Punjab-Haryana High Court
Sat Kartar Trading Co. vs Commissioner Of Income-Tax on 23 May, 2000
Author: N.K. Sud
Bench: N.K. Sud
JUDGMENT N.K. Sud, J.
1. This writ petition is directed against the intimation under s. 91 of the Finance (No. 2) Act, 1998, dt. 26th February, 1999, sent by the respondent to the petitioner informing it that the declaration filed by it under the "Kar Vivad Samadhan Scheme, 1998" (for short the 'the KVS Scheme') was invalid. The relevant facts may first be noticed. The petitioner, a partnership firm, is an assessee within the jurisdiction of ITO, Faridkot. For the asst. yr. 1989-90 an assessment under s. 143(3) of the IT Act, 1961 (for short 'the Act'), was framed by the ITO on 26th March, 1999, wherein certain additions were made to the income declared by the petitioner in the return of income. One of the additions, which is relevant for the purpose of this writ petition, was on account of unexplained cash credits amounting to Rs. 1,50,000. On an appeal filed by the petitioner, the CIT(A), Bathinda, by his order dt. 18th November, 1991, deleted this addition of Rs. 1,50,000. However, the Tribunal, on an appeal filed by the Revenue, restored this addition of Rs. 1,50,000 by its order dt. 13th May, 1998. Against the order of the Tribunal the petitioner filed an application under s. 256(1) of the Act seeking reference of questions of law arising out of its order dt. 13th May, 1998, to this Court. The hearing of the said application was fixed on 4th December, 1998, before the Tribunal. However, due to the inability of the counsel for the petitioner to appear on that date, an application for adjournment was moved on 2nd December, 1998, and thereafter it is claimed that the petitioner did not receive any intimation from the Tribunal about the next date of hearing.
2. Meanwhile the petitioner decided to put an end to the litigation and buy peace with the Department by filing a declaration under the KVS Scheme. Such a declaration was to be filed before the respondent who was the designated authority under the KVS Scheme. The petitioner sent a copy of the declaration to him by registered post on 28th January, 1999, and also faxed the declaration to his office on 29th January, 1999. After the said declaration had been filed, the petitioner on 12th February, 1999, received a copy of the order dt. 29th January, 1999, passed by the Tribunal dismissing its application under s. 256(1) of the Act. This order had been passed ex parte as the petitioner-applicant was not present on the date of hearing on 29th January, 1999. The petitioner, thereafter filed an application before the Tribunal for the recall of the ex parte order dt. 29th January, 1999, on the ground that no notice about the fixation of reference application before the Tribunal on the 29th January, 1999, had been given to it and as such it was deprived of the opportunity of hearing which is a prerequisite for disposal of a reference application. The Tribunal by its order dt. 27th May, 1999, recalled the ex parte order dt. 29th January, 1999, and restored the reference application filed by the petitioner to its original position. However, before the order of recall had been passed, the respondent had passed the impugned order dt. 26th February, 1999, intimating the petitioner that its declaration under the KVS Scheme filed on 29th January, 1999, was invalid as its reference application had already been rejected by the Tribunal on that very day and as such could not be said to be pending on that date. It is in the background of this factual position that the present controversy has to be resolved.
3. It may be pertinent to note that one of the conditions for making a declaration under the KVS Scheme was that some proceedings by way of appeal, reference, or writ petition should be admitted and pending before any appellate authority or the High Court or the Supreme Court on the date of filing of the declaration. For the sake of convenience, the relevant provision contained in s. 95 of the Finance Act (No. 2) of 1998, may be reproduced as under :
"95. Scheme not to apply in certain cases. - The provisions of this Scheme shall not apply :
(i) in respect of tax arrear under any direct tax enactment :
(a) *** *** *** ***
(b) *** *** *** ***
(c) to a case where no appeal, or reference or writ petition is admitted and pending before any appellate authority or the High Court or the Supreme Court on the date of filing of declaration or no application for revision is pending before the Commissioner on the date of filing declaration."
4. The short question for our consideration is whether the reference application filed by the petitioner before the Tribunal can be said to be pending on 29th January, 1999. It is true that on 29th January, 1999, when the declaration was filed with the respondent, the reference application of the petitioner had already been dismissed and as such no fault could be found with the order of the respondent dt. 26th February, 1999, intimating the petitioner that its declaration under the KVS Scheme was invalid as on the date of its filing no reference application was pending. However, it is also equally true that the Tribunal by its subsequent order dt. 27th May, 1999, has accepted the contention of the petitioner that it had no notice about the date of hearing in the reference application on 29th January, 1999, and as such the ex parte order passed on that date was illegal and needed to be recalled. The Tribunal, therefore, recalled its ex parte order dt. 29th January, 1999, and restored the reference application filed by the petitioner to its original position. The effect of this order was that the impugned order dt. 29th January, 1999, ceased to exist and the position existing prior to its passing stood restored. Once the order dt. 29th January, 1999, is held to be non-existent it is but natural that all consequential results flowing therefrom also ceased to have any effect. Accordingly, the impugned order dt. 26th February, 1999, rejecting the declaration filed by the petitioner on the basis of order dt. 29th January, 1999, must also be held to have been rendered ineffective. It would, therefore, be in the interest of justice to vacate the impugned order dt. 26th February, 1999, and restore the matter to the file of the respondent with the observation that the declaration filed by the petitioner under the KVS Scheme on 29th January, 1999, may be considered in the light of fact that the reference application filed by the petitioner was pending before the Tribunal on that date. The respondent shall now process the declaration afresh and dispose it of in accordance with law.
5. In the result, the writ petition is allowed. However, there shall be no order as to costs.