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 4, Cited by 0]

Income Tax Appellate Tribunal - Lucknow

Raibareilly District Co-Operative ... vs Assessee on 26 November, 2013

                IN THE INCOME TAX APPELLATE TRIBUNAL
                      LUCKN BENCH 'B' : LUCKNOW

         BEFORE SHRI SUNIL KUMAR YADAV, JUDICIAL MEMBER
           AND SHRI A. K. GARODIA, ACCOUNTANT MEMBER

                           I.T.A. No.699/Lkw/2013
                            Financial year:2011-12
                          Assessment Year:2012-13

Raibareilly District Co-operative         Vs.    Director of Income Tax (I&CI),
Bank Ltd.,                                       Lucknow.
Raebareilly.
(Appellant)                                      (Respondent)

      Appellant by                  : Shri Alok Mitra, D.R.
      Respondent by                 : Shri J. J. Mehrotra, C.A.

      Date of hearing       :26/11/2013
      Date of Pronouncement :07/01/2014

                                      ORDER

PER SUNIL KUMAR YADAV:

This appeal is preferred by the assessee against the order of Director of Income-tax (I&CI) levying the penalty u/s 271FA of the I.T. Act, (hereinafter referred to as the "Act") at Rs.15,300/- for the delay in furnishing the AIR to the Department.

2. On careful perusal of this order of Director of Income-tax, we find that as per item No. 1 of the table in Rule 114E(2) of the I.T. Rules, 1962, banking companies are required to file AIR (Annual Information Return) in respect of transactions of cash deposit aggregating to Rs.10 lakhs or more in a year in any savings account of a person maintained with that bank.

2

The due date of filing of AIR was 31st December immediately following the financial year in which the transaction is registered or recorded. In the event of failure to file the AIR, penalty is leviable u/s 271FA of the Act. Undisputedly the AIR was not furnished by the assessee by the due date. Thereafter, notice u/s 285BA(5) dated 28/12/2012 was issued to file the AIR for financial year 2001-12 by 18/01/2013. Consequent thereto, a letter dated 02/02/2013 was received in the office of Director of Income- tax (I&CI) on 20th February, 2013 enclosing the receipt of AIR dated 01/02/2013 for financial year 2001-12. In response thereto, a show cause notice was issued to the assessee but there was no response from the assessee and the Director of Income-tax was constraint to compute the penalty as per section 271FA of the Act. Accordingly, penalty of Rs.15,300/- was levied.

3. Now the assessee has preferred an appeal before the Tribunal with the submission that delay for furnishing the AIR was not intentional but due to the ignorance of legal provisions of the concerned person in the assessee bank. The assessee is a District Co-operative Bank and is not equipped with the latest legal positions of the Income-tax Act. On account of ignorance of the concerned officer with regard to the legal requirement of filing AIR before the due date, the AIR was filed when it was pointed out by the Department. Therefore, the delay in filing the AIR was not intentional but due to the aforesaid circumstances. The learned counsel for the assessee further made a reference to the provisions of section 273B with the submission that no penalty u/s 271BFA should be levied for ignorance of legal complexities of Income-tax Act.

3

4. Learned D.R., on the other hand, has placed heavy reliance on the order of Director of Income-tax.

5. Having given a thoughtful consideration to the rival submissions, we find that the assessee is a district co-operative bank and in rural areas the officers of the co-operative bank may not be aware of the legal complexities of the I.T. Act, therefore, the contention of the assessee that the delay was caused on account of ignorance of the concerned person about the complexities of the I.T. Act cannot outrightly be disbelieved. Since the explanation furnished by the assessee is plausible, the penalty u/s 271BFA should not be levied. Accordingly, we are of the view that under these facts, the penalty levied u/s 271FA is not maintainable and we delete the same.

6. In the result, the appeal of the assessee stands allowed.

(Order pronounced in the open court on 07/01/2014) Sd/. Sd/.

 (A. K. GARODIA)                                   (SUNIL KUMAR YADAV)
Accountant Member                                      Judicial Member

Dated:07/01/2014
*CL Singh

Copy forwarded to the:
1. Appellant.
2. Respondent.
3. CIT (A)
4. CIT
5. DR.

                                                  Assistant Registrar