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 11, Cited by 0]

Income Tax Appellate Tribunal - Chennai

A.Mohamed Ayub Alias Salim, Ootacamund vs Assessee on 19 June, 2015

             आयकर अपील	य अ
धकरण, 'सी'  यायपीठ, चे नई
           IN THE INCOME TAX APPELLATE TRIBUNAL
                    " C'' BENCH, CHENNAI
                         ी चं  पज
                                ू ार	, लेखा सद य एवं
                   ी वी. दग
                          ु ा! राव,  या"यक सद य     के सम$
     BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER &
             SHRI V. DURGA RAO, JUDICIAL MEMBER
       आयकर अपील सं./ I.T.A. Nos.1463 & 1464/Mds/2013
             ( नधा रण वष  / Assessment Year : 2009-2010)

 Shri. A. Mohamed Ayub                     The ACIT,
Alias Salim                       Vs       Circle I (1),
Planter Paradise Restaurant,               Ooty
Glanton Hall,
Coonoor Road,
Ootacamund,
Nilgiris.

[PAN:AFCPA 8566Q]
(अपीलाथ&/Appellant)                    ('(यथ&/Respondent)

अपीलाथ  क  ओर से / Appellant by    :   Shri. J. Murali, C.A
   यथ  क  ओर से / Respondent by :      Shri. A.V. Sreekanth, IRS, JCIT.


सन
 ु वाई क  तार ख/Date of hearing              : 21.05.2015
घोषणा क  तार ख /Date of Pronouncement : 19.06.2015
                         आदे श / O R D E R


 PER CHANDRA POOJARI, ACCOUNTANT MEMBER

The assessee has filed these two appeals against different orders of the Commissioner of Income Tax (Appeals)-I, Coimbatore, dated 29.04.2013 for the assessment year 2009-2010.

:- 2 -: I.T.A.Nos.1463 & 1464/Mds/2013

2. We take up ITA No.1463/Mds/2013 for adjudication. The assessee has contested the addition of D5 lakhs by the CIT(A) which was made by Assessing Officer in proceeding u/s.154 of the Act.

3. The brief facts of the case are that assessment was completed in this case for the assessment year 2009-10 u/s.143(3) of the Act. While framing assessment, addition of D15,00,000/- was made on the reason that an amount of D10,00,000/- deposited in ICICI bank, Pricol Branch, Coimbatore was not properly explained. Further, there was a deposit of D10,00,000/- in the account with Punjab National Bank, Ootacamund Branch, Coonoor. Though there was deposits of D20,00,000/- in two bank accounts, the Assessing Officer considered D10,00,000/- in PNB bank and D5,00,000/- in ICICI Bank, Pricol Branch. Thus, the Assessing Officer made an addition of D15,00,000/- as unexplained income. Later while proceedings u/s.154 dated 21.06.2012, the Assessing Officer rectified this mistake by making an addition of D5,00,000/- as unexplained deposit in ICICI Bank, Pricol Branch, Coimbatore. Against this, the assessee is in appeal before us.

4. We have heard both the parties and perused the material on record. The Departmental Representative submitted that there is a :- 3 -: I.T.A.Nos.1463 & 1464/Mds/2013 mistake apparent from record so as to rectify the same u/s.154 of the Act.

5. On the other hand ld. Authorised Representative for assessee submitted that Assessing Officer discussed two deposits of D10,00,000/- each in ICICI and PNB bank. However, while framing assessment u/s.143(3), the Assessing Officer only added a sum of D15,00,000/- instead of D20,00,000/-. As this is a mistake which is apparent from record, he made further addition of D5,00,000/-, while rectifying this mistake u/s. 154 of the Act. In our opinion, the expression used in section 154 of the Income -tax Act regarding mistake apparent from the record will have to be construed to be a mistake which is very clear, distinct and apparent. The said mistake should be a manifest and could be identified by a mere look and which does not need a long drawn out process of reasoning. It is no doubt true that a mere mistake by itself cannot be a ground to invoke section 154 of the Income Tax Act, 1961. It is also true that an issue which is debatable also cannot be decided under section 154. However, when the mistake is glaring and in a case where facts are not in dispute then the said mistake being one apparent on the face of the record will have to be rectified under section 154.

:- 4 -: I.T.A.Nos.1463 & 1464/Mds/2013

6. The jurisdictional High Court in the case of Express Newspapers Limited vs. Deputy CIT 320 ITR 12, observed as under:-

"9.The scope and amplitude of section 254(2) and the analogous provision section 154 of the Act have been considered by catena of decisions of the apex Court and other High Courts. The uniform opinion of the Courts of superior jurisdiction is that a patent, manifest and self-evident error which does not require elaborate discussion of evidence or argument to establish it, can be said to be an error apparent on the face of the record and can be corrected under section 254((2. An error cannot be said to be apparent on the face of the record if one has to travel beyond the record to sec whether the judgment is correct or not. An error apparent on the record means an error which strikes one on mere looking and does not need a long drawn out process of reasoning on points on which there may be conceivably two opinions. The error should not require any extraneous matter to show its incorrectness. To put it differently, it should be so manifest and clear that no Court would permit it to remain on record. If the view accepted by the Court in the original judgment is one of possible views, the case cannot be said to be covered by an error apparent on the face of the record. Sec. 254(2) specifically empowers the Tribunal to amend at any time within four years from the date of an order, any order passed by it under section 254(1) with a view to rectify any mistake apparent from the record either suo motu or on an application. In order to attract the application of section 254((2, the mistake must exist and the same must be apparent from the record. The expression 'mistake apparent from the records' contained in sections 154 and 254(2) has wider content than the expression "error apparent on the face of the record occurring in order 47 r. 1 of CPC. The restrictions on the power of review under order 47 r. 1 of CPC do not :- 5 -: I.T.A.Nos.1463 & 1464/Mds/2013 hold good in the cases of sections 254(2) and 154 of the Act. Sec. 254(2) does not confer power on the Tribunal to review its earlier order. Under the garb of rectification of mistake it is not possible for a party to take further chance of rearguing the appeal already decided. What can be rectified under section 254(2) is a mistake which is apparent and patent. The mistake has to be such for which no elaborate reasons or enquiry is necessary. Where two opinions are possible then it cannot be said to be a mistake apparent on the record. When prejudice resulting from an order is attributable to the Tribunal's mistake, Error or omission, it is its bounden duty to set it right. The purpose behind the enactment of section 254(2) of the Act to amend any order passed under sub-section (1), if any mistake apparent from the records is brought to the notice of the Tribunal, is based on the fundamental principle that no party appearing before the Tribunal, be it an assessee or the Department, should suffer on account of any mistake committed by the Tribunal.

This fundamental principle has nothing to do with the inherent power of the Tribunal. If prejudice is resulted to the party, which prejudice is attributable to the Tribunal's mistake, error or omission and which error is a manifest error, then the Tribunal would be justified in rectifying its mistake. Rectification can be made only when a glaring mistake of fact or law committed by the officer passing the order becomes apparent from the record. The rectification is not possible if the question is debatable. A point which was not examined on facts or in law cannot be dealt with as a mistake apparent from the record. No error can be said to be apparent on the face of the record if it is not manifest or self evident and requires an examination or argument to establish it. Where without any elaborate argument one could point to the error and say here is a substantial point of law which stares one in the face, and there could reasonably be no two opinions entertained about it, is a clear :- 6 -: I.T.A.Nos.1463 & 1464/Mds/2013 case of error apparent on the face of the record."

7. In this present case, it is observed that issue involved is not being a debatable issue which is evident from the assessment order. The Assessing Officer duly discussed deposits of D10,00,000/- each in two bank accounts namely ICICI and PNB Bank. However, while making addition, he made only D10,00,000/- in PNB bank and D5,00,000/- in ICICI Bank towards deposits. Thus, there was error while making the addition by Assessing Officer. The Assessing Officer has brought on record the material facts relevant for the addition but there was a lapse on his part while making the addition. In our opinion, this cannot be said as a debatable issue so as to refrain from correcting the same. As the records pertaining to the addition of D5,00,000/- were available with the Assessing Officer in the form of earlier proceedings. The contention of the ld. Authorised Representative for assessee that the issue is debatable cannot be accepted.

8. In the case of CIT VS M.R.M. PLANTATION 240 ITR 660 (Mad), the Madras High Court observed as under:-

:- 7 -: I.T.A.Nos.1463 & 1464/Mds/2013 "Sec. 154 of the Act opens with the words 'with a view to rectifying any mistake apparent from the record...' The term 'record' as noticed earlier is not defined in the section or in the definition section of the Act. For determining the true scope of this provision and the meaning to be properly assigned to the term 'record' it is necessary to keep in view the object of the provision and the nature of the power conferred on the authorities under that provision. These are the criteria which the Supreme Court adopted while considering the scope and effect of section 263 of the Act and the meaning to be assigned to the word 'record' used in that provision, in the case of CIT Vs. Shree Manjunathesware Packing Products & Camphor Works (1997) 143 CTR (SC) 406 : (1998) 231 ITR 53 (SC). The object with which power is conferred by section 154 is as stated in the marginal heading 'rectification of mistake'. The principal condition for exercising the power under section 154 of the Act is the existence of a mistake in the record. The mistake is not to be a mistake which requires in-depth probing to discover, but is a mistake which is 'apparent' from the record. The power conferred by this provision is only to enable the authorities to rectify the 'apparent' mistakes in the record.

The record referred to is the record which the authorities are required to examine for the purpose of rectifying the mistakes in the orders mentioned in clauses (a), (b) and (c) of section 154(1) of the Act. The section does not either expressly or implicitly require that the authorities exercising power under this provision should limit their attention only to the order sought to be rectified.

The requirement that the mistake in the record be 'apparent' does not imply that no other relevant document should be looked into. If in the light of other legally valid orders it is found that the original order contains mistakes which are apparent, the rectification of such mistakes is not barred under section 154. The object of the provision is the rectification of mistakes in the record and that object is ill served if the authorities are compelled to :- 8 -: I.T.A.Nos.1463 & 1464/Mds/2013 preserve such mistakes in the order by asking them to wear blinkers and not look into relevant unimpeachable material such as the rectified order of assessment for the period preceding the assessment year in the light of which mistakes in the order sought to be rectified are apparent."

9. In view of this, we are inclined to confirm the addition of D5,00,000/- made by Assessing Officer in proceeding u/s.154 of the Act. Accordingly, the appeal of the assessee in ITA No.1463/Mds/2013 is dismissed.

10. In ITA No.1464/Mds/2013 the assessee contested levy of penalty u/s.271(1)(c) of the Act. In this case, the Assessing Officer invoked provisions of u/s.271(1)( c) of the Act in respect of addition made by Assessing Officer at D22,40,000/-. The Assessing Officer made an addition of D20,00,000/- as unexplained deposit in bank account in ICICI and PNB bank as discussed earlier and D2,40,000/- towards payment of rent without deducting TDS u/s.40(a)(ia) of the Act. Aggrieved, the assessee preferred an appeal before the Commissioner of Income Tax (Appeals). The Commissioner of Income Tax (Appeals) confirmed the order of the Assessing Officer. Against this, the assessee preferred an appeal before us.

:- 9 -: I.T.A.Nos.1463 & 1464/Mds/2013

11. The ld. Authorised Representative for assessee submitted that the order of the Assessing Officer is against law, circumstances, evidence and facts of the case. The Assessing Officer initially made an addition of D15,00,000/- being the cash deposit in the IClCI Bank, Pricol branch of Coimbatore and Punjab National Bank, Ootacamund branch. The Assessing Officer has made this addition of D15,00,000/- to the taxable income of the assessee as unexplained income. As these two accounts were not reflected in the books of account of the assessee, the same was agreed by the assessee. The Assessing Officer further made an addition of D2,40,000/- to the taxable income. The Assessing Officer has mentioned in the order that the assessee has claimed D.2,40,000/- as rent paid for the premises in which he runs a restaurant and that as no TDS was deducted, the entire amount of D2,40,OOO/- is disallowed u/s 40(a)(ia) for the non-deduction of TDS and added to the total income of the assessee. As the assessee did not deduct TDS towards the shop rent paid, this was also accepted by the assessee. The Assessing Officer has made a revision u/s 154 of the Income tax Act on 21.06.2012 and has made a further addition of D5,00,000/-. He has mentioned that it was apparent from the records that the cash deposit of D10,00,000/- in the IClCI Bank, Pricol, :- 10 -: I.T.A.Nos.1463 & 1464/Mds/2013 Coimbatore was not at all brought into the books of account and the cash flow statement submitted on 15.12.2011 did not show any inflow or outflow of funds from this bank He further states that hence this amount of D5,00,000/-. is added to the taxable income. In this regard, he has failed to notice that this amount of D5,00,000/-.relates to the investment of D5,00,000/-.in IClCI Mutual fund. This investment of D5,00,000/- is very much reflected in the balance sheet as on 31.03.2012. Hence, it is wrong to say that this amount was not reflected in the accounts. As this amount of D5,00,000/- is reflected in the balance sheet as on 31.03.2012, this addition is not justified and it was submitted that this addition of D5,00,000/- may be deleted. The assessee has been regularly filing his returns for the past several years and he has fully disclosed all the transactions in his returns. He has never concealed any particulars or income these years. Neither he has furnished any inaccurate particulars in his returns. There is no willful default of intention to evade tax. He has given genuine details in his returns and there is no intention to evade tax. But during the assessment year 2009-10, there was genuine omission regarding the transactions of deposits amounting to D5,00,000/- in his IClCI Bank account and Rs.10 lacs in Punjab national Bank account. The Assessing Officer has added Rs.20 lacs towards the taxable income.

:- 11 -: I.T.A.Nos.1463 & 1464/Mds/2013 In the order u/s 154 the Assessing Officer has made a further addition of D5,00,000/-. But very clearly this amount relates to the investment in IClCI Prudential policy which is appearing in the balance sheet as on 31..03,2009 as follows:

Balance sheet as on 31.03.2009.
Assets ICICI Prudential Life Insurance 15,00,000/-
This amount includes D5,00,000/- invested during the previous year and the balance represents the amounts invested during the previous years. This amount was invested from the ICICI bank account and hence there is no suppression of income in this case. In the IClCI Bank account, the following entry is finding a place for the investment of D5,00,000/- towards IClCI Prudent Life insurance policy.
Hence, it is very clear that the amount of D5,00,000/- is reflected in the accounts and is appearing in the balance sheet as on 31.03.2009.
Hence, it was prayed that the penalty levied on this addition may be deleted. The assessee reiterated that there was no willful intention to evade tax. In this regard, it may be considered that the assessee is running a restaurant in a rental building and it is with much difficulty that he is carrying on his business and he has been regularly paying his taxes and over the years there has been no default in the payment :- 12 -: I.T.A.Nos.1463 & 1464/Mds/2013 of taxes. Based upon the past records, it may be considered to drop the additions made which are huge by his standards. As the assessee has been law abiding all these years and as a genuine mistake has been committed in not disclosing the bank accounts, it is prayed that the penalty may be dropped as the assessee is in financial difficulties.
The assessee has been paying the taxes levied in some instalments and he has made a genuine effort to pay the taxes levied inspite of his financial difficulties and hence it is prayed again that a lenient view may be taken to drop the penalty levied which will be a very heavy burden on him.

12. On the other hand, the ld. Departmental Representative relied on the order of the Commissioner of Income Tax (Appeals).

13. We have heard both the parties and perused the material on record. In this case, penalty levied u/s.271(1) (c) towards unexplained deposit of D10,00,000/- each in PNB Bank and ICICI Bank and also considered disallowance u/s.40(a)(ia) of the Act of D2,40,000/- for payment of rent without deducting TDS.

:- 13 -: I.T.A.Nos.1463 & 1464/Mds/2013

14. In our opinion, admittedly there was deposits of D10,00,000/- each in ICICI Bank and PNB Bank. The assessee was asked to explain the source thereof. The assessee failed to explain the source for the same. Considering this, the Assessing Officer made an addition of D20,00,000/- as unexplained income. The assessee has not explained the sources for the said deposit and not able to lead any evidence even before the Assessing Officer during the course of penalty proceedings. The assessee furnished inaccurate particulars of income and also concealed the income. The assessee was not able to establish any inadvent mistake or omission on his part when the Assessing Officer gave reasonable opportunity to explain the source. When the assessee failed to explain the said source of bank deposits, then to the extent of the amount which was treated as income to be considered for levy of penalty u/s.271(1) (c) of the Act. The assessee has not offered any explanation whatsoever towards source of deposit at any stage before the lower authorities or even before us. We, therefore hold that to the extent of deposit considered as income by Assessing Officer is liable for levy of penalty. The assessee has furnished inaccurate particulars income and the income of assessee was found to be more than as admitted by the assessee. We, therefore :- 14 -: I.T.A.Nos.1463 & 1464/Mds/2013 do not find any infirmity in the order of the Commissioner of Income Tax (Appeals) on this issue and the same is confirmed.

15. Regarding considering the disallowance of rent payment by invoking provisions u/s.40(a)(ia) of the Act for non deduction of TDS, this cannot be considered for levy of penalty u/s.271(1)(c) of the Act in view of the fact that amount was already paid by the assessee without deducting TDS and no amount was outstanding during the end of the close of the financial year. In our opinion, the issue raised by the assessee is squarely covered by the order of the Special Bench of the Tribunal (Vizag) in the case of Merilyn Shipping and Transports vs. ACIT (2012) 136 ITD 23 (Visakhapatnam) wherein it was held that the provisions of section 40(a)(ia) are applicable only to the expenses that are "payable" and outstanding at the end of the close of the year relevant to the assessment year and not to the amount already paid. The same view was taken by the High Court of Allahabad in the case of CIT vs. M/s. Vector Shipping Services (P) Ltd in ITA No.122 of 2013 dated 09.7.2013 by holding that sec 40(a)(ia) is not applicable when there is no outstanding balance at the end of the close of the year relevant to the assessment year and SLP filed by the Revenue in Supreme Court of India in CC No.8068/2014 dated 02.07.2014 is also :- 15 -: I.T.A.Nos.1463 & 1464/Mds/2013 dismissed. By respectfully following the decision of Allahabad High Court, we are incline to delete the penalty levied in respect of this addition. Being so, in respect of this disallowance u/s.40(a)(ia), penalty u/s.271(1) (c) cannot be levied.

16. Accordingly, we direct the Assessing Officer to work out the penalty in respect of sustained addition made towards unexplained deposit of D20,00,000/-.

17. In the result, the appeal of the assessee in ITA No.1463/Mds/2013 is dismissed and ITA No.1464/Mds/2013 is partly allowed.

Order pronounced on Friday, the 19th of June, 2015, at Chennai.

                    Sd/-                                             Sd/-

            (वी. दग
                  ु ा! राव)                                     (चं  पज
                                                                      ू ार	 )
         V. DURGA RAO                                      (CHANDRA POOJARI)
 या"यक सद य / JUDICIAL MEMBER                       लेखा सद य/ ACCOUNTANT MEMBER
 चे"नई/Chennai.
 #दनांक/Dated:19.06.2015.
 KV

आदे श क त&ल'प अ(े'षत/Copy to: 1. अपीलाथ /Appellant 2. यथ / Respondent 3. आयकर आय* ु त (अपील)/CIT(A) 4. आयकर आय* ु त/CIT 5. 'वभागीय त न-ध/DR 6. गाड फाईल/GF.

:- 16 -: I.T.A.Nos.1463 & 1464/Mds/2013