Judgements

Smt. Leelavati vs Divisional Manager, Oriantal … on 22 October, 2011

State Consumer Disputes Redressal Commission
Smt. Leelavati vs Divisional Manager, Oriantal … on 22 October, 2011
              CHHATTISGARH STATE
     CONSUMER DISPUTES REDRESSAL COMMISSION
                 PANDRI, RAIPUR
                                                             (A/11/2337)
                                                    Appeal No.56/2011
                                                  Instituted on 03.02.11
Smt. Leelawati, W/o Late Shri Samaylal,
R/o: Vill. Bhaiyathan Road, Surajpur,
Dist. SURGUJA (C.G.)                                       ... Appellant.
             Vs.
1. Divisional Manager, Oriental Insurance Co. Ltd.,
Divisional Office, Opp. High Court, Nr. Bus Stand,
BILASPUR (C.G.)
2. Branch Manager, Oriental Insurance Co. Ltd.,
Banaras Chowk, Ambikapur,
Dist. SURGUJA (C.G.)                                    ... Respondents.
PRESENT: -
HON'BLE JUSTICE SHRI S.C. VYAS, PRESIDENT
HON'BLE SHRI V.K. PATIL, MEMBER
COUNSEL FOR THE PARTIES: -
Shri S.K. Sharma, for appellant.
Shri Anil Gaikwad, for respondents.

                               ORDER

Dated: 22 /10/2011
PER: – HON’BLE JUSTICE SHRI S. C. VYAS, PRESIDENT

This appeal has been preferred against order dated 11.01.2011 of

District Consumer Disputes Redressal Forum, Surguja-Ambikapur

(hereinafter called “District Forum” for short) in an unregistered

execution case of 2007 for execution of award dated 21.03.07 of the

District Forum, passed in complaint case No.147/04.

2. The contention of the appellant herein is that an award of

Rs.5,00,000/- was passed along with interest in favour of the appellant

herein against the insurance company. The insurance company, on
// 2 //

05.05.07, deposited Rs.25,000/- before the District Forum for filing

appeal before this Commission. Prayer of the appellant / complainant

before District Forum as well as before us, is that this amount be first

adjusted against the amount of interest and not against the principal

amount of award.

3. We have heard arguments of both parties on this question and

perused the impugned order.

4. The District Forum vide the impugned order has recorded

finding that if the deposited amount Rs.25,000/- is deducted from the

principal amount, then the principal amount remains only

Rs.4,75,000/- and then interest on that amount, if it is calculated for

three months and twenty eight days @ 9% p.a., then it comes to

Rs.14,012.50p. If that amount of interest, rest of the principal amount

and the amount of cost is taken into consideration then the amount

which has been deposited in the case by the insurance company, so far,

is the payment, in full satisfaction of the order of District Forum.

5. The contention of the appellant / complainant is that the

amount of Rs.25,000/- was required to be adjusted in the amount of

interest and interest was required to be calculated on the whole

awarded amount of Rs.5,00,000/- and the District Forum has
// 3 //

committed a mistake in making calculation on the basis that the

deposited amount would be adjusted first against the principal

amount and then interest would be calculated on rest of the principal

amount. We do not find any substance in the arguments advanced by

counsel for the appellant. The amount which was deposited by the

insurance company can either be adjusted against the interest or

against the principal amount, as the case may be and as the District

Forum has chosen to adjust the deposited amount against the principal

amount first and then to calculate amount of interest on the rest of the

principal amount for three months and twenty eight days, then such

calculation of interest cannot be said erroneous and such amount has

already been paid by the insurance company.

6. The second contention of learned counsel for the appellant is

that the insurance has deducted Rs.14,691/- as TDS and has paid the

remaining amount only. He submitted no TDS was required to be

deducted by the insurance company on the amount of award, because

that amount was required to be paid as per orders of the District

Forum and it was an amount of decree of a Court, so the insurance

company was not required to deduct any amount from the decretal

amount.

// 4 //

7. In this regard, counsel for the insurance company has drawn

our attention towards a Press Release, No.402/92/2006-MC(04 of

2010), dated 20.01.2010 of Government of India, Ministry of Finance,

Department of Revenue, Central Board of Direct Taxes and it has been

submitted that as per this Press Release, the insurance company was

required to deduct tax at source @ 20% or the higher of the prescribed

rate, where Permanent Account Number (PAN) of the deductee was

not mentioned. Provisions of section 194A of the Income Tax Act, 1961

has also been referred by counsel for the respondent to show that the

amount was required to be deducted against tax deduction at source,

on the amount of interest.

8. Section 194A of the Income Tax Act, 1961 provides as under : –

“194A (1) Any person, not being an individual or a
Hindu undivided family, who is responsible for
paying to a resident any income by way of interest
other than income [by way of interest on
securities], shall, at the time of credit of such
income to the account of the payee or at the time
of payment thereof in cash or by issue of a cheque
or draft or by any other mode, whichever is
earlier, deduct income-tax thereon at the rates in
force:”

Then certain provisions for such deduction have been

mentioned under which no such deduction would be made. Provision

(ix) says that no such deduction would be made from the amount of

interest on the amount of compensation awarded by M.A.C.T. when
// 5 //

such amount of interest is less than Rs.50,000/-. But when we

minutely go through this provision, then we find that in this provision

of Law nothing is said in respect of amount payable under an order of

a Court, so when some amount is required to be paid under an order

of a Court, then it is no more applicable and in the present matter,

payer was not required to deduct any amount as income tax, because

in such case the liability of payment of tax will be shifted upon the

person, who receives payment of the amount which is required to be

deposited in a Court of Law from where it is to be paid to the

concerning person. Therefore, such amount in the hand of the payee,

cannot be said to be an income of interest and payable to someone else

by the payee, from which compulsory deduction of tax was necessary.

Thus, we find that the respondent insurance company has committed

mistake in deducting amount of TDS and then paying remaining

amount.

9. Therefore, on this limited ground, the appeal succeeds and is

allowed. The respondents are directed to pay the amount which has

been deducted by way of TDS to the complainant / appellant along

with a certificate that no Tax has been deducted at source and it will be

liability of the complainant / appellant to pay any tax, if payable

under the provisions of Law. With this observation, the appeal is

disposed of. No order as to cost.

     (Justice S.C.Vyas)                               (V.K. Patil)
         President                                     Member
           /10/2011                                       /10/2011