Allahabad High Court High Court

M/S U.P. Rajkiya Nirman Nigam Ltd. vs Income Tax Appellate Tribunal, … on 2 February, 2010

Allahabad High Court
M/S U.P. Rajkiya Nirman Nigam Ltd. vs Income Tax Appellate Tribunal, … on 2 February, 2010
                                                                 [1]

Court No. - 27

Case :- INCOME TAX APPEAL No. - 10 of 2003

Petitioner :- M/S U.P. Rajkiya Nirman Nigam Ltd.
Respondent :- Income Tax Appellate Tribunal, Lucknow Bench &
2 Ors.
Petitioner Counsel :- J.N. Mathur
Respondent Counsel :- Pradeep Agarwal

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

1. Heard Sri Mudit Agarwal, holding brief of Sri J.N. Mathur,
learned counsel for the appellant, and Sri Ghanshyam
Chaudhary, holding brief of Sri D.D. Chopra learned counsel
for the respondents.

2. Present appeal under Section 260A of Income Tax Act, 1961 (In

short the Act), has been preferred with regard to penalty

imposed for an amount of Rs.4,84,610.00 by the Assessing

Officer under Section 272A (2) (g) of the Act for the

Assessment Year 1999-2000.

3. The assessee Corporation was engaged in construction work of

Government building during the assessment year in question.

The assessee Corporation made payments to contractors against

the work done by them. In view of the provisions under Section

194C/203 of the Act read with Sub-rule (3) of Rule 31 of

Income Tax Rules, 1962 (In short the Rules), the assessee

Corporation was required to issue TDS certificates in respect of

the TDS deducted. The TDS certificates were to be issued to the

contractors within one month from the end of the month during

which the credit was given or the payment was made. On the

verification of the return of the assessee Corporation for the
[2]

Financial Year 1988-89, it was found that the TDS certificates

were not issued within prescribed time. There were 41

contractors to whom said certificates were issued at belated

stage. On account of non-compliance of provisions contained

under Section 194C/203 of the Act read with Rule 31 (3) of

Income Tax Act Rules, the Deputy CIT, Income Tax TDS

Circle, Kanpur, made reference to the Joint Commissioner of

Income Tax Range-4 for initiating proceeding for imposition of

penalty under Section 272A (2) (g) of the Act, by an order dated

22.6.2000. In consequence thereof, the Joint CIT issued show

cause notice to the assessee requiring it to explain why penalty

under Section 272A (2) (g) of the Act for an amount of

Rs.6,29,500.00 may not be imposed .

4. The assessee Corporation took a plea that the assessee was not

aware with regard to delayed deduction of TDS. The assessee

took the plea that he was not aware of the relevant legal

provisions relating to issuance of TDS certificate. The

alternative plea was that the contractors requested for

consolidated form No.16-A and, therefore, consolidated

certificates issued according to provisions of Rule 31 of the

Rules. The Joint Commissioner after providing due opportunity,

found that the delay caused occasioned to impose penalty. It

was noticed by the Joint Commissioner that the TDS

certificates were not only signed late but the same were not

furnished and were kept by the assessee Corporation. According

to the Joint Commissioner, in 21 cases, the certificates were not
[3]

despatched even until 9.1.2001 when the assessee was heard

during the course of penalty proceeding. In view of these facts,

the Joint Commissioner recorded finding that the assessee has

acted in total disregard of legal provisions relating to furnishing

of TDS certificates. Accordingly, penalty was imposed. Being

aggrieved, the appeal was preferred before the CIT. (Appeal).

5. The appellate authority upheld the order passed by the assessing

authority. An appeal was preferred before the Tribunal against

the order of the appellate authority and the Tribunal upheld the

order of the CIT (A). The concurrent finding have been

recorded by all the three forums. It has been observed that there

has been serious misconduct and slackness on the part of the

Officers concerned. They have not only shown disregard to

statutory provisions and statutory obligations but also they have

acted unfairly while discharging their obligations. The finding

of fact recorded by the Tribunal shows that there is collusive act

on the part of the parties in not discharging their obligation with

regard to statutory provisions.

6. Though, appeal was admitted by this Court on substantial

questions of law framed at serial No.A and B but while

admitting the appeal, the Court itself has not framed any

question of law which is mandatory in view of the provisions

contained in Section 260A of the Act.

7. However, it has been stated that in case, the delay caused is

bona fide, then no penalty could have been imposed under
[4]

Section 272-A (2) (g) of the Act. Of course, a bona fide action

in ordinary course, does not call for imposition of penalty under

the statutory provisions. The questions of law framed by the

appellant, could have been helpful in case a finding of fact

would have been recorded with regard to bona fide action on

the part of the appellant. In absence of finding with regard to

bona fide and the involvement of serious misconduct or

collusive act, the imposition of penalty by the Assessing

Officer, suffers from no infirmity or illegality. The defence

taken by the appellant that they were not aware of statutory

provisions, does not seem to inspire confidence. The assessee

appellant which is a Corporation, constituted under the statutory

provisions, is not expected to act like rustic or illiterate persons,

who have no knowledge of statutory duties. Otherwise also, in

ordinary course, the ignorance of law, is not an excuse. Being a

Corporation, which has a battery of lawyers for assistance and

skilled persons, it is always expected that it shall discharge its

obligations within time framed provided by the acts or statutes.

8. Moreover, there is one another aspect of the matter. Once, the

finding of fact has been recorded that the action of the appellant

or its authorities was collusive or suffers from serious slackness

in discharge of duties and statutory obligation or deliberate

attempt on their part to conceal material facts, then such finding

of fact is not open to review or re-appreciation of evidence by

this Court in pursuance of powers conferred by Section 260-A

of the Act. It is not open for this Court to re-appreciate the
[5]

evidence or the finding of fact recorded by the Tribunal or

appellate authorities below while exercising jurisdiction

conferred by Section 260-A of the Act. The substantial

questions of law framed by the Court itself, may be looked into

by exercising power concerned by Section 260-A of the Act.

9. In view of the above, the appeal lacks merit and is accordingly,

dismissed.

Order Date :- 2.2.2010
Rajneesh)