REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No.  7934 of 2011 M/s US Technologies         ...Appellant(s) International Pvt. Ltd. Versus The Commissioner      ...Respondent(s) of Income Tax With  Civil Appeal Nos. 1258­1260 of 2019 J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned judgment(s) and order(s) passed by the   High   Court   of   Kerala   at   Ernakulam   in Page 1 of 31 confirming   the   levy   of   interest/penalty   under Section   271C   of   the   Income   Tax   Act,   1961 (hereinafter   referred   to   as   the   Act)   on   failure of  the   respective  assessees  to  deposit  the  tax deducted   at   source   (TDS)   (or   belated remittance   of   the   TDS),   the   respective assessees have preferred the present appeals. CIVIL APPEAL NO. 7934/2011 2. The   facts   leading   the   present   appeal   in   a nutshell are as under: ­ 2.1 From   01.04.2002   to   February,   2003,   the appellant   –   assessee,   engaged   in   a   software development   business   at   Techno   Park, Trivandrum   which   employed   about   700 employees,   deducted   tax   at   source   (TDS)   in respect   of   salaries,   contract   payments,   etc., totalling   Rs.   1,10,41,898/­   for   the Page 2 of 31 assessment year (AY) 2003­04. In March, the assessee   remitted   part   of   the   TDS   being   Rs. 38,94,687/­   and   balance   of   Rs.   71,47,211/­ was   remitted   later.   Thus,   the   period   of   delay ranged   from   05   days   to   10   months.   On 10.03.2003,   a   survey   was   conducted   by   the Revenue   at   assessee’s   premises   and   it   was noted  that   TDS   was  not  deposited  within  the prescribed   dates   under   Income   Tax   Rules   (IT Rules).   On   02.06.2003,   Income   Tax   Officer (ITO) vide order  under   Section  201(1A)  of the Act,   1961   levied   penal   interest   of   Rs. 4,97,920/­   for   the   period   of   delay   in remittance   of   TDS.   On   09.10.2003,   the Additional   Commissioner   of   Income   Tax issued a show cause notice proposing to levy penalty   under   Section   271C   of   the   amount equal to TDS. That the assessee replied to the Page 3 of 31 said   show   cause   notice   vide   reply   dated 28.10.2003.   That   on   06.11.2003,   another order   under   Section   201(1A)   was   passed levying the penal interest of Rs. 22,015/­. On 10.11.2003,   the   Additional   Commissioner   of Income   Tax   (ACIT)   vide   order   under   Section 271C   levied   a   penalty   of   Rs.   1,10,41,898/­ equivalent to the amount of TDS deducted for AY   2003­04.   That   order   of   Additional   CIT levying the penalty under Section 271C came to   be   confirmed   by   the   High   Court   by   the impugned   judgment   and   order.   The   High Court vide impugned judgment and order has dismissed   the   appeal   preferred   by   the assessee   by   holding   that   failure   to deduct/remit   the   TDS   would   attract   penalty under Section 271C of the Act, 1961.  Page 4 of 31 2.2 Feeling   aggrieved   and   dissatisfied   with   the levy   of   interest/penalty   under   Section   271C of   the   Income   Tax   Act,   1961   on   late remittance   of   TDS   is   the   subject   matter   of preferred appeal(s). CIVIL APPEAL NOS. 1258­1260/2019 3. The   facts   leading   to   the   present   appeals   in   a nutshell are under: ­  3.1 By   order(s)   dated   26.09.2013,   the   ACIT   by way   of   orders   under   Section   271C   levied penalty   equivalent   to   the   amount   of   TDS deducted   for   AYs   2010­11,   2011­12   and 2012­13   on   the   ground   that   there   was   no good   and   sufficient   reason   for   not   levying penalty.      3.2 The   CIT   (Appeals)   dismissed   the   assessees’ appeals. By common order dated 01.06.2016, Page 5 of 31 the   Income   Tax   Appellate   Tribunal   (ITAT) allowed   the   assessees’   appeals   by   holding that   imposition   of   penalty   under   Section 271C   was   unjustified   and   reasonable   causes were established by the assessee for remitting the TDS belatedly. By the impugned common judgment   and   order   the   High   Court   has allowed   the   Revenue’s   appeals   relying   upon its   earlier   judgment   (which   is   the   subject matter   of   Civil   Appeal   No.   7934/2011   as above).   The   impugned   judgment   and   order passed   by   the   High   Court   is   the   subject matter of present appeals being Civil Appeals Nos. 1258­1260/2019.         4. Shri   Arijit   Prasad   and   Shri   C.N.   Sreekumar, learned   Senior   Advocates   have   appeared   on behalf   of   the   respective   assessees   and   Shri Balbir   Singh,   learned   ASG   assisted   by   Ms. Page 6 of 31 Monica   Benjamin,   learned   counsel   has appeared on behalf of the Revenue.  5. Shri   Arijit   Prasad,   learned   Senior   Advocate appearing   on   behalf   of   the   assessee   in   Civil Appeal   No.   7934/2011   has   vehemently submitted   that   in   the   facts   and circumstances of the case, the levy of penalty under   Section   271C   of   the   Act,   1961   is   not justifiable   at   all.   It   is   submitted   that   in   the facts   and   circumstances   of   the   case   there shall   not   be   any   penalty   leviable   under Section 271C of the Act, 1961.    5.1 It   is   further   submitted   by   Shri   Arijit   Prasad, learned   Senior   Advocate   appearing   on   behalf of   the   assessee   that   here   is   the   case   of   late remittance of the TDS and not a case of non­ deduction   of   TDS   at   all.   It   is   submitted   that therefore,   at   the   most,   the   assessee   shall   be Page 7 of 31 liable to pay the penal interest leviable under Section   201(1A)   of   the   Act,   1961.   It   is submitted   that   however,   there   shall   not   be any levy of penalty under Section 271C of the Act, 1961 on mere late remittance of the TDS though deducted.  5.2 It   is   further   submitted   by   Shri   Arijit   Prasad, learned   Senior   Advocate   appearing   on   behalf of   the   assessee   that   Section   271C   would   be applicable   only   in   case   of   non­deduction   of whole or any part of the tax [Section 271C(1) (a)].   It   is   submitted   that   Section   271C(1)(a) shall   be   applicable   in   case   of   non­deduction of whole or any part of the tax as required by or under the provisions of Chapter XVIIB. It is submitted   that   in   the   present   case   Section 271C(1)(b)   shall   not   be   applicable.   It   is submitted   that   therefore   taking   into Page 8 of 31 consideration   the   words   employed   in   Section 271C(1)(a),  there  shall  be levy   of  penalty  of   a sum   equal   to   the   amount   of   tax   in   case   of failure   on   the   part   of   the   concerned   person who   fails   to   deduct   the   whole   or   any   part   of the tax as required by or under the provisions of Chapter XVIIB. It is submitted that in case of   belated   remittance   of   the   TDS,   there   shall not   be   any   levy   of   interest   under   Section 271C of the Act, 1961.  5.3 It   is   submitted   that   as   per   the   cardinal principle of law, a penal provision is required to   be   construed   strictly   and   literally   and nothing is to be added in the Section and the penalty  provisions  are  required to   be  read  as they are.  5.4 It   is   submitted   that   so   far   as   the   belated remittance   of   the   TDS   is   concerned,   the Page 9 of 31 Statute   provides   for   penal   interest   under Section   201(1A)   of   the   Act,   1961.   It   is submitted that the penal interest levied under Section 201(1A) is compensatory in nature. It is   submitted   that   therefore,   when   the Parliament   thought   it   fit   to   levy   the   penal interest on late remittance of the TDS for the belated   period,   there   shall   not   be   any   levy   of the   penalty   under   Section   271C   for   belated remittance of the TDS.  5.5 It is submitted that if the stand taken by the Revenue   and   the   views   taken   by   the   High Court   that   even   on   belated   remittance   of   the TDS   there   shall   be   penalty   levied   under Section   271C   of   the   Act,   is   accepted,   in   that case   it   would   tantamount   to   adding something more than which is not provided in the   Section.   It   is   submitted   that   words   used Page 10 of 31 in Section 271C are “fails to deduct the whole or any part of the tax.” It is submitted that it does   not   speak   “fails   to   deduct   and   remitted belatedly.”  5.6 Shri   Arijit   Prasad,   learned   Senior   Advocate appearing   on   behalf   of   the   assessee   has drawn   our   attention   to   Section   276B   of   the Act, 1961. It is submitted that as per Section 276B   of   the   Act   “ if   a   person   fails   to   pay   to the   credit   of   the   Central   Government   the tax deducted  at source by him as required by   or   under   the   provisions   of   Chapter XVIIB,   he   shall   be   liable   to   be   prosecuted and   shall   be   punishable   with   rigorous imprisonment   for   a   term   which   shall   not be   less   than   three   months   but   which   may extend   to   seven   years   and   with   fine. ”   It   is Page 11 of 31 submitted   that   therefore,   Section   276B   talks about   “fails   to   pay,”   the   words   which   are missing   in   Section   271C   of   the   Act.   It   is submitted   that   therefore,   wherever,   the Parliament   wanted   to   provide   for   the consequences   on   non­payment   of   the   TDS, the same is provided like Section 276B of the Act.   It   is   submitted   that   therefore,   thus   the words in Section 271C  and Section 276B  are different and distinct.  5.7 It   is   further   submitted   by   Shri   Arijit   Prasad, learned   Senior   Advocate   appearing   on   behalf of   the   assessee   that   even   otherwise,   the impugned  judgment  and order  passed by  the High   Court   has   been   subsequently   overruled by the Full Bench of the Kerala High Court in the   case   of   Lakshadweep   Development Page 12 of 31 Corporation   Ltd.   Vs.   Additional Commissioner   of   Income   Tax   (TDS)   and Anr. (2019) 411 ITR 213 (FB) .  5.8 It   is   further   submitted   by   learned   counsel appearing   on   behalf   of   the   respective assessees   in   respective   appeals   that   even otherwise in exercise of powers under Section 273B,   no   penalty   shall   be   imposed   on   the person   or   the   assessee,   for   any   failure,   if   he proves that  there  was  a  reasonable  cause for the   said   failure.   Reliance   is   placed   on   the decision   of   this   Court   in   the   case   of   CIT   Vs. Bank of Nova Scotia (2016) 15 SCC 81 .  5.9 It   is   submitted   that   in   the   case   of   Civil Appeals   Nos.   1258­60/2019,   the   ITAT   found in   favour   of   the   assessee   that   there   was   a reasonable   cause   for   the   assessee   for   the Page 13 of 31 failure   to   remit   the   TDS   belatedly.   It   is submitted  that  once  the  ITAT  found   the  case falling under Section 273B, the same was not required   to   be   interfered   with   by   the   High Court   as   the   same   cannot   be   said   to   a substantial question of law.  5.10 Making the above submissions, it is prayed to allow the present appeals and to hold that for late remittance of the TDS, there shall not be any   penalty   leviable   under   Section   271C   of the Act, 1961.  6. All   these   appeals   are   vehemently   opposed   by Shri   Balbir   Singh,   learned   ASG   assisted   by Ms.   Monica   Benjamin,   learned   counsel, appearing on behalf of the Revenue. 6.1 Shri Balbir   Singh,  learned  ASG appearing  on behalf   of   the   Revenue   has   vehemently submitted   that   Section   271C   of   the   Act   has Page 14 of 31 been   inserted   in   the   year   1987.   It   is submitted   that   the   object   and   purpose   of inserting   Section   271C   is   to   levy   the   penalty for   failure   to   deduct   tax   at   source.   It   is submitted   that   under   the   old   provision   of Chapter   XXI   of   the   Income   Tax   Act,   no penalty was provided for failure to deduct tax at   source   though,   this   default,   however, attracted prosecution under  the provisions of Section   276B,   which   prescribed   punishment for   failure   to   deduct   tax   at   source   or   after deducting   failure   to   remit   the   same   to   the Government   and   therefore,   Section   271C came   to   be   inserted   to   provide   for   levy   of penalty   for   failure   to   deduct   tax   at   source.   It is   submitted   that   therefore,   in   a   case   where though   the   assessee   has   deducted   the   tax (TDS),   but   does   not   remit   the   same   to   the Page 15 of 31 Government and/or belatedly remits the TDS after  deducting, such  an  assessee is liable to pay   the   penalty   under   Section   271C   of   the Act.   6.2 It   is   submitted   that   any   other   view   will frustrate   the   object   and   purpose   of   insertion of Section 271C  of the Act. Then, Shri Balbir Singh,   learned   ASG   has   taken   us   to   the CBDT   Circular   No.   551   dated   23.01.1998, explaining   the   amendment   and   insertion   of Section   271C.   It   is   submitted   that   the   object and   purpose   of   insertion   of   Section   271C seems   to   be   that   over   and   above   the prosecution,   the   person   who   has   deducted tax   at   source   but   not   remitted   the   same   to the   Government   shall   also   be   liable   to   pay penalty   and   that   is   why   Section   271C   has been inserted.  Page 16 of 31 6.3 Making the above submissions, it is prayed to dismiss the present appeals.  7. Heard learned counsel appearing on behalf of the respective parties at length.  7.1 The   short   question   which   is   posed   for   the consideration   of   this   Court   is   in   case   of belated remittance of the TDS after deducting the TDS whether such an assessee is liable to pay   penalty   under   Section   271C   of   the   Act, 1961?  7.2 The   question   which   is   also   posed   for   the consideration   of   this   Court   is   what   is   the meaning   and   scope   of   the   words   “fails   to deduct”   occurring   in   Section   271C(1)(a)   and whether   an   assessee   who   caused   delay   in remittance   of   TDS   deducted   by   him,   can   be said a person who “fails to deduct TDS”? Page 17 of 31 7.3 In   order   to   appreciate   the   rival   contentions and   to   answer   the   aforesaid   questions,   it   is necessary   to   have   analysis   of   Statutory provisions.  7.4 The relevant provisions are as under: ­  “Section 201(1A) of the Act Without   prejudice   to   the   provisions   of sub­section   (1),   if   any   such   person, principal   officer   or   company   as   is referred to in that sub­section does not deduct the whole or any part of the tax or   after   deducting   fails   to   pay   the   tax as required by or under  this Act, he or it shall be liable to pay simple interest, — ( i )   at   one   per   cent   for   every   month   or part of a month on the amount of such tax   from   the   date   on   which   such   tax was   deductible   to   the   date   on   which such tax is deducted; and ( ii )   at   one   and   one­half   per   cent   for every  month or part of a month on the amount   of   such   tax   from   the   date   on which   such   tax   was   deducted   to   the date   on   which   such   tax   is   actually paid,   and   such   interest   shall   be   paid before   furnishing   the   statement   in accordance   with   the   provisions   of   sub­ section (3) of Section 200:] Section 271C of the Act 271­C. Penalty for failure to deduct tax at source . (1) If any person fails to— Page 18 of 31 (a) deduct   the  whole  or  any  part  of  the tax   as   required   by   or   under   the provisions of Chapter XVII­B; or (b) pay the whole or any part of the tax as required by or under,— (i) sub­section (2) of Section 115­O; or (ii) the second proviso to Section 194­B; then,   such   person   shall   be   liable   to pay, by  way of penalty, a sum equal to the   amount   of   tax   which   such   person failed to deduct or pay as aforesaid.] (2)   Any   penalty   imposable   under   sub­ section   (1)   shall   be   imposed   by   the Joint Commissioner. Section 273B of the Act 273­B.   Penalty   not   to   be   imposed   in certain   cases .—Notwithstanding anything contained in the provisions of clause   (b)   of   sub­section   (1)   of   Section 271,   Section   271­A   4203 [Section   271­ AA],   Section   271­B   4204 [Section   271­ BA],   4205 [Section   271­ BB,   4206 [Section   271­C,   Section   271­ CA],   Section   271­D,   Section   271­ E,   4207 [Section   271­F,]   4208 [Section 271­FA   4209 [,   4210 [Section   271­FAB, Section 271­FB, Section 271­G, Section 271­GA,   4211 [Section   271­ GB,]]]   4212 [Section   271­ H,]   4213 [Section   271­I,]   4214 [Section 271­J,]   clause   (c)   or   clause   (d)   of   sub­ section (1) or sub­section (2) of Section 272­A,   sub­section   (1)   of   Section   272­ AA]   or   4215 [Section   272­B or]   4216 [sub­section   (1)   or   sub­section (1­A) of Section 272­BB] or sub­section (1) of Section 272­BBB or] clause (b) of sub­section   (1)   or   clause   (b)   or   clause (c) of sub­section (2) of Section 273, no Page 19 of 31 penalty   shall   be   imposable   on   the person   or   the   assessee,   as   the   case may   be,   for   any   failure   referred   to   in the   said   provisions   if   he   proves   that there was reasonable cause for the said failure. Section 276B of the Act 276­B.   Failure   to   pay   tax   to   the   credit of   Central   Government   under   Chapter XII­D   or   XVII­B .—If   a   person   fails   to pay   to   the   credit   of   the   Central Government,— (a)   the   tax   deducted   at   source   by   him as   required   by   or   under   the   provisions of Chapter XVII­B; or (b) the tax payable by him, as required by or under,— (i) sub­section (2) of Section 115­O; or (ii) the second proviso to Section 194­B, he   shall   be   punishable   with   rigorous imprisonment   for   a   term   which   shall not   be   less   than   three   months   but which   may   extend   to   seven   years   and with fine.” 7.5 At   the   outset,   it   is   required   to   be   noted   that all these cases are with respect to the belated remittance   of   the   TDS   though   deducted   by the assessee and therefore, Section 271C(1)(a) shall be applicable. At the cost of repetition, it is   observed   that   it   is   a   case   of   belated Page 20 of 31 remittance   of   the   TDS   though   deducted   by the assessee and not a case of non­deduction of TDS at all.  7.6 As   per   Section   271C(1)(a),   if   any   person   fails to deduct the whole or any part of the tax as required   by   or   under   the   provisions   of Chapter   XVIIB   then   such   a   person   shall   be liable to pay by way of penalty a sum equal to the amount of tax which such person failed to deduct or pay as aforesaid. So far as failure to pay   the   whole   or   any   part   of   the   tax   is concerned, the same would be with respect to Section 271C(1)(b) which is not the case here. Therefore,   Section   271C(1)(a)   shall   be applicable   in   case   of   a   failure   on   the   part   of the   concerned   person/assessee   to   “deduct” the whole of any part of the tax as required by Page 21 of 31 or under the provisions of Chapter XVIIB. The words   used   in   Section   271C(1)(a)   are   very clear and the relevant words used are “fails to deduct.”   It   does   not   speak   about   belated remittance of the TDS. As per settled position of law, the penal provisions are required to be construed   strictly   and   literally.   As   per   the cardinal   principle   of   interpretation   of   statute and   more   particularly,   the   penal   provision, the   penal   provisions   are   required   to   be   read as they are. Nothing is to be added or nothing is   to   be   taken   out   of   the   penal   provision. Therefore, on plain reading of Section 271C of the   Act,   1961,   there   shall   not   be   penalty leviable   on   belated   remittance   of   the   TDS after   the   same   is   deducted   by   the   assessee. Section   271C   of   the   Income   Tax   Act   is   quite categoric.   Its   scope   and   extent   of   application Page 22 of 31 is   discernible   from   the   provision   itself,   in unambiguous   terms.   When   the   non­ deduction of the whole or any part of the tax, as   required   by   or   under   the   various instances/provisions  of   Chapter   XVIIB   would invite penalty under Clause 271C(1)(a); only a limited   text,   involving   sub­section   (2)   of Section   115O   or   covered   by   the   second proviso   to   Section   194B   alone   would constitute   an   instance   where   penalty   can   be imposed in terms of Section 271C(1)(b) of the Act, namely, on non­payment. It is not for the Court   to   read   something   more   into   it, contrary to the intent and legislative wisdom.  7.7 At   this   stage,   it   is   required   to   be   noted   that wherever   the   Parliament   wanted   to   have   the consequences of non­payment and/or belated remittance/payment   of   the   TDS,   the Page 23 of 31 Parliament/Legislature   has   provided   the same   like   in   Section   201(1A)   and   Section 276B of the Act.  7.8 Section   201(1A)   provides   that   in   case   a   tax has been deducted at source but the same is subsequently   remitted   may   be   belatedly   or after   some   days,   such   a   person   is   liable   to pay   the   interest   as   provided   under   Section 201(1A) of the Act. The levy of interest under Section   201(1A)   thus   can   be   said   to   be compensatory   in   nature   on   belated remittance   of   the   TDS   after   deducting   the same.   Therefore,   consequences   of   non­ payment/belated   remittance/payment   of   the TDS   are   specifically   provided   under   Section 201(1A). 7.9 Similarly,   Section   276B   talks   about   the prosecution   on   failure   to   pay   the   TDS   after Page 24 of 31 deducting   the   same.   At   this   stage,   it   is required   to   be   noted   that   Section   271C   has been amended subsequently in the year 1997 providing  Sections  271C(1)(a) and  271C(1)(b). As   observed   hereinabove,   fails   to   pay   the whole   or   any   part  of  the   tax   would   be   falling under   Section   271C(1)(b)   and   the   word   used between   271C(1)(a)   and   271C(1)(b)   is   “or”.   At this   stage,   it   is   required   to   be   noted   that Section 276B provides for prosecution in case of  failure to “pay” tax to  the credit of Central Government.   The   word   “pay”   is   missing   in Section 271C(1)(a).  8. Now   so   far   as   the   reliance   placed   upon   the CBDT’s Circular No. 551 dated 23.01.1998 by learned ASG is concerned, at the outset, it is required to be noted that the said circular as such   favours   the   assessee.   Circular   No.   551 Page 25 of 31 deals   with   the   circumstances   under   which Section   271C   was   introduced   in   the   Statute, for   levy   of   penalty.   Paragraph   16.5   of   the above Circular reads as follows: “16.5:   Insertion   of   a   new   section 271C   to   provide   for   levy   of   penalty for   failure   to   deduct   tax   at   source­ under   the   old   provisions   of   Chapter XXI   of   the   Income   Tax   Act   no penalty   was   provided   for   failure   to deduct   tax   at   source.   This   default, however,   attracted   prosecution under   the   provisions   of   Section 276B, which prescribed punishment for failure to deduct tax at source or after   deducting   failure   to   pay   the same   to   the   Government.   It   was decided   that   the   first   part   of   the default,   i.e.,   failure   to   deduct  tax   at source should be made liable to levy of   penalty,   while   the   second   part   of the   default,   i.e.,   failure   to   pay   the tax   deducted   at   source   to   the Government which is a more serious offence,   should   continue   to   attract prosecution.   The   Amending   Act, 1987 has accordingly inserted a new Section   271C   to   provide   for imposition  of penalty on any person who fails to deduct tax at source as required   under   the   provisions   of Chapter   XVIIB   of   the   Act.   The penalty   is   of   a   sum   equal   to   the Page 26 of 31 amount   of   tax   which   should   have been deducted at source. On fair reading of said CBDT’s circular, it talks   about   the   levy   of   penalty   on   failure   to deduct tax at source. It also takes note of the fact that if there is any delay in remitting the tax,   it   will   attract   payment   of   interest   under Section 201(1A) of the Act and because of the gravity of the mischief involved, it may involve prosecution   proceedings   as   well,   under Section   276B   of   the   Act.   If   there   is   any omission   to   deduct   the   tax   at   source,   it   may lead   to   loss   of   Revenue   and   hence   remedial measures   have   been   provided   by incorporating the provision to ensure that tax liability to the said extent would stand shifted to   the   shoulders   of   the   party   who   failed   to effect   deduction,   in   the   form   of   penalty.   On Page 27 of 31 deduction of tax, if there is delay in remitting the amount to Revenue, it has to be satisfied with   interest   as   payable   under Section   201(1A)   of   the   Act,   besides   the liability to face the prosecution proceedings, if launched   in   appropriate   cases,   in   terms   of Section 276B of the Act.  Even the CBDT has taken note of the fact that   no   penalty   is   envisaged   under   Section 271C   of   the   Income   Tax   Act   for   non­ deduction   TDS   and   no   penalty   is   envisaged under   Section   271C   for   belated remittance/payment/deposit of the TDS.  8.1 Even   otherwise,   the   words   “fails   to   deduct” occurring   in   Section   271C(1)(a)   cannot   be read   into   “failure   to   deposit/pay   the   tax deducted.” Page 28 of 31 8.2 Therefore,   on   true   interpretation   of   Section 271C,  there  shall  not   be  any  penalty  leviable under   Section   271C   on   mere   delay   in remittance   of   the   TDS   after   deducting   the same by the concerned assessee. As observed hereinabove,   the   consequences   on   non­ payment/belated   remittance   of   the   TDS would   be   under   Section   201(1A)   and   Section 276B of the Act, 1961. 9. In view of the above in all these cases as the respective assessees remitted the TDS though belatedly   and   it   is   not   case   of   non­deduction of the TDS at all they are no liable to pay the penalty   under   Section   271C   of   the   Income Tax   Act.   Therefore,   any   question   on Page 29 of 31 applicability of Section 273B of the Act is not required to be considered any further.  10. In   view   of   the   above   and   for   the   reasons stated   above,   all   these   appeals   succeed. Impugned judgment(s) and order(s) passed by the   High   Court   are   hereby   quashed   and   set aside   and   the   question   of   law   on interpretation   of   Section   271C   of   the   Income Tax   Act   is   answered   in   favour   of   the assessee(s) and against the Revenue and it is specifically   observed   and   held   that   on   mere belated remitting the TDS after deducting the same   by   the   concerned   person/assessee,   no penalty   shall   be   leviable   under   Section   271C Page 30 of 31 of   the   Income   Tax   Act.   Present   appeals   are accordingly allowed. No costs.   ………………………………….J. [M.R. SHAH] ………………………………….J. [C.T. RAVIKUMAR] NEW DELHI; APRIL 10, 2023 Page 31 of 31