogi Ji Technoequip Pvt.Ltd.,    vs DCIT,
    C/o-RRA      TAXINDIA,     D-28,     CPC, Bengaluru.
    South Extension, Part-1,
    New Delhi-110034.
    PAN-AAACY3222D
    APPELLANT                            RESPONDENT
    Appellant by                            Sh.Somil Aggarwal, CA
    Respondent by                           Sh.Gaurav Pundir, Sr. DR
    Date of Hearing                                  20.07.2021
    Date of Pronouncement                            30.07.2021

                                   ORDER
PER KUL BHARAT, JM :

This appeal filed by the assessee for the assessment year 2018-19 is directed against the order of Ld. CIT(A)-9, New Delhi dated 20.08.2020. The assessee has raised following grounds of appeal:-

1. "That having regard to the facts and circumstances of the case, Ld. CIT(A) has erred in law and on facts in confirming the action of Ld. DCIT/CPC in making aggregate addition of Rs.1,33,816/- on account of employee's contribution to ESI and EPF and that too by recording incorrect facts and findings and without observing the principles of natural justice and without appreciating the facts and circumstances of the case and latest law in this regard.
2. That in any case and in any view of the matter, action of Ld. CIT(A) in confirming the action of Ld. DCIT/CPC in making aggregate addition of Rs.1,33,816/- on account of employee's contribution to ESI and EPF, is ITA No.1609/Del/2020 Assessment Year : 2018-19 bad in law and against the facts and circumstances of the case and the same is not sustainable on various legal and factual ground.
3. That having regard to the facts and circumstances of the case, Ld. CIT(A) ought to have quashed the order u/s 143(1) passed by Ld. DCIT/CPC as the jurisdiction was not validly assumed as per law.
4. That having regard to the facts and circumstances of the case, Ld. CIT(A) has erred in law and on facts in confirming the action of Ld. DCIT/CPC in charging interest u/s 234A, 234B and 234C of Income Tax Act, 1961."

2. The only effective ground in this appeal is with regard to making addition of Rs.1,33,816/- on account of employee's contribution to ESI and EPF.

3. Facts giving rise to the present appeal are that Centralized Processing Centre ("CPC") while processing the return of the assessee, disallowed the claim of employee's contribution towards ESI and EPF on account of delay in depositing the amount as per the respective statutes.

4. Aggrieved against this, the assessee preferred appeal before Ld.CIT(A) who sustained the addition on account of employee's contribution to ESI and EPF.

5. Aggrieved against this, the assessee preferred appeal before this Tribunal.

6. Ld. Counsel for the assessee submitted that the authorities below were not justified in disallowing the claim and making the addition. He submitted that Ld.CIT(A) had relied upon the decision of Hon'ble Delhi High Court Page | 2 ITA No.1609/Del/2020 Assessment Year : 2018-19 rendered in the case of CIT vs Bharat Hotels Ltd. [2019] 103 taxmann.com 295/ 410 ITR 417 (Delhi). He submitted that the Co-ordinate Bench of this Tribunal in the case of Azamgarh Steel & Power Pvt.Ltd. vs CPC, Banglore in ITA no.1626/Del/2020 order dated 31.05.2021 following the decision of Tribunal in the case of DCIT vs Dee Development Engineers Ltd. in ITA No.4959/Del/2016 order dated 08.04.2021 decided the issue in favour of the assessee. He drew my attention to the decision of the Tribunal in ITA No.1626/Del/2020 in the case of Azamgarh Steel & Power Pvt.Ltd. vs CPC order dated 31.05.2021 wherein Ld. Counsel for the assessee submitted that the Hon'ble Jurisdictional High Court in the case of Bharat Hotels Ltd. (supra) did not take note of the judgement rendered in the case of CIT vs AIMIL Ltd. reported in 321 ITR 508 (Del.). He further submitted that the Hon'ble Delhi High Court in the case of Pr.CIT vs Pro Interactive Service (India) Pvt.Ltd. in ITA No.983/2018 pronounced on 10.09.2018 decided the issue in favour of the assessee.

7. Per contra, Ld. Sr. DR supported the decision of the authorities below and relied on the case laws submitted before Ld.CIT(A).

8. I have heard the rival contentions and perused the material available on record and going through the orders of the authorities below. The Hon'ble Delhi High Court in the case of Pr.CIT vs Pro Interactive Service (India) Pvt.Ltd. (supra) vide order dated 10.09.2018 in ITA No.983/2018 held as under:-

"In view of the judgement of the Division Bench of Delhi High Court in Commissioner of Income-Tax versus Aimil Limited, (2010) 321 ITR 508 (Del) the issue is covered against the Revenue and, therefore, no substantial question of law arises for consideration in this appeal.

Page | 3 ITA No.1609/Del/2020 Assessment Year : 2018-19 The legislative intent was /is to ensure that the amount paid is allowed as an expenditure only when payment is actually made. We do not think that the legislative intent and objective is to treat belated payment of Employee's Provident Fund (EPD) and Employee's State Insurance Scheme (ESI) as deemed income of the employer under Section 2(24)(x) of the Act."

9. I find that the Division Benches of this Tribunal in ITA No.4959/Del/2016 in the case of DCIT vs Dee Development Engineers Ltd. (supra) and in the case of Azamgarh Steel & Power Pvt.Ltd. vs CPC (supra) has followed the judgement of the Hon'ble Delhi High Court in the case of Pr.CIT vs Pro Interactive Service (India) Pvt.Ltd. (supra). The Co-ordinate Bench of this Tribunal in the case of Azamgarh Steel & Power Pvt.Ltd. vs CPC (supra) held as under:-

6. "We have heard the rival submissions and perused the materials available on record. The issue in the present ground is with respect to disallowance of delayed deposit of contribution received by the employees' towards provident funds and ESI fund. It is an undisputed fact that there has been delay in the actual deposit of payment to the appropriate authority but at the same time it was also a fact that all the contributions received by the assessee from its employees have been deposited before the due date of filing of return of income. We further find that identical issue arose in the case of Dee Development Engineers Ltd. (supra) wherein the Co-ordinate Bench of Tribunal after considering the decision in the case of CIT vs. AIMIL Ltd. (supra) decided the issue of the assessee by observing as under:
"7. We have heard both the parties and perused all the relevant material available on record. As regards Ground No. 1, the assessee company has not deposited the employees' contribution within the due date which is prescribed under the said statute i.e. Provident Page | 4 ITA No.1609/Del/2020 Assessment Year : 2018-19 Fund and ESIC. This issue is dealt by the Hon'ble Delhi High Court in case of CIT vs. M/s Bharat Hotels Ltd. 410 ITR 417 wherein the issue is decided in favour of the Revenue, without considering the decision of the Hon'ble Delhi High Court in case of CIT vs. AIMIL Ltd. (2010) 321 ITR 508 (Del.). But the Ld. AR relied upon the decision of the Hon'ble Delhi High Court in case of Pr. CIT vs. Pro Interactive Service (India) Pvt. Ltd. ITA No. 983/2018 pronounced on

10.09.2018 wherein the Hon'ble High Court decided the issue in favour of the assessee relying upon the judgment of AIMIL Ltd. (supra). The Hon'ble Delhi High Court held that the legislative intent was/is to ensure that the amount paid is allowed as expenditure only when payment is actually made. We do not think that the legislative intent and objective is to treat belated payment of Employee's Provident Fund (EPD) and Employee's State Insurance Scheme (ESI) as deemed income of the employer under Section 2(24)(x) of the Act. It is settled law that when two judgments are available giving different views then the judgment which is in favour of the assessee shall apply as held in case of Vegetable Products Ltd. 82 ITR 192 by the Hon'ble Supreme Court. Hence, in light of the latest decision in case of Pro Interactive Service (India) Pvt. Ltd., the issue is covered in favour of the assessee. Hence, Ground No. 1 is dismissed."

7. Before us, Revenue has not pointed to any distinguishing feature in the facts of the case of Dee Development Engineers Ltd. (supra) and that of the assessee and further no material has been placed before us to demonstrate that the decision rendered by the Co-ordinate Bench of Tribunal in the case of Dee Development Engineers Ltd. (supra) has been stayed/ set aside/ overruled by higher judicial forum. We therefore, relying upon the aforesaid decision of Dee Development Engineers Ltd. and for similar reasons hold that the CPC was not justified in disallowing the payment. We therefore direct the deletion of addition. Thus ground of the appeal of the assessee is allowed."

Page | 5 ITA No.1609/Del/2020 Assessment Year : 2018-19

10. Respectfully following the binding precedents, I therefore, direct the Assessing Officer to allow the claim of the assessee and delete the addition. Thus, grounds of appeal raised by the assessee are allowed.

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

Above decision was pronounced on conclusion of Virtual Hearing in the presence of both the parties on 30th July, 2021.

Sd/-

(KUL BHARAT) JUDICIAL MEMBER *Amit Kumar* Copy forwarded to:

1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT ASSISTANT REGISTRAR ITAT, NEW DELHI Page | 6