Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 20]

Bombay High Court

Commissioner Of Income-Tax, Bombay ... vs Belapur Sugar And Allied Industries ... on 28 September, 1981

JUDGMENT
 

 Desai, J.
 

1. This is a reference at the instance of the Commissioner of Income-tax by the Income-tax Appellate Tribunal, Bombay Bench 'D'. The reference is under section 256(1) of the I.T. Act, 1961. The following two questions stand referred to us :

"(1) Whether, on the facts and in the circumstances of the case, the Tribunal was justified in allowing the assessee to raise the additional grounds of appeal which were not raised by the assessee earlier for the assessment years 1962-63 to 1964-65 ?
(2) If the answer to the above is in the affirmative, whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that the notices under sections 148 and 163 of the Income- tax Act, 1961, for the assessment years 1962-63 to 1964-65 were void in law ?"

2. A few facts may be stated. The assessee is a limited company, and for the assessment years 1962-63 to 1964-65, it has been treated as the agent of the non-resident, M/s. CAIL of France. The assessee entered into an agreement dated August 24, 1956, with a non-resident French company known as M/s. Societe Francaise De Construction Mecanique, Ancients Establishments, Cail Denain (Nord), France (hereinafter referred to as the "CAIL") for the sake of brevity. The assessee agreed to buy from the said non-resident company complete machinery and equipment valued at Rs. 60,75,000 (approximately). According to the original contract, the terms of payments were than 10% of the price was to be paid on receipt of the import licence, 60% against shipping documents, and the balance at the end of the two subsequent crushing seasons. The terms of payment were subsequently modified in accordance with the terms of import licence, and these amended terms were incorporated in the document dated June 17, 1957. According to the amended agreement, the amount of price remaining unpaid after the first and subsequent installments would carry interest at the rate of 5% per annum, and the whole of the interest so accruing was to be paid along with the second and subsequent instalments.

3. The ITO was of opinion that the assessee was the agent of the non-resident CAIL, and he, therefore, served a notice under s. 163 of the I.T. Act, 1961, on the assessee for "assessment year 1962-63 and onwards". This notice was dated March 30, 1965, and appears to have been served on the assessee on that very day. A copy of the said notice is annexed as annex. B to the statement of the case. By the said notice the assessee was called upon to appear before the ITO either in person or through an authorised representative in his office on March 31, 1965, at 11 a.m. On the appointed day the assessee did not remain present but by a letter sought a short adjournment. The ITO, however, passed an order under s. 163 on March 31, 1965. This order was also for "assessment year 1962-63 onwards", and by the said order the ITO expressed the opinion that the assessee was clearly liable to be treated as the agent of the non-resident, CAIL, under s. 163. This conclusion was based on two grounds namely, that according to the information in the possession of the ITO the assessee had borrowed money from CAIL and brought the same to India, and further it had paid interest on the loan from March 11, 1959, onwards to the non-resident. A copy of this order is to be found as annex. C to the statement of the case. Similar notice, in respect of the assessment years 1963-64 and 1964-65, were issued by the ITO on March 31, 1965, and December 10, 1965, respectively. On that very day, that is, on March 31, 1965, the ITO also issued a notice to the assessee describing it as the agent the CAIL of France therein. This was under s. 148 and the necessary report sought within a period of thirty days from the date of service of the notice.

4. From the order of the ITO holding the assessee as the agent of the non-resident, the assessee preferred an appeal to the AAC, and this appeal came to be allowed on September 9, 1966. In his order the AAC noted the several contentions of the assessee, of which the first and the foremost was that adequate opportunity had not been given to the assessee, and the request for grant of two weeks' time for filing objections was turned down by the ITO. By his order the AAC directed that the matter should go back to the ITO for bringing on record necessary material from which alone proper conclusion could be reached whether the assessee could be held to be an agent or not.

5. It would appear that thereafter for nearly two and a half years the ITO did noting, and on March 3, 1969, issued a notice under s. 163 of the I.T. Act, 1961, for the assessment year 1962-63. In this notice, a copy whereof is annexed as annex F, five grounds were indicated by the ITO for his prima facie view which was that the assessee was liable to be treated as the agent of a non-resident. Thereafter on March 13, 1969, in response to the said notice the assessee raised several contentions, but ultimately by his order dated March 28, 1969, the ITO rejected these contentions and held that the assessee-company was liable to be treated as the agent of the non-resident. By two separate orders, also dated March 28, 1969, he passed similar orders for the assessment years 1963-64 and 1964-65. It would appear that thereafter reassessment was done and the assessee preferred appeals, both from the decision of the ITO treating the assessee as an agent of the non-resident as also against the reassessment for the assessment years 1962-63, 1963-64 and 1964-65. The AAC initially dismissed the appeal in respect of the orders under s. 163. He also confirmed the assessment made by the ITO for the three years under consideration. The matter was thereafter carried by the assessee to the Income-tax Appellate Tribunal. Six separate appeals were filed, and they were disposed of by the Tribunal by a common order. The said order initially records the facts which have been summarized earlier and thereafter proceeds to indicate that the learned advocate for the assessee at the hearing made an application to the Tribunal for permission to raise the following additional grounds of appeal, which were from the substantive orders under s. 143(3). The additional grounds sought to be urged were :

"(a) that in view of the provisions of s. 149(3) of the I.T. Act, 1961, it is a condition precedent for the issue of a notice under s. 148 that a person should be treated as the agent of a non-resident under s. 163 of the said Act ;
(b) that the notice dated March 31, 1965, issued under s. 148 of the I.T. Act, 1961, by the ITO upon the appellants cannot survive and stand cancelled and/or withdrawn inasmuch as the order dated March 31, 1965, under s. 163 of the said Act, pursuant to which the said notices were issued, had been set aside by the AAC by his order dated September, 1966 ;
(c) that the assessments now purported to be made by the ITO upon the appellants are, therefore, illegal and void ;
(d) that in any event the notice dated March 30, 1965, issued under s. 163 of the I.T. Act, 1961, by the ITO and the order dated March 31, 1965, passed by the ITO did not specify the assessment years 1963-64 and 1964-65, and the condition precedent for the issue of notices under s. 148 was not satisfied at least for the said two years ;
(e) that, alternatively, and in any event, the notices dated March 30, 1965, issued under s. 163 of the I.T. 1961, by the ITO upon the appellants, being a composite notice for the assessment years 1962-63 and onwards, the same could not be said to be in due compliance of the requirement of s. 163 as also of the condition precedent specified in s. 149(3) and, therefore, the notices under s. 148 of the orders purported to be passed by the ITO are void in law."

6. Raising of these additional pleas was opposed on behalf of the Department, but ultimately they were allowed to be taken, and this decision of the Tribunal allowing the additional grounds to be urged for the first time before the Tribunal is reflected in question No. 1.

7. The Tribunal thereafter appears to have upheld the several contentions raised by the assessee-company before it. In its view, the order under s. 163 of the I.T. Act, 1961, is to be passed first and then a notice under s. 148 of the said Act is to be served on the assessee. In this view of the matter, the notice dated March 31, 1965, was held by the Tribunal to be improper. The Tribunal also upheld the contention raised on behalf of the assessee that this notice cannot be deemed to exist after the AAC has set aside the order of the ITO under s. 163. The Tribunal was, accordingly, of the view that there was no valid under s. 148 properly served on the assessee and hence the assessments for all the years were invalid and could not be sustained. A further technical contention of the assessee, which does not appear to be necessary to be gone into, was also held by the Tribunal.

8. These conclusions of the Tribunal are reflected in question No. 2.

9. Section 163 of the I.T. Act, 1961, occurs in Chap. XV which provides for liability in special cases. One of the special cases provided for in this chapter is of a representative assessee who has certain obligations therein indicated. Section 163 provides for the persons who may be regarded as agents in elation to a non-resident. Sub-section (2) of s. 163 provides that no person shall be treated as the agent of a non-resident unless he had an opportunity of being heard by the ITO as to his liability to be treated as such. It may be mentioned further, and this marks a deliberate departure from the provisions of the Indian I.T. Act, 1922, that an order may be made under s. 163 treating the assessee as the agent of a non-resident is now specifically made appealable, and the relevant provision in this behalf is s. 246(g) of the said Act.

10. We now turn to ss. 147 to 149 of the I.T. Act, 1961. Section 147 if a special provision for assessment or reassessment in case of income escaping assessment. Section 148 makes obligatory the issue of a notice before making a reassessment or recomputation in such cases. A further obligation seems to have been cast on the ITO, making it necessary for him to record his reasons before the issue of such notices. Section 149 finally fixes certain time-limit for the issue of notices under s. 148. We are concerned only with sub-s. (3) of s. 149, which reads as under :

"149. Time limit for notice. - ....
(3) If the person on whom a notice under section 148 is to be served is a person treated as the agent of a non-resident under s. 163 and the assessment, reassessment or recomputation to be made in pursuance of the notice is to be made on him as the agent of such non-resident, the notice shall not be issued after the expiry of a period of two years from the end of the relevant assessment year."

11. It is clear, therefore, that before making the reassessment a notice under s. 148 is necessary. Under sub-s. (3) of s. 149 if such notice is to be served on a person treated as the agent of a non-resident under s. 163, the notice is to be issued before the expiry of a period of two years from the end of the relevant assessment year. The short question is, whether the determination, which is contemplated under s. 163 after necessary opportunity being given to the assessee, is required to be made before the issue of such notice ?

12. It would appear that as far as the Indian I.T. Act, 1922, was concerned, this court appears to have rejected a similar contention in Blue Star Engineering Co. (Bombay) P. Ltd. v. CIT [1969] 73 ITR 283 (see observations at p. 296). Indeed, the point had clearly negatived by the decision of the Privy Council in CIT v. Nawal Kishore Kharaiti Lal [1938] 6 ITR 61. It had been expressly held therein that under the Indian I.T. Act, 1922, it was not necessary for the validity of a notice calling for a return of income under s. 23(2), where it is served upon a person as the agent of a non-resident under s. 43, that it should have been preceded not only by the notice of the intention prescribed by s. 43 and by the opportunity of being heard prescribed by the proviso there to but also by an order declaring the person to be the agent of the non-resident person or treating him as such agent.

13. The question to be considered is whether the same position enures after the enactment of the I.T. Act, 1961. The differences between the Act of 1922 and the Act of 1961 have been noted by a Full Bench of the Punjab and Haryana High Court in CIT v. Kanhaya Lal Gurumukh Singh [1973] 87 ITR 476. There was a difference of opinion initially, which was resolved on a reference to a third judge, and the majority judgment, after considering the language of the statutory provisions earlier extracted, observed that Nawal Kishore's case [1938] 6 ITR 61 (PC) ' was not applicable to a notice issued under s. 148 of the I.T. Act, 1961, to a person as a gent of a non-resident. According to the majority, there was no doubt that the ITO had to pass an order under s. 163 before initiating proceedings by issuing a notice under s. 148 of the Act. The learned judges also extracted the opinions of various commentators but seem to have been principally influenced by the provision for appeal absent under the Indian I.T. Act, 1922. One of the judges consisting the majority (Bal Raj Tuli J.) has observed as under (p. 487) :

"It is a well-settled principle of interpretation of statutes that every section of the statute must receive such a construction as the language in its plain meaning imports, that is, strict grammatical meaning of the words is the only safe guide. Moreover, in interpreting taxing statutes, if the language admits of two interpretations, one favourable to the assessee has to be preferred to the one favouring the Revenue. The change of language made is sections 149(3) and 163 of the 1961 Act as compared to the corresponding provisions in the 1922 Act is not without meaning and purpose that can be gathered from the language of these sections is that the dictum of their Lordships of the Privy Council in Nawal Kishore's case [1938] 6 ITR 61 (PC), is no more applicable to a notice to be issued section 148 of the 1961 Act to a person as an agent of a non-resident. That notice can only be issued after passing an order that the assessee is the agent of the non-resident and is to be treated as such. This decision has, of course, to be made after complying with the provisions of sub-section (2) of section 163 of the 1961 Act. Without deciding this matter, no notice under section 148 read with section 149(3) of the 1961 Act can be issued."

14. This decision of the Punjab and Haryana High Court came to be considered by the Madras High Court in CIT v. Express Newspapers (P.) Ltd. [1978] 111 ITR 347. This aspect of the matter, however, did not specifically arise before the said High Court, and the Madras High Court has expressly stated that they were not called upon to hold whether an order of assessment which was made without serving a recognition order on the representative-assessee was void and unenforceable or (to decide) the specific question which directly arose before the Punjab and Haryana High Court. We were also referred at the Bar to a decision of the Calcutta High Court in CIT v. T.I.& M. Sales Ltd. [1978] 114 ITR 59. On the aspect of the matter which we are considering, the said decision is of no assistance.

15. It may be pointed out that as far as the Punjab and Haryana High Court is concerned, we are invited on behalf of the Department to concur with D. K. Mahajan J., who was of the clear view that the decision in Nawal Kishore's case [1938] 6 ITR 61 (PC), had not been shaken or otherwise affected by the change in phraseology of the corresponding provisions in the I.T. Act, 1961. He had upheld the contention of the Department, and we were invited to follow his judgment in preference to those of the other two judges.

16. Before expressing our view in the matter it is necessary to consider question No. 1. It is now well settled, as far as this court is concerned, that a point which goes to the jurisdiction of the assessment can be allowed to be taken, although not earlier taken either before the ITO or the AAC. This was decided in CWT v. N. A. Narielwalla [1980] 126 ITR 344(Bom). In the said case a contention was taken for the first time before the Tribunal. This was objected to on behalf of the Department, which objection was overruled. The action of the Tribunal was upheld by the Division Bench of this court, which observed that the contention raised before the Tribunal on behalf of the assessee was a pure question of law going to the root of the jurisdiction of the WTO. In the view of this court, the Tribunal had properly exercised its discretion in the interest of justice when it permitted the assessee to raise the point of jurisdiction before it. It was also observed that there was no erroneous or arbitrary exercise of jurisdiction by the Tribunal.

17. The principal plea sought to be raised by the learned counsel for the assessee before the Tribunal, at any rate, is clearly covered by the said observations in Narielwala's case [1980] 126 ITR 344(Bom). Since were inclined to uphold that plea, we are not required to express our opinion on the other contentions.

18. In our opinion, it is necessary to concur with the view taken by the majority of the judges in Kanhaya Lal's case [1973] 87 ITR 476 (P&H). This view appears to be in accord with the plain language of the statutory provisions, and we are inclined to agree with the majority view that the decision of the Privy Council in Nawal Kishore's case [1938] 6 ITR 61, is no longer applicable to the I.T. Act, 1961, by reason of the specific statutory changes, which the Division Bench of the said court has noted in extenso. If the right of appeal of the assessee is to have any real meaning, then the decision under s. 163 must be given previous to the notice under s. 148 being issued to an assessee on the basis that the alleged income which had escaped assessment is the income on which the assessee is liable as a representative assessee being the agent of a non-resident covered by s. 163. We are also in agreement with the approach indicated by one of the judges of the said High Court in the passage which we have fully extracted. As the passage indicates, the matter is not free from doubt, and indeed, there was initially a difference of opinion between the two judges, but then it would appear that if two view are possible, the view which ultimately found favour with the majority will be required to be upheld inasmuch as it is the view in favour of the assessee. If the period of limitation of two years prescribed under s. 149(3) creates a difficulty for the working out of these provisions, it is for the Revenue to seek an amendment of those provisions

19. In our view, the Tribunal was thus right in holding that an order under s. 163 of the I.T. Act, 1961, is to be passed in the first place and thereafter a notice under s. 148 is to be served on the assessee who is sought to be made liable as a representative assessee, namely, as the agent of a non-resident. On the facts of the instant case, such determination under s. 163 took place for the three assessment years in question on March 28, 1969, by three separate orders. It was only then or thereafter that a fresh notice under s. 148 was required to be issued. Since by that time the period of limitation under sub-s. (3) of s. 149 had expired, no such notice could be validly issued. The earlier notice issued was clearly not in order, and any assessment, required to be held as invalid, as the Tribunal has done.

20. In the result, the two questions referred to us are answered as follows :

Question No. 1 :
In the affirmative and in favour of the assessee as far as the plea earlier indicated is concerned. We are expressing no opinion on the other pleas.
Question No. 2 :
The earlier notices issued under s. 148 of the I.T. Act, 1961, that is, the three notices issued on March 31, 1965, March 31, 1965, and December 10, 1965, respectively, were invalid because by that time the determination under s. 163 of the said Act had not properly taken place. Since these notices are invalid, the reassessment done in pursuance of them is also invalid. It is unnecessary, in our opinion, to consider the validity of the Notices issued under s. 163.

21. Parties to bear their own costs of the reference.