Karnataka High Court
Shri C.P. Yogeshwara vs The Income Tax Department on 4 January, 2017
Author: Anand Byrareddy
Bench: Anand Byrareddy
1
IN THE HIGH COURT OF KARNATAKA AT
BENGALURU
DATED THIS THE 04TH DAY OF JANUARY 2017
BEFORE
THE HON'BLE MR. JUSTICE ANAND BYRAREDDY
CRIMINAL PETITION No.1998 OF 2016
BETWEEN:
Shri C.P.Yogeshwara,
Son of Puttamadegowda,
Aged 52 years,
No.B.901, ACS Vasundara,
Near Devegowda Petrol Bunk,
Banashankari 3rd State,
Bangalore. ...PETITIONER
(By Shri Kiran S. Javali, Advocate)
AND:
The Income Tax Department,
Assistant Commissioner of
Income Tax, Central Circle 1(4),
C.R.Buildings,
Bangalore - 560 001.
By Dr. Narendra Kumar Naik.
...RESPONDENT
(By Shri Jeevan Neeralagi, Advocate)
2
This Criminal Petition filed under Section 482 code of
Criminal Procedure, 1973, praying to quash the entire
proceedings in C.C.No.36/2012 on the file of the Special Court
(Economic Offences), Bangalore.
This Criminal Petition coming on for Admission this day,
the court made the following:
ORDER
The present petition is filed questioning the correctness of the order dated 27.02.2012 in C.C.No.36/2012 passed by the Special Court (Economic Offences), Bangalore, taking cognizance of offences alleged.
2. The complaint is filed under Section 200 of the Code of Criminal Procedure, 1973, after obtaining prior sanction from the Commissioner of Income Tax in accordance with the provisions of Section 279 of the Income Tax Act, 1961 (hereinafter referred to as 'the IT Act', for brevity) alleging violation of Section 276 CC of the IT Act by the petitioner. As a result, a notice came to be issued to the petitioner under Section 153 of the IT Act calling upon him to file his return and in spite of the notice, the accused had not filed his return in 3 response thereto. The Commissioner of Income Tax who had accorded the sanction, had proceeded on the basis that no return had been filed as sought for in this case.
3. It is pointed out by the learned counsel for the petitioner that this is an incorrect presumption on the part of the Commissioner of Income Tax, as on the date of granting sanction, return of income had not been filed. Albeit it was filed after a delay or beyond the period of delay. This not having been noticed by the Commissioner of Income Tax, he had granted sanction and consequently the complaint had been filed.
The fact that the petitioner had already filed his return of income as on the date of the order of sanction, which had gone unnoticed, is not in dispute and the learned counsel for the respondent would endorse the same. The tenor of Section 276 CC of the IT Act contemplates that if a person has failed to furnish the return of income in time, it is then that the rigour of the section would be attracted. For, if the return of income had 4 been filed belatedly or otherwise, the section cannot apply at all and therefore, the prosecution ranged against the petitioner is vitiated. Consequently, the petition would have to be allowed.
It is also to be noticed that the section certainly reads that if the returns are not filed in due time, the rigour would be attracted. But, the fact remains that in the present case on hand, the returns are accepted and assessments are carried out, which would not be the same as holding that the returns filed belatedly have been held to have been nonest and therefore, the authorities have proceeded thereupon. This would make a difference to the situation and therefore, the contention that the section which prescribes that if the assessee fails to file the return within the time due, the rigour would be attracted, would stand diluted by virtue of the returns having been accepted and assessments having been carried out therein.
4. Consequently, the prosecution initiated against the petitioners in terms of Section 276 CC of the IT Act cannot be 5 sustained. The entire proceedings in C.C.36/2012 are quashed. The petition is allowed in terms as above.
Sd/-
JUDGE KS