Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax vs Fastner Commodeal Pvt. Ltd
2025 Latest Caselaw 782 Cal/2

Citation : 2025 Latest Caselaw 782 Cal/2
Judgement Date : 10 January, 2025

Calcutta High Court

Principal Commissioner Of Income Tax vs Fastner Commodeal Pvt. Ltd on 10 January, 2025

Author: T.S. Sivagnanam
Bench: T.S. Sivagnanam, Hiranmay Bhattacharyya
OD-10

                     IN THE HIGH COURT AT CALCUTTA
                    SPECIAL JURISDICTION (INCOME TAX)
                              ORIGINAL SIDE


                           ITAT/267/2024
                         IA NO: GA/2/2024
     PRINCIPAL COMMISSIONER OF INCOME TAX, CENTRAL-2, KOLKATA
                                VS.
                   FASTNER COMMODEAL PVT. LTD.


BEFORE :

THE HON'BLE THE CHIEF JUSTICE T.S. SIVAGNANAM
             And
THE HON'BLE JUSTICE HIRANMAY BHATTACHARYYA
Date : 10th January, 2025

                                                                    Appearance :
                                                          Ms. Smita Das De, Adv.
                                                          Mr. Amit Sharma, Adv.
                                                                  ...for Appellant


      The Court : This appeal has been filed by the revenue under section 260A

of the Income Tax Act, 1961 (the Act) against the order dated March 7, 2024

passed by the Income Tax Appellate Tribunal, Bench "B", Kolkata (Tribunal) in

ITA No.1010/Kol/2023, for the assessment year 2020-21.

      The revenue has raised the following substantial questions of law for

consideration :-

i)    Whether on the facts and in the circumstances of the case, the Learned

      Tribunal was justified in law to set aside the order dated 31.07.2023 of the

      NFAC, Delhi and restoring the file back to Assessing Officer for

      consideration of the ground of appeal taken by the respondent assessee

before the CIT(A)/NFAC in respect of filing of the Form 10IC without

considering the CBDT's Circular No.6/2022 dated 17.03.2022 regarding

condonation of delay in filing Form 10IC as per Rule 21AE ?

ii) Whether on the facts and in the circumstances of the case, the Learned

Tribunal was justified in law to direct the Assessing Officer to consider the

ground by the respondent assessee taken in its appeal preferred before the

NFAC, Delhi with respect to non-filing of Form 10IC on ITBA portal for

availing the benefit of Section 115BAA of the said Act ?

iii) Whether on the facts and in the circumstances of the case, the Learned

Tribunal was justified in law to allow the assessee for tax computation

under Section 115BAA of the said Act even in absence of Form 10IC from

the assessee being the mandatory provision in the statute ?

iv) Whether on the facts and in the circumstances of the case, the Learned

Tribunal was justified in law to rely upon the decision of Hon'ble Gujrat

High Court in the case of Paguthan Energy Corporation (P) Ltd. Vs. DCIT

reported in 225 Taxman 70(Guj) and the judgment of the Hon'ble Delhi

High Court in the case of CIT Vs. Web Commerce (India) (P) Ltd. reported

in (2009) 318 ITR 135 (Delhi) which are distinguished both in fact as well

as in law as the same pertain to allowability of deductions in late filing of

audit report and Form 10IC is involved herein ?

We have elaborately heard Ms. Smita Das De, learned standing counsel

appearing for the appellant/revenue.

The short issue which falls for consideration in this appeal is whether the

assessee should be given an opportunity to file Form 10IC before the Assessing

Officer in order to claim the benefit under Section 115BAA of the Act. It is an

admitted fact that the assessee did not file the Form 10IC along with the return

within the extended period, as extended by the Circular issued by the Central

Board of Direct Tax dated 17th March, 2022. The question would be whether

filing of such form would be mandatory or directory.

Learned Tribunal considered the peculiar facts and circumstances of the

case and noted the conduct of the assessee and granted leave to the assessee

permitting them to file the form and restoring the matter back to the Assessing

Officer to consider the report in Form 10IC and allow the relief to the assessee if

the assessee fulfils all other requisite conditions as per law. In the Circular

issued by the CBDT vide its order Circular No.6 of 2022, dated 17 th March,

2022, the CBDT condoned the delay in filing Form 10IC relevant to the

assessment year 2020-21 on fulfillment of certain conditions which are as

hereunder :-

1. The return of income for AY 2020-21 has been filed on or before the

due date specified under section 139(1) of the Act.

2. The assessee company has opted for taxation u/s 115BAA of the Act in

(e) of "Filing Status" in "Part A-GEN" of the Form of Return of Income

ITR-6 and

3. Form 10-IC is filed electronically on or before June 30, 2022 or 3

months from the end of the month in which this Circular is issued,

whichever is later.

The Circular does not specifically state as to whether all three conditions

have to be cumulatively complied with or the condition of the assessee can be

condoned with regard to partial compliance or part compliance of the conditions

in the Circular.

Be that as it may, it is not in dispute that the assessee has filed the return

of income for the assessment year 2020-21 on or before the due dates specified

under Section 139(1) of the Act. Equally, it is not in dispute that the assessee

company has opted for taxation under Section 115BAA of the Act. This option

was available to the assessee by opting the option given in filing status in Part A-

GE of the form by return of income in ITR6. This conduct of the assessee will

undoubtedly go to show that the assessee intended to opt to pay tax under the

simplified tax regime as also accepted in the Circular issued by the Central

Board. Furthermore, during the relevant period there was Covid pandemic which

also led to certain other difficulties for the assessee to upload the form along

with the return within the extended time thereof. That apart, the assessee has

specifically stated that they had certain difficulties in uploading the form in the

Income tax portal. One more aspect which the assessee pointed out is that in

case of a HUF opting under the new taxation scheme under Section 115BAC, the

portal requires management number of 10IE while filing the income tax return

as this being a mandatory column and the assessee continue process of filing

ITR without filling the same and if there was non-compliance in filing Form 10IE,

the assessee would be aware of that and will submit the same but such facilities

is not provided when returns are filed by companies.

The peculiar facts and circumstances would show that the error was an

inadvertent procedural error and the conduct of the assessee will clearly show

that they had opted for taxation under Section 115BAA of the Act.

Thus, taking note of the facts and circumstances of the case on hand,

which we consider to be very peculiar, we are not inclined to interfere with the

order passed by the learned Tribunal.

Accordingly, the appeal is disposed of and the matter stands restored back

to the file of the Assessing Officer to permit the assessee to file the report in

Form 10IC and the Assessing Officer shall consider as to what relief the assessee

would be entitled to subject to the conditions that the assessee fulfils all other

requisite conditions as per law.

In the result, the appeal stands disposed of with the above direction. The

substantial questions of law are left open.

The stay application being IA NO: GA/2/2024 stands disposed of.

(T.S. SIVAGNANAM, C.J.)

(HIRANMAY BHATTACHARYYA, J.)

SN.

AR(CR)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter