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 12, Cited by 1]

Income Tax Appellate Tribunal - Hyderabad

Chiphercloud India Private Limited, ... vs Income Tax Officer, Ward-1(2), ... on 29 June, 2021

               IN THE INCOME TAX APPELLATE TRIBUNAL
                HYDERABAD 'A' BENCH : Hyderabad

                          (Through Video Conference)


                 Before Shri S.S. GODARA, Judicial Member
                                    and
                    Shri L.P. SAHU, Accountant Member


                      ITA No. 1367/Hyd./2018
                      Assessment Year: 2013-14
M/s Chiphercloud India Private Ltd.   vs.  ITO, Ward 1(2)
Hyderabad                                  Hyderabad

[PAN: AADCT6243J]
  (Appellant)                                          (Respondent)


                 For Appellant:  Sri V.G. Taraknath, C.A.
                 For Respondent : Smt. N. Esther, DR


                          Date of Hearing :              01/06/2021
                        Date of Pronouncement :           29/06/2021

                                     ORDER
PER S.S. GODARA, J.M.

This assessee's appeal for A.Y. 2013-14 arises against the Commissioner of Income Tax (Appeals) "[CIT(A)]"-1, Hyderabad's order dated 17.05..2018 passed in case no. 0046/2018-19 in proceedings u/s 143(3) of the Income Tax Act, 1961 [in short 'the Act'].

Heard both the parties. Case file perused. Assessee has raised the following substantive grounds in its appeal.

"2. The ld.CIT(A)-1 failed to appreciate that payment/contribution of employees' share made to the PF & ESI authority any time before the due date of filing the return for the year are eligible for deduction in terms of sec.36(1)(va) read in conjunction with section 43B(b).
ITA 1367/Hyd/18 AY: 2013-14 M/s Chiphercloud India Pvt. Ltd.
2. The ld.CIT(A) failed to appreciate that CBDT Circular no.22/2015 cannot override the provisions of section 43B and, consequently, there cannot be disallowance u/s 36(1)(va).
2. Coming to the sole substantive issue of ESI/PF disallowance of Rs. 2,11,750/-, the assessee's and Revenue's plea that the same has been paid before the due date of filing sec. 139(1) return and after the due date prescribed in the corresponding statutes; respectively. We notice in this factual backdrop that the legislature has not only incorporated necessary amendment in Sections 36(va) as well as 43B vide Finance Act, 2021 to this effect but also the CBDT has issued Memorandum of Explanation that the same applies w.e.f. 1.4.2021 only. It is further not an issue that the foregoing legislative amendments have proposed employers' contribution/ disallowance u/s 43B as against employee's contribution u/s 36 (va) of the Act; respectively. However, keeping in mind the fact that the same has been clarified to be applicable only with prospective effect from 1.4.2021, we hold that the impugned disallowance is not sustainable in view of all these latest developments even if the Revenue's case is supported by the following case laws.
(i) CIT vs. Merchem Ltd, [2015] 378 ITR 443(Ker) ; (ii) CIT vs. Gujarat State Road Transport Corporation (2014) 366 ITR 170 (Guj.); (iii) CIT vs. South India Corporation Ltd. (2000) 242 ITR 114 (Ker); (iv.) CIT vs. GTN Textiles Ltd. (2004) 269 ITR 282 (Ker); (v) CIT vs. Jairam & Sons [2004] 269 ITR 285 (Ker) The impugned ESI/PF disallowance is directed to be deleted therefore.

This assessee's appeal is allowed in above terms.

Order pronounced in Open Court on 29/06/2021.

                  Sd/-                                                 Sd/-

           (L.P. SAHU)                                        (S.S. GODARA)
     ACCOUNTANT MEMBER                                       JUDICIAL MEMBER

Dated:    29th June,   2021
                                                                                      2

ITA 1367/Hyd/18 AY: 2013-14 M/s Chiphercloud India Pvt. Ltd. *gmv Copy of Order forwarded to:

1. M/s Ciphercloud India Private Limited, C/o M/s V.S.Rao & Co., Chartered Accountants, 6-3-609/136, Anandnagar, Hyderabad 500 004, Telangana
2. ITO, Ward 1(2), Hyderabad
3. JCIT, Range 1, Hyderabad 4 CIT(A)-1, Hyderabad 5 Pr.CIT-1, Hyderabad .
6 D.R. ITAT Hyderabad 7 Guard File 3