Citation : 2023 Latest Caselaw 1431 Guj
Judgement Date : 13 February, 2023
C/SCA/13863/2022 ORDER DATED: 13/02/2023
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 13863 of 2022
==========================================================
MILAN ARVINDBHAI PATEL
Versus
ASSISTANT COMMISSIONER OF INCOME TAX, CIRCLE 4(1)
==========================================================
Appearance:
MR DARSHAN B GANDHI(9771) for the Petitioner(s) No. 1
MR SP MAJMUDAR(3456) for the Petitioner(s) No. 1
MR NIKUNT K RAVAL(5558) for the Respondent(s) No. 1
==========================================================
CORAM:HONOURABLE THE ACTING CHIEF JUSTICE MS.
JUSTICE SONIA GOKANI
and
HONOURABLE MR. JUSTICE SANDEEP N. BHATT
Date : 13/02/2023
ORAL ORDER
(PER : HONOURABLE THE ACTING CHIEF JUSTICE MS. JUSTICE SONIA GOKANI)
1. The petitioner is an individual, seeking to
challenge the action under Article 226 of the Constitution of
India of cancelling the outstanding demand as reflected on
income tax portal for the Assessment Year 2010-11, 2011-12
and 2012-13 and to quash the recovery notices dated
14.02.2020, dated 15.02.2020 and dated 14.02.2020 for the
respectively assessment years, for recovering the unpaid TDS
amount of the employer of the petitioner i.e. Kingfisher
Airlines as well as seeking the refund of an amount which is
adjusted against the outstanding demand.
C/SCA/13863/2022 ORDER DATED: 13/02/2023
2. As averred, the petitioner is a pilot working with
Indigo Airlines since 2013. During the Assessment Years
2010-11 to 2012-13, he was working with Kingfisher Airlines.
3. The petitioner filed his return of income under
Section 139 of the Income Tax Act ('the Act' for short) for
AY 2010-11, 2011-12 and 2012-13.
4. The notice was received from the office of the
Assessing Officers on 19.11.2013 and 21.08.2014 seeking
recovery of outstanding demand of Rs.19,40,707/- for
Assessment Year 2011-12 and further notice of 03.03.2015
recovery of 25,12,913/- for Assessment Year 2012-13. In
fact, the petitioner, as averred, is eligible for the refund of
Rs.45,570/- for the AY 2012-13.
5. The department has issued recovery notices. The
petitioner approached his employer - Kingfisher Airlines,
requesting to furnish the certificate in relation to the TDS
amount deducted. Certificate was given along with the
computation of salary on 19.11.2015 stating the Form-16 is
under process and filing of annual TDS return will be
completed shortly.
C/SCA/13863/2022 ORDER DATED: 13/02/2023
6. The summary of income tax return and refund due
to the petitioner is given below.
Sr. Asst. Tax Tax paid Advance Self Refund
No. Year Payable` by TDS Tax Assessment as per
Tax ITR
1 2011-12 16,04,286 15,84,858 65,000 NA 45,750
2 2012-13 16,93,965 17,31,599 NA NA 37,630
3 2013-14 17,17,358 18,60,410 NA NA 1,43,050
4 2014-15 19,02,072 20,07,358 NA NA 1,05,290
5 2015-16 21,55,917 22,03,117 NA NA 47,200
6 2017-18 29,86,210 27,94,988 NA 1,91,220 NA
7 2018-19 32,60,344 27,81,751 2,70,000 2,08,590 NA
8 2019-20 30,09,273 30,14,452 NA NA 23,150
9 2020-21 29,22,787 30,14,452 NA NA 28,000
10 2021-22 13,42,951 14,99,507 NA NA 1,56,560
Total Refund due 5,86,630
7. According to the petitioner, the promoter of
Kingfisher Airlines - Mr. Vijay Malya got bankrupt, on
11.03.2016, the Government of India - Ministry of Finance
circulated office memorandum amongst all the Income Tax
Departmental Officers directing them not to raise any
demand of taxes on account of mismatch of credit of TDS
due to non-payment of TDS by the Kingfisher Airlines.
Therefore, the present petition, with the following main
prayers.
"10(A) Your Lordships may be pleased to issue a writ of certiorari / mandamus or writ in the nature of certiorari / mandamus quashing the impugned notices of recovery dated
C/SCA/13863/2022 ORDER DATED: 13/02/2023
14.02.2020 and 15.02.2020 for the Assessment Year 2010-11, 2011-12 and 2012-13 at Annexure - D (Colly.) and cancel the outstanding demand as reflected on Income Tax Portal for the Assessment Year 2011-12 and 2012-13 at Annexure - F;
(B) Your Lordships may be pleased to issue a writ of mandamus or writ in the nature of mandamus directing the respondent Assessing Offcier to return the amount of Rs.5,88,820/-, i.e. the amount of refund which is already adjusted against the amount due as per chart mentioned in para 3.4, with interest rate of 9% p.a. within a period of 6 weeks from the date of receipt of the copy of the judgment;
(C) During the pendency and final disposal of the present petition, Your Lordships may be pleased to stay the operation and implementation of the impugned notices of recovery dated 14.02.2020 and 15.02.2020 for the Assessment Year 2010-11, 2011-12 and 2012-13 at Annexure - D (Colly.) as well as direct the respondent not to take corrective action against the outstanding demand as reflected on Income Tax Portal for the Assessment Year 2011-12 and 2012-13 at Annexure - F;"
8. The affidavit-in-reply of the respondent disputes
that the demand of refund on the ground that the credit of
TDS of an assessee after granting the said TDS amount
matched with e-TDS return filed by the tax deductor, would
be otherwise automatic. However, in the case of petitioner,
the system of Income Tax Department is not allowing any
credit of TDS for AY 2010-11, 2011-12 and 2012-13 as per
his claim. His return was processed under Section 143(1) of
the Act without grant of credit of TDS and therefore, the
demand has been raised for the respective assessment years,
C/SCA/13863/2022 ORDER DATED: 13/02/2023
which includes tax and interest.
According to respondent, the online credit of TDS
claims for these years is not possible due to the reasons that
credit of TDS is not shown by e-TDS data because of the
system of the Income Tax Department.
9. On hearing the learned advocate Mr. Darshan
Gandhi for the petitioner and learned Senior Standing
Counsel Mr. Nikunt Raval for the respondent - Authorities,
this Court notices the Office Memorandum dated 11.03.2016
shows the non-deposit of tax deducted at source by the
deductor - recovery of demand against the deductee assessee.
The Board issued the direction to the Filed Officer that in
case an assessee whose tax has been deducted at source but
is not deposited to the Government's account by the deductor,
the assessee shall not be called upon to pay the demand to
the extent tax has been deducted from his income. It was
also specified that Section 205 of the I.T. Act puts a bar on
direct demand against the assessee in such cases and the
demand on account of tax credit mismatch in such situations
cannot be enforced effectively.
As some of such directions of the Board were not
being strictly followed, the Board had reiterated the
C/SCA/13863/2022 ORDER DATED: 13/02/2023
instructions contained in its letter dated 01.06.2015, directing
the Assessing Officers not to enforce demands created on
account of mismatch of credit due to non-payment of TDS
amount to the credit of the Government by the deductor.
10. Here is also the case where the petitioner is a
pilot by profession and was an employee of Kingfisher
Airlines, which has deducted the TDS from his salary for AY
2010-11, 2011-12 and 2012-13. It is not in dispute that such
amount had not been deposited by the Airlines to the
Central Government's account and therefore, when the credit
was claimed by the petitioner, obviously, the same was not
given. Hence, the demand was raised with interest. The
petitioner seeks to challenge this, relying on the decision of
this Court in case of Kartik Vijaysingh Sonavane versus
Deputy Commissioner of Income Tax - Special Civil Application No.6193 of 2021, dated 15.11.2021 , wherein
similarly situated assessee, the Court allowed the petition,
directed the department not to deny the benefit of tax
deducted at source by the employer during the relevant
financial year. Relevant findings and observations of the same
are necessary to reproduce here, which are as under :
"7. The factual matrix presented before this Court has not been disputed. It is also not being disputed that the case is no longer res integra and is covered by the decision of this very Court rendered in case of Devarsh
C/SCA/13863/2022 ORDER DATED: 13/02/2023
Pravinbhai Patel vs. Assistant Commissioner of Income Tax Circle 5(1)(1) [SCA No. 12965/2018 with SCA No. 12966/2018, decided on 24.09.2018] where too, the petitioner was an employee of the Kingfisher Airlines and worked as a pilot. In his case also the TDS on the salary made to the petitioner had not been deposited. It is only when the department raised the tax demand with interest and initiated the actions of the recovery that this Court was approached. Relying on the decision of the Bombay High Court rendered in case of Assistant Commissioner of Income Tax and Others vs. Om Prakash Gattani [(2000) 242 ITR 638], this Court allowed the same. Vital would be to reproduce the relevant findings and observations.
"4. The issue is no longer res integra. The Division Bench of this Court in case of Sumit Devendra Rajani (Supra) examined the statutory provisions and in particular Section 205 of the Income-tax Act, 1961. The Court concurred with the view of the Bombay High Court in case of Asst. CIT VS. Om Prakash Gattani, reported in (2000) 242 ITR 638 and observed as under -
10. We are in complete agreement with the view taken by the Bombay High Court and Gauhati High Court. Applying the aforesaid two decisions of the Bombay High Court as well as Gauhati High Court, the facts of the case on hand and even considering Section 205 of the Act action of the respondent in not giving the credit of the tax deducted at source for which form no.16 A have been produced by the assessee - deductee and consequently impugned demand notice issued under Section 221(1) of the Act cannot be sustained. Concerned respondent therefore, is required to be directed to give credit of tax deducted at source to
C/SCA/13863/2022 ORDER DATED: 13/02/2023
the assessee deductee of the amount for which form no.16 A have been produced.
11. In view of the above and for the reasons stated petition succeeds. It is held that the petitioner assessee deductee is entitled to credit of the tax deducted at source with respect to amount of TDS for which Form No.16A issued by the employer deductor - M/s. Amar Remedies Limited has been produced and consequently department is directed to give credit of tax deducted at source to the petitioner assessee -
deductee to the extent form no.16 A issued by the deductor have been issued. Consequently, the impugned demand notice dated 6.1.2012 (Annexure D) is quashed and set aside. However, it is clarified and observed that if the department is of the opinion deductor has not deposited the said amount of tax deducted at source, it will always been open for the department to recover the same from the deductor. Rule is made absolutely to the aforesaid extent. In the facts and circumstances of the case, there shall be no order as to costs."
5. Facts in both case are very similar. Under the circumstances, by allowing these petitions we hold that the Department cannot deny the benefit of tax deducted at source by the employer of the petitioner during the relevant financial years.
Credit of such tax would be given to the petitioner for the respective years. If there has been any recovery or adjustment out of the refunds of the later years, the same shall be returned to the petitioner with statutory interest."
8. In case of Om Prakash Gattani (supra) Gauhati
C/SCA/13863/2022 ORDER DATED: 13/02/2023
High Court was dealing with the TDS not deposited of prize money payable to the petitioner. It held and observed thus: -
"13. From a perusal of the provisions quoted above relating to the deduction of tax at source in the matters relating to prize money of lotteries, it is evident that the person responsible to make the payment to the assessee is under the statutory obligation to deduct the amount at source. After deduction of the amount he is required to deposit the same to the credit of the Central Government and to issue a certificate of deduction. So far as credit for the amount deducted is concerned, it is to be given on the deposit being made to the credit of the Central Government on production of a certificate furnished under Section 203 of the Income-tax Act. On payment of the amount to the credit of the Central Government, it would be treated as payment of tax.
14. So far the assessee is concerned, he is not supposed to do anything in the whole transaction except that he is to accept the payment of the reduced amount from which is deducted income-tax at source.
The responsibility to deposit the amount deducted at source as tax is that of the person who is responsible to deduct the tax at source. On the amount being deducted the assessee only gets a certificate to that effect by the person responsible to deduct the tax. In a case where the amount has been deducted by the person responsible to deduct the amount under the statutory provisions, the assessee has no control over the matter. In case of default in making over the amount to the account of the Central Government, it is obviously the person responsible to deduct or the person who has made the deduction who is held responsible for the same. The responsibility of such person is to the extent that he has to be deemed to be an assessee in default in respect of the tax. He may be deemed to be an asses see in default not only in cases where after deduction he does not make over the
C/SCA/13863/2022 ORDER DATED: 13/02/2023
amount to the Central Government but also in cases where there is failure on his part to deduct the amount at source. This responsibility has been fastened upon him under Section 201 of the Income-tax Act. It is, of course, without prejudice to any other consequences which he or it may incur. Presently we are not concerned with the case where the person responsible to make the deductions has not deducted the amount at all. It may or may not fall in a different category from one where the amount has been deducted and not made over to the Central Government. We are concerned with the latter category of cases. As indicated earlier, on the facts it is nobody's case that the amount was actually not deducted at source by Chandra Agencies. What seems to be in dispute is the deposit of the said amount in the account of the Central Government. The Income-tax Department seems to have made enquiries about the exact date of payment to the Central Government which Chandra Agencies could not furnish on the ground that the papers were forwarded to the chairman of Vaibhavshali Bumper. In such a category of cases we feel that the amount of tax can be recovered by the Income-tax Department treating the person responsible to deduct tax at source as an assessee in default in respect of the tax. It would not be possible to proceed to recover the amount of tax from the assessee. The assessee cannot be doubly saddled with the tax liability. Deduction of tax at source is only one of the modes of recovery of tax.. Once this mode is adopted and by virtue of the statutory provisions the person responsible to deduct the tax at source deducts the amount, only that mode should be pursued for the purpose of recovery of tax liability and the assessee should not be subjected to other modes of recovery of tax by recovering the amount once again to satisfy the tax liability. It is, therefore, provided under Section 201 of the Income-tax Act that the person responsible to deduct the tax at source would be deemed to be an assessee in default in case he deducts the amount and fails to deposit it in the Government treasury. As
C/SCA/13863/2022 ORDER DATED: 13/02/2023
observed earlier, the assessee has no control over such person who is responsible to deduct the income-tax at source, but fails to deposit the same in the Government treasury. In this light of the matter, in our view, the notices issued under Section 226(3) of the Income-tax Act to the bankers of the petitioner- respondent to satisfy the tax liability from the bank account of the petitioner-respondent are illegal. It is not that the Income-tax Department was helpless in the matter. The person responsible to deduct the tax at source would move into the shoes of the assessee and he would be deemed to be an assessee in default. Whatever process or coercive measures are permissible under the law would only be taken against such person and not the assessee.
15. However, the position as indicated above would not mean that mere deduction of the tax amount at source would amount to total discharge of the tax liability so long as the amount deducted is not deposited in the coffers of the Central Government. It is for this reason Section 199 of the Income-tax Act makes it clear that credit for tax deducted would be given when the amount is deducted and paid to the Central Government and a certificate of deduction is produced as furnished under Section 203 of the Income-tax Act. It is obvious that unless the amount is paid to the Central Government, the tax liability is not discharged, nor can it be said that the assessee has made the payment of the tax amount payable to the Government. We find no force in the submission made on behalf of the petitioner-respondent that on mere deduction of the amount at source, credit for tax deducted must be given and it cannot be withheld even though the person responsible to deduct the tax at source has not made it over to the Central Government. In our view, if that contention is accepted that credit for tax deducted has to be given on mere deduction of the amount at source, in that event, perhaps, there would be no legal justification to treat the person responsible to deduct the amount at
C/SCA/13863/2022 ORDER DATED: 13/02/2023
source as an assessee in default in respect of the tax. Once credit on account of payment of tax is given, the tax liability will stand discharged. Any step to recover the amount of tax can be taken only in case the tax liability is not discharged and it still subsists. In this view of the matter, Shri K. P. Sarma, learned counsel appearing for the Revenue, has rightly defended the note appended by the Assessing Officer in the order of assessment making it clear that credit for the amount deducted was not being given and that will be given only when evidence as to actual payment of the amount to the Central Government is furnished. But this position would not legally justify initiation of recovery proceedings against the assessee from whose income tax has been deducted at source, but the person responsible to deduct the tax fails to deposit the same in the Government treasury. The statutory scheme evolved to employ this mode of recovery of tax at source also points to the same position and in our view rightly. Otherwise a taxpayer from whose income tax is liable to be deducted at source would be exposed to a great vulnerable position. If some unscrupulous persons responsible to deduct the tax at source, after deducting the amount do not deposit the amount in the Government treasury, such persons should be saddled with the tax liability. Therefore, under Section 201 of the Income-tax Act it has been aptly provided that the person responsible to deduct the tax would be deemed to be an assessee in default so that he can be proceeded against for recovery of the amount instead of the assessee who has already parted with the amount, but due to some commission or omission on the part of the person responsible to deduct the amount at source over whose activity he has no control, he may not be subjected to double payment of tax and brunt of arduous recovery proceeding. The provisions as contained in Section 201 of the Act provide a kind of protection to the assessee where tax liability as standing against him is not yet discharged and credit for the amount deducted cannot be given in terms of Section 199 of the
C/SCA/13863/2022 ORDER DATED: 13/02/2023
Income-tax Act.
16. A perusal of Section 205 of the Income-tax Act clarifies the position where it provides that where tax is deductible at source, the assessee shall not be called upon to pay the tax himself to the extent to which tax has been deducted from that income. What is noticeable in this provision is that its applicability is not dependent upon the credit for tax deducted being given under Section 199 of the Income-tax Act. What is necessary for applicability of this provision is that the amount has been deducted from the income. In case where the amount has been deducted but not paid to the Central Government that eventuality is taken care of by Section 201 of the Income-tax Act. Learned counsel for the appellant could not show that under the law it may be permissible to proceed against the assessee even after deduction of the tax at source, nor learned counsel for the petitioner-respondent could persuade us to hold that merely by deduction of tax at source, credit for deduction of tax at source has to be given even though the amount may not have been made over to the Government treasury. The reason for this has already been explained by us in the discussion held in the earlier part of this judgment as the mere deduction of tax at source would not close the chapter of tax liability unless it is deposited in the Government treasury."
9. The facts being almost identical, no separate reasoning are desirable and the petition is being ALLOWED. The department is precluded from denying the benefit of the tax deducted at source by the employer during the relevant financial years to the petitioner.
10. It is given to understand by learned Senior Standing Counsel Mr. Varun Patel that the proceedings have been initiated against the employer.
C/SCA/13863/2022 ORDER DATED: 13/02/2023
11. The credit of the tax shall be given to the petitioner and if in the interregnum any recovery or adjustment is made by the respondent, the petitioner shall be entitled to the refund of the same, with the statutory interest, within eight (8) weeks from the date of receipt of copy of this order.
12. Petition is accordingly disposed of."
11. The above ratio would have direct applicability in
the instant case. Reference of Section 205 of the I.T. Act is
to the effect where it provides that the tax when is
deductible at source, assessee shall not be called upon to pay
the tax himself to the extent to which tax has been deducted
form that income. Its applicability is not dependent upon the
credit for tax deducted being given under Section 199 of the
I.T. Act.
12. Facts being identical, petition is allowed. The
department shall not be denying the benefit of tax deducted
at source by the employer during the relevant financial years
to the petitioner. The credit of the tax shall be given to the
petitioner and if in the interregnum, any recovery or
adjustment is made by the department, the petitioner shall
be entitled to the refund, with the statutory interest, within
eight (08) weeks from the date of receipt of copy of this
order.
C/SCA/13863/2022 ORDER DATED: 13/02/2023
13. Petition is accordingly disposed off.
(SONIA GOKANI, ACJ)
(SANDEEP N. BHATT,J) M.H. DAVE
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!