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 22, Cited by 0]

Gujarat High Court

Asharam Thaumal Harplani (Asaram Bapu) vs Deputy Commissioner Of Income Tax on 19 April, 2017

Bench: M.R. Shah, B.N. Karia

             C/SCA/7620/2017                                                                      JUDGMENT



               IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                               SPECIAL CIVIL APPLICATION  NO. 7620 of 2017

          
         For Approval and Signature: 
         HONOURABLE MR.JUSTICE M.R. SHAH                                                        Sd/­
         and
         HONOURABLE MR.JUSTICE B.N. KARIA                                                       Sd/­
         =============================================
         1      Whether Reporters of Local Papers may be allowed to see                           No
                the judgment ?

         2      To be referred to the Reporter or not ?                                           No

         3      Whether their Lordships wish to see the fair copy of the                          No
                judgment ?

         4      Whether this case involves a substantial question of law as                       No
                to   the   interpretation  of   the   Constitution  of   India  or   any 
                order made thereunder ?

         =============================================
                    ASHARAM THAUMAL HARPLANI (ASARAM BAPU)....Petitioner(s)
                                          Versus
                      DEPUTY COMMISSIONER OF INCOME TAX....Respondent(s)
         =============================================
         Appearance:
         MR SN SOPARKAR, SR. ADVOCATE with MR BS SOPARKAR, ADVOCATE for 
         the Petitioner(s) No. 1
         MR MANISH BHATT, SR. ADVOCATE with MRS MAUNA M BHATT, CAVEATOR 
         for the Respondent(s) No. 1
         =============================================
              CORAM: HONOURABLE MR.JUSTICE M.R. SHAH
                     and
                     HONOURABLE MR.JUSTICE B.N. KARIA
          
                                             Date : 19/04/2017
          
                                            ORAL JUDGMENT

  (PER : HONOURABLE MR.JUSTICE M.R. SHAH) [1.0] By way of this petition under Article 226 of the Constitution of  India, the petitioner - assessee - Asharam Thaumal Harplani has prayed  for an appropriate writ, direction and order to quash and set aside the  Page 1 of 26 HC-NIC Page 1 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT impugned order passed under Section 142(2A) of the Income Tax Act,  1961 (hereinafter referred to as "IT Act") by which by a detailed and  speaking  order  for   AY  2009­10  to   2015­16,  the  Assessing   Officer   has  ordered / directed to get the accounts of the assessee for the aforesaid  assessment years to be audited by the Special Auditors. 

[2.0] The facts leading to the present Special Civil Application in nut­ shell are as under: 

[2.1] That the assessment proceedings under Section  153­C of the  IT  Act for AY 2009­10 to 2015­16 is pending before the Assessing Officer.  That the assessee is carrying on the business of trading in shares and  securities as well as financing. That approximately 40,000/­ papers in 45  gunny   bags   in   the   case   of   Asaram   Bapu   and   Narayansai   Group   were  seized by the Police Authority. That the Income Tax Authority requisition  in  the  said  document under  Section  132 of  the  IT Act in  the  case of  Asaram   Bapu   and   Narayansai   Group   on   09.03.2015   from   Poilce  Authorities,   Surat.   That   on   the   basis   of   the   same,   the   petitioner   was  served with the notice under Section 153 C of the IT Act for block period  i.e AY 2009­10 to 2014­15 and the petitioner ­assessee was required to  furnish   return   of   income   under   Section   153   C   of   the   IT   Act   for   the  aforesaid   year.   That   the   petitioner   assessee   was   served   with   the  questionnaire by way of notice under Section 142(1) dated 01.08.2016  on the basis of the requisitioned material, statements and loose papers  etc. The petitioner  ­assessee  was also asked to furnish  various  details  such   as   ledger   accounts,   bank   statements,   confirmatory   letters   from  unsecured depositors etc. During the course of block assessment for the  aforesaid period, Assessing Officer was of the opinion that looking to the  complexity and multiplicity nature of material and the account of the  assessee   for   the   aforesaid   period   are   required   to   be   audited   by   the  Page 2 of 26 HC-NIC Page 2 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT Special Auditor. Therefore, the Assessing Officer served with the show  cause   notice   dated   11.11.2016   upon   the   petitioner­assessee   and   was  given the opportunity of being heard as required in proviso to Section  142(2A) of the IT Act and the assessee was called upon to show cause as  to why the account for AY 2009­10 to 2015­16 may not be audited by  the   Special   Auditor   under   Section   142(2A)   of   the   IT   Act.   That   the  petitioner   was   granted   time   for   compliance   of   the   show­cause   notice  upto 11.11.2016. That the petitioner­assessee sought adjourment. The  next date of compliance was given 24.11.2016. However, on the same  day no compliance was made by the assessee and as sufficient time was  granted to the petitioner - assessee and despite the same the assessee  faild to submit any reply to the show­cause notice and it was also found  that in the assessment proceedings also no compliance has been made,  except adjourment, by communication dated 25.11.2016, the Assessing  Officer informed the petitioner - assessee that the show­cause notice for  special audit under Section 142(2A) of the IT Act shall be decided on  merits and the material available on record. It appears that thereafter  the petitioner submitted the reply / objections on 28.11.2016. Having  received the objections on 28.11.2016, the Assessing Officer disposed of  the said objections on 28.11.2016 itself and thereafter made a written  proposal to the Principal Commissioner of Income Tax, Central Circle,  Ahmedabad on 29.11.2016 to consider the case for Special Audit and  accord   approval.   That   the   petitioner   filed   a   letter   dated   29.11.2016,  received by the Department on 30.11.2016, stating that he has already  filed his  reply on 26.11.2016 which was received in the office  of the  Assessing Officer on 28.11.2016. That thereafter, after having prepared  a detailed note and having been satisfied that in the case of the assessee  for   the   years   under   consideration   the   Special   Audit   is   required,   the  Commissioner of Income Tax, Central, Ahmedabad granted the approval  on 14.12.2016. That thereafter by impugned order dated 15.12.2016,  Page 3 of 26 HC-NIC Page 3 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT the   Assessing   Officer   has   passed   the   impugned   order   directing   the  petitioner to get the audit through the Special Auditor. 
[2.2] Feeling aggrieved and dissatisfied with the impugned order passed  by   the   Assessing   Officer   passed   under   Section   142(2A)   of   the   IT   Act  appointing Special Auditor for the AY 2009­10 to 2015­16, the assessee  has preferred present Special Civil Application under Article 226 of the  Constitution of India. 
[3.0]   Shri   S.N.   Soparkar,   learned   Senior   Advocate   has   appeared   on  behalf of the petitioner assessee and Shri Manish Bhatt, learned Counsel  has appeared on behalf of the Revenue. 
[3.1]   The   impugned   order   is   challenged   by   the   petitioner   on   the  following grounds. 
         (1)     Insufficient opportunity.
         (2)     All   the   conditions   for   appointment   of   Special   Auditor   under
                 Section 142(2A) of the IT Act are not satisfied.
         (3)     The Special Auditor is directed only with a view to extend the  
                 period of limitation to frame block assessment.


[3.2] Shri Soparkar, learned Senior Advocate for the petitioner­assessee  has   vehemently   submitted   that   in   the   facts   and   circumstances   of   the  case, the impugned order of appointing Special Auditor is bad in law,  contrary to the provision of Section 142(2A) of the IT Act and in breach  of   principles   of   natural   justice   as   sufficient   opportunity   has   not   been  given to the petitioner­assessee. 
[3.3]   It   is   vehemently   submitted   by   Shri   Soparkar,   learned   Senior  Page 4 of 26 HC-NIC Page 4 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT Advocate for the petitioner­assessee that notice dated 11.11.2016 was  served upon the petitioner­assessee on 17.11.2016, thereafter petitioner  assessee asked for 15 days time to respond to the same as a five years  material was required to be considered. However, the Assessing Officer  granted only 10 days time and therefore, the petitioner­assessee could  file  their  reply dated 31.11.2016  and the   detailed reply could not be  filed by the assessee. Itis submitted that thereafter the impugned order  has been passed on 15.12.2016. It is submitted that therefore, it can be  said   that   no   sufficient   opportunity   has   been   given   to   the   petitioner­ assessee. It is submitted that therefore, the impugned order can be said  to be in breach of principles of natural justice. 
[3.4] It is further submitted by Shri Soparkar, learned Senior Advocate  for the petitioner that the entire exercise of giving direction for Special  Audit is aimed at seeking extension of time for finalizing the assessment  proceeding as the period for framing the block assessment was likely to  come to end. 
[3.5] It is further submitted by Shri Soparkar, learned Senior Advocate  for the petitioner that even otherwise all the conditions for special audit  under Section 142(2A) of the IT Act are not satisfied in the present case. 
[3.6] It is further submitted by Shri Soparkar, learned Senior Advocate  for the petitioner that the respondent has directed the Special Auditor as  per para 6 of the impugned order to verify various claims, purchase of  assets, eligibility for exemptions etc. which are taken care of in the tax  audit and do not require special audit. It is submitted that special audit  cannot   be   directed   for   preparing   new   books   of   accounts   as   per   the  directions of Assessing Officer. 




                                                Page 5 of 26

HC-NIC                                       Page 5 of 26      Created On Wed Aug 16 02:21:56 IST 2017
           C/SCA/7620/2017                                                                    JUDGMENT



[3.7] It is further submitted by Shri Soparkar, learned Senior Advocate  for the  petitioner  that  during  the  block assessment and  the  Assessing  Officer   has   served   the   questionnaire   upon   assessee   for   which,   the  Assessing Officer has passed the order of special audit, which have been  answered by the assessee. It is submitted that therefore, the purpose for  special audit will be taken care by the Assessing Officer during the block  assessment.
[3.8] It is further submitted by Shri Soparkar, learned Senior Advocate  for the petitioner that as such the petitioner­assessee has nothing to do  with 40,000 pages of documents requisitioned and / or has nothing to  do with Sant Shri Asharamji Ashram and Shadahaks whose name figured  in the requisitioned document. It is submitted that therefore, in absence  of proving relevance of such material, respondent has materially erred in  directing the special audit. It is submitted that the respondent has not  reached to the satisfaction in objective manner of directing the special  audit.
[3.9] Shri Soparkar, learned Senior Advocate appearing on behalf of the  petitioner­assessee has further submitted that from the affidavit in reply  it   appears   that   the   objections   submitted   by   the   petitioner   dated  26/28.11.2016 came to be considered and overruled by the Assessing  Officer   on   28.11.2016   and   thereafter   the   proposal   was   made   to   the  Commissioner.   It   is   submited   that   as   such   vide   communication   dated  25.11.2016,  the  Assessing Officer closed the right of the petitioner  to  submit further objections and communicated to the petitioner that the  show­cause notice shall be considered on merit and on the basis of the  material   on   record.   It   is   submitted   that   therefore   subsequent   dealing  with the objections on 28.11.2016 is with closed mind. 
Page 6 of 26

HC-NIC Page 6 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT [3.10]  It   is   further   submitted   by   Shri   Soparkar,   learned   Senior  Advocate  for the petitioner that even in the impugned order it is not  stated by the Assessing Officer that in the interest of Revenue and / or to  protect   the   interest   of   the   Revenue   again   are   required   to   be   audited  through special auditor. It is submitted that in absence of such case /  claim, the impugned order under Section 142(2A) of the IT Act is not  sustainable as the conditions for special audit under Section 142(2A) of  the IT Act are not satisfied. 

[3.11] It is vehemently submitted by Shri Soparkar, learned Senior  Advocate appearing on behalf of the petitioner that for the purpose of  invoking jurisdiction under Section 142(2A) of the IT Act, the Assessing  Officer is required to form an opinion that having regard to the nature of  complexity of the accounts, volume of the accounts, doubts about the  correctness of the accounts, multiplicity of transactions in the accounts  or specialized nature of business activity of the assessee and the interest  of revenue, it is necessary to have special audit. It is submitted that in  the   present   case   the   Assessing   Officer   has   failed   to   form   any   such  opinion  and record satisfaction  in  that effect. In support of his above  submissions, Shri Hemani, learned Advocate appearing on behalf of the  petitioner  has heavily relied upon the decision  of the  Allahabad High  Court in the case of Prateek Resorts and Builders (P) Ltd. vs. Assistant  Commissioner of Income Tax, Central Circle, Meerut reported in  199  Taxmann.com 140 (Allahabad). 

[3.12] It  is   further   submitted   that  even   otherwise  the   impugned  order passed by the Assessing Officer is a non­reasoned / non­speaking  order. It is submitted that the respondent has failed to attribute a single  circumstance   /  reason   which   leads  to  an   opinion   that   account   of   the  petitioner is required to be audited under Section 142(2A) of the IT Act. 



                                                   Page 7 of 26

HC-NIC                                           Page 7 of 26     Created On Wed Aug 16 02:21:56 IST 2017
           C/SCA/7620/2017                                                                     JUDGMENT



         [3.12]             Shri Soparkar, learned Senior Advocate appearing on behalf 

of the petitioner has submitted that the Assessing Officer could not have  directed   special   audit   under   Section   142(2A)   of   the   IT   Act   beofre  considering books of account of the petitioner and/or without verifying  the accounts and/or considering the complexity in the accounts. 

Making   above   submissions,   it   is   requested   to   admit/allow   the  present   petition   and   quash   and   set   aside   the   impugned   order   passed  under Section 142(2A) of the IT Act. 

[4.0]   Present   petition   is   vehemently   opposed   by   Shri   Manish   Bhatt,  learned Counsel for the Revenue. 

[4.1] It is vehemently submitted by Shri Bhatt, learned Counsel for the  Revenue that in the facts and circumstances of the case and looking to  the complexity and multiplicity of transaction vis­a­vis the requisitioned  material i.e. 40,000 papers found from 42 gunny bags, in which, there is  ample   material   with   the   Assessing   Officer   connecting   the   petitioner­ assessee that the requisitioned material and the persons / Sadhak whose  names   figured   in   the   requisitioned   material,   the   Assessing   Officer   is  justified in passing the order under Section 142(2A) of the IT Act for  special audit for AY 2009­10 to 2015­16.

[4.2]   It   is   submitted   that   Section   142(2A)   of   the   IT   Act   has   been  amended   and   all   the   conditions   mentioned   in   the   amended   Section  142(2A) of the IT Act have been satisfied while passing the impugned  order under Section 142(2A) of the IT Act.

[4.3]   It   is   submitted   that   the   impugned   order   has   been   passed   after  giving an opportunity to the petitioner­assessee as per proviso to Section  142(2A) of the IT Act and after considering the reply submitted by the  Page 8 of 26 HC-NIC Page 8 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT petitioner­assessee dated 30.11.2016 thereafter the impugned order has  been   passed   after   getting   approval   from   the   higher   authority.   It   is  submitted   that   therefore,   the   impugned   order   cannot   be   said   to   be  breach  of  principles   of   natural  justice   as   alleged.  It   is   submitted   that  even in the memo of petition no such ground is taken that no sufficient  opportunity has been given to the petitioner. 

[4.4] It is submitted by Shri Bhatt, learned Counsel for the Revenue that  object and purpose of special audit is to facilitate the Assessing Officer in  arriving at right conclusion and to arrive at correct taxable income. It is  submitted that even after the report is submitted by the special auditor  considering Section 142 of the IT Act, thereafter the assessee shall be  given the opportunity to make submission on the report of the special  auditor   and   he   shall   be   furnished   copy   of   the   report   of   the   special  auditor.   It   is   submitted   that   therefore,   as   such   no   prejudice   shall   be  caused to the assessee if the account for the period between the 2009­10  to 2015­16 are audited by the Special Auditor. It is further submitted  that merely because the Assessing Officer can consider and / or verify  the audited account and / or account of the assessee are audited again is  no ground not to appoint special auditor under Section 142(2A) of the  IT Act. It is submitted that if the Assessing Officer is of the opinion that  books   of   account   are   complex   in   nature   and   there   is   multiplicity   of  transactions,   Assessing   Officer   is   justified   in   passing   the   order   under  Section 142(2A) of the IT Act. 

[4.5] It is submitted that in the present case there are ample evidence in  the   requisitioned   material   (42000   objection   recovered   from   the   45  gunny bags) connecting the petitioner­assessee with the Shadahaks and  rotation of fund and in flowing of funds through Shadahaks (brought in  as   unsecured   loan   by   the   petitioner­assessee)   also   established   the  Page 9 of 26 HC-NIC Page 9 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT multiplicity   of   transaction   and   it   also   established   the   multiplicity   of  transaction and therefore, in order to arrive at correct taxable income  and the extent of real fund flow and to identify the real persons whose  funds are being rotated, the Assessing Officer is justified in passing the  order of special auditor under Section 142(2A) of the IT Act. 

[4.6] It is further submitted that in the present case detailed show­cause  notice was served upon the petitioner by which the petitioner was called  upon to show cause why for the reasons mentioned in the said show­ cause notice the order of special audit under Section 142(2A) of the IT  Act may not be passed. It is submitted that thereafter as the petitioner  failed   to   respond   to   the   show­cause   notice   and   thereafter   as   the  assessment   was   time   barred   matter,   after   preparing   a   detailed  satisfaction note the proposal was sent to the Principal Commissioner of  Income Tax and the Principal Commissioner of Income Tax after careful  consideration   of   the   material   on   record,   thereafter   has   granted   the  approval. It is submitted that therefore the impugned order cannot be  said to be in breach of the principles of natural justice as alleged and/or  as contended on behalf of the petitioner. It is further submitted by Shri  Bhatt, learned Counsel that in the present case during the assessment  proceedings for the year under consideration the petitioner was totally  non­cooperative. It is submitted that number of questionnaires were sent  to the petitioner, however the petitioner was absolutely non­cooperative  and failed to answer the questions which were raised. 

[4.7] It is submitted that based on the voluminous record, which did  pertain   to   the   petitioner   also   and   since   the   petitioner   never   came  forward to assist the Assessing Officer, detailed show­cause notice dated  18.10.2016   was   issued   proposing   special   audit.   It   is   submitted   that  show­cause notice enumerates in great detail the above aspects, as also  Page 10 of 26 HC-NIC Page 10 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT the   nexus   between   the   requisitioned   documents   and   the   case   of   the  petitioner. 

[4.8] It is further submitted by Shri Bhatt, learned Counsel appearing  on behalf of the respondent that in view of the above, a clear opinion  was formed by the Assessing Officer that having regard to the nature and  complexity   of   the   accounts,   volume   of   the   accounts,   doubts   about  correctness   of   the   accounts,   multiplicity   of   transactions   as   also   the  specialized   nature   of   business   activity   of   the   petitioner   assessee   and  considering   the   interest   of   revenue,   the   matter   was   required   to   be  referred  under   section   142(2A)   of   the   IT   Act.   It   is   submitted   that   as  mandated   under   the   said   provision,   approval   of   the   Principal,   CIT  (Central) was also obtained. It is submitted that the Principal (CIT) has  not granted approval mechanically but has evaluated entire facts and in  the note­sheet has recorded independent satisfaction. 

[4.9] It is further submitted that from the above stated sequence it is  apparent   that   under   the   proviso   to   section   142(2A)   of   the   IT   Act,  reasonable opportunity was also provided to the petitioner. It is further  submitted   by   Shri   Bhatt,   learned   Counsel   that   looking   to   the  incriminating   requisitioned   material,   had   the   case   not   been   sent   for  special audit,  it  would have  resulted into high  pitched assessment on  account of duplication which would also not have been in the interest of  the petitioner. It is in these circumstances, a fair attempt has been made  within the four corners of law, to determine and establish the true state  of income of the petitioner. 

[4.10]   It   is   further   submitted   by   Shri   Bhatt,   learned   Counsel  appearing on behalf of the respondent that in the present case as such  the principles of natural justice has been complied with to the fullest. 




                                                   Page 11 of 26

HC-NIC                                           Page 11 of 26     Created On Wed Aug 16 02:21:56 IST 2017
           C/SCA/7620/2017                                                                     JUDGMENT



Requisite opinion has been formed based on the material available on  record. 

[4.11] Now, so far as the submission / contention of the petitioner  that the impugned order does not disclose the recording of the opinion  and/or it does not reflect that any opinion was formed by the Assessing  Officer that the accounts for the year in consideration are required to be  audited   through   the   Special   Auditor   is   concerned,   it   is   vehemently  submitted that as such the show­cause notice itself notes in great detail  the requirements relating to complexity etc. It is submitted that as such  the impugned order dated 15.12.2016 is only a communication by the  Assessing Officer directing  the petitioner to have its books of account  subjected to special audit. It is submitted that there is no requirement  under   the   law   /   section   that   such   intimation   is   required   to   contain  reasons. It is further submitted that as such a detailed proposal was sent  to the Commissioner. 

It is further submitted that thereafter a satisfaction Note has been  recorded by the Commissioner on the note­sheet which can be seen from  the file produced before the Court. It is submitted that after considering  the   detailed   proposal   and   after   having   been   satisfied   by   preparing   a  satisfaction note on the note­sheet and thereafter having been satisfied  that in the present case looking to the complexity and in the interest of  revenue, accounts are required to be audited through Special Auditor,  thereafter, the Commissioner has granted the approval which came to be  subsequently communicated by the Assessing Officer to the petitioner. It  is   submitted   that   therefore   the   procedure   as   required   to   be   followed  under   Section   142(2A)   of   the   IT   Act   has   been   followed   after   giving  opportunity   to  the   petitioner  and  thereafter  having   been   satisfied   the  requirement of special audit in the case of the petitoner for the AY 2009­ 10   to   2015­16   and   thereafter   a   detailed   proposal   was   sent   to   the  Page 12 of 26 HC-NIC Page 12 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT Commissioner   and   thereafter   having   prepared   a   satisfaction   note   and  having been satisfied, thereafter the proposal for speical audit has been  approved. 

Making   above   submissions   and   relying   upon   the   following  decisions, it is requested to dismiss the present petition. 

1. Living Media vs. Commissioner of Income Taxmann.com 225 ITR 268 (SC)

2. Takshashila  Realties  Private  Limited v. Deputy Commissioner of  Income Tax (Spl. Civil Application No.2920/2017, Paras 16, 17)

3. Fedco (P) Limited vs. S.N. Bilgrami & Ors. 

AIR 1960 SC 415 (Para 9)

4. Neesa   Leisure   Limited   vs.   Deputy   Commissioner   of   Income  Taxmann.com 35 Taxmann.com 216 (Paras 14, 21, 22)

5. U.P.   Samaj   Kalyan   Nigam   Limited   vs.   Commissioner   of   Income  Tax, Lucknow 34 Taxmann.com 184 (paras 14, 20)

6. DLF Limited vs. Additional Commissioner of Income Tax  366 ITR 390 (Paras 7, 10, 26)

7. Ulhas Securities Private Limited vs. Deputy CIT Special Civil Application No.1266/2017 (Dated 13.02.2017)

8. Sahara India Real Estate Corporation Limited & Ors. vs. Securities  and Exchange Board of India and Anr. 

(2013) 1 SCC 1  

9. A.S. Motors Private Limited vs. Union of India & Ors. (2013) 10 SCC 114 [5.0] Heard learned Counsel appearing for respective parties at length. 

[6.0] At the outset it is required to be noted that the impugned order of  special   audit   has   been   passed   by   the   Assessing   Officer   in   exercise   of  powers   under   Section   142(2A)   of   the   IT   Act   and   therefore,   while  Page 13 of 26 HC-NIC Page 13 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT considering the legality and validity of the impugned order passed under  Section   142(2A)   of   the   IT   Act,   section   142   of   the   IT   Act   (including  section   142(2A)   of   the   IT   Act)   is   required   to   be   referred   to   and  considered, which reads as under: 

"142. Inquiry before assessment.­ (1) For the purpose of making an   assessment   under   this   Act,   the   Assessing   Officer   may   serve   on   any   person who has made a return under section 115WD or section 139 or  in whose case the time allowed under sub­section (1) of section 139]   for furnishing the return has expired a notice requiring him, on a date   to be therein specified,
(i) where such person has not made a return within the   time   allowed   under   sub­section   (1)   of   section   139   or   before the end of the relevant assessment year], to furnish   a return of his income or the income of any other person   in respect of which he is assessable under this Act, in the   prescribed form and verified in the prescribed manner and   setting forth such other particulars as may be prescribed,   or :
Provided that where any notice has been served under this   sub­section for the purposes of this clause after the end of   the relevant assessment year commencing on or after the   1st day of April, 1990 to a person who has not made a   return within the time  allowed  under  sub­section  (1) of   section 139 or before the end of the relevant assessment   year,   any  such  notice   issued   to  him  shall  be   deemed   to   have been served in accordance with the provisions of this   sub­section,
(ii) to produce, or cause to be produced, such accounts or   documents   as   the   Assessing   Officer   may   require,   or  
(iii) to furnish  in writing  and  verified  in the  prescribed   manner information in such form and on such points or   matters (including a statement of all assets and liabilities   of the assessee, whether included in the accounts or not)   as the Assessing Officer may require :
Provided that
(a) the previous approval of the Joint Commissioner shall   be   obtained   before   requiring   the   assessee   to   furnish   a   statement of all assets and liabilities not included in the   accounts ;
(b) the Assessing Officer shall not require the production   of any accounts relating to a period more than three years   Page 14 of 26 HC-NIC Page 14 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT prior to the previous year.
(2)   For   the   purpose   of   obtaining   full   information   in   respect of the income or loss of any person, the Assessing   Officer may make such inquiry as he considers necessary. (2A)  If, at any stage  of the proceedings  before  him,  the   Assessing   Officer,   having   regard   to   the   nature   and   complexity of the accounts, volume of the accounts, doubts   about   the   correctness   of   the   accounts,  multiplicity   of  transactions in the accounts or specialised nature of   business activity of the assessee, and the interests of   the revenue, is of the opinion that it is necessary so to do,   he may, with the previous approval of the Principal Chief   Commissioner   or   Chief   Commissioner   or   Principal   Commissioner or Commissioner, direct the assessee to get   the accounts audited by an accountant, as defined in the   Explanation   below   sub­section   (2)   of   section   288,   nominated by the  Principal Chief Commissioner or Chief   Commissioner   or   Principal   Commissioner   or   Commissioner   in   this   behalf   and   to   furnish   a  report   of   such audit in the prescribed form duly signed and verified   by such accountant and setting forth such particulars as   may   be   prescribed   and   such   other   particulars   as   the   Assessing Officer may require :
Provided   that   the   Assessing   Officer   shall   not   direct   the   assessee to get the accounts so audited unless the assessee   has been given a reasonable opportunity of being heard. (2B) The provisions of sub­section (2A) shall have effect   notwithstanding   that   the   accounts   of   the   assessee   have   been audited under any other law for the time  being  in   force or otherwise.
(2C)   Every   report   under   sub­section   (2A)   shall   be   furnished  by the assessee  to the  Assessing  Officer  within   such period as may be specified by the Assessing Officer :
Provided that the Assessing Officer may, suo motu, or on   an application made in this behalf by the assessee and for   any good and sufficient reason, extend the said period by   such   further   period   or   periods   as   he   thinks   fit   ;   so,   however, that the aggregate of the period originally fixed   and  the period  or periods  so extended  shall  not,  in any   case, exceed one hundred and eighty days from the date   on which the direction under sub­section (2A) is received   by the assessee.
(2D) The expenses of, and incidental to, any audit under   sub­section   (2A)   (including   the   remuneration   of   the   Page 15 of 26 HC-NIC Page 15 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT accountant)   shall   be   determined   by   the   Principal   Chief   Commissioner   or   Chief   Commissioner   or   Principal   Commissioner   or   Commissioner   (which   determination   shall be final) and paid by the assessee and in default of   such  payment,  shall  be  recoverable  from  the  assessee  in   the manner provided in Chapter XVII­D for the recovery of   arrears of tax :
Provided   that   where   any   direction   for   audit   under  sub­ section (2A) is issued by the Assessing Officer on or after   the 1st day of June, 2007, the expenses of, and incidental   to,   such   audit   (including   the   remuneration   of   the   Accountant)   shall   be   determined   by   the   Principal   Chief   Commissioner   or   Chief   Commissioner   or   Principal   Commissioner  or Commissioner  in accordance  with such   guidelines   as   may   be   prescribed   and   the   expenses   so   determined shall be paid by the Central Government. (3)   The   assessee   shall,   except   where   the   assessment   is   made under section 144, be given an opportunity of being   heard in respect of any material gathered on the basis of   any inquiry under sub­section (2) or any audit under sub­ section (2A) and proposed to be utilised for the purposes   of the assessment.
(4)   The   provisions   of   this   section   as   they   stood   immediately   before   their   amendment   by   the   Direct   Tax   Laws (Amendment) Act, 1987 (4 of 1988), shall apply to   and in relation to any assessment for the assessment year   commencing on the 1st day of April, 1988, or any earlier   assessment year and references in this section to the other   provisions of this Act shall be construed as references  to   those   provisions   as   for   the   time   being   in   force   and   applicable to the relevant assessment year."

[6.1] At this stage, it is required to be noted that Section 142(2A) of the  IT Act has been amended w.e.f. 01.06.2013 and it provides that if at any  stage of the proceedings before him, the Assessing Officer, having regard  to the nature and complexity of the accounts, volume of the accounts,  doubts about the correctness of the accounts, multiplicity of transactions  in the accounts or specialised business activity of the assessee, and the  interests of the revenue, is of the opinion that it is necessary so to do, he  may, with the previous approval of the Principal Chief Commissioner or  Chief Commissioner...., direct the assessee to get the accounts audited by  Page 16 of 26 HC-NIC Page 16 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT an accountant, nominated by the Principal Chief Commissioner or Chief  Commissioner...   in   this   behalf.   It   also   further   provides   that   Assessing  Officer shall not direct the assessee to get the accounts so audited unless  the assessee has been given a reasonable opportunity of being heard. As  per Section  142(2A) of the  IT Act, the  provisions  of sub­section (2A)  shall have effect notwithstanding that accounts of the assessee have been  audited under any other law for the time being in force or otherwise.  Section   142(2C)   of   the   IT   Act   provides   that   every   report   under   sub­ section (2A) shall be furnished by the assessee to the Assessing Officer  within such period as may be specified by the Assessing Officer. Section  142(2D) of the IT Act (as amended) also provide that the expenses of,  and incidental to, such audit shall be paid by the Central Government.  As per  sub­section  (3) of  Section  142,  the  assessee  shall be  given  an  opportunity of being heard  in respect of any material gathered on the  basis of any inquiry under sub­section (2) or any audit under sub­section  (2A)  and  proposed to  be  utilised  for  the  purposes  of  the   assessment.  Thus, from the aforesaid provision, it appears that object and purpose of  special  audit  is  as   such  to  facilitate   the   Assessing   Officer   to  arrive  at  correct taxable income and for which the Assessing Officer is authorized  to direct the assessee to get books of account audited by the accountant  authorized by the Assessing Officer,  in case, Assessing Officer is of the  opinion   that   books   of   accounts   are   complex   in   nature   and   there   are  multiplicity   of   transactions,   for   which,   accounts   are   required   to   be  audited through Special Auditor. As observed herein above and even as  per sub­section (3) of Section 142 ample opportunity shall be available  to   the   assessee   to   make   submission/   comments   on   the   report   of   the  Special Auditor and therefore, there shall not be any prejudice caused to  the assessee if the accounts are ordered to be audited through Special  Auditor under Section 142(2A) of the IT Act. With this, challenge to the  impugned order is required to be considered. 



                                                Page 17 of 26

HC-NIC                                        Page 17 of 26     Created On Wed Aug 16 02:21:56 IST 2017
           C/SCA/7620/2017                                                                           JUDGMENT



[6.2] Identical question came to be considered by the Delhi High Court  in the case of DLF Limited and Another (supra). In the said decision, the  Delhi   High   Court   has   considered   the   scope,ambit   and   powers   of   the  Assessing Officer while passing order under Section 142(2A) of the IT  Act. In the said decision, it is observed that Section 142(2A) of the IT Act  is enabling provision to help and assist the Assessing Officer to complete  the scrutiny assessment with the assistance of an accountant. In paras  10, 11, 26 and 27, the Delhi High Court has observed as under:

"10. Aforesaid rulings when appraised and reflected, state that while   examining the question of complexity in accounts, we have to apply   the test of reasonable man by replacing the word and qualities of a  reasonable   man,   with   the   word   and   qualities   of   a   reasonably   competent  Assessing  Officer.  The  question  of  complexity   of  accounts   has to be judged applying the yardstick or test; whether the accounts   would   be   WPC   2363/2013   Page   8   of   21   complex   and   difficult   to   understand to a normal assessing officer who has basic understanding   of   accounts   etc.,   without   the   aid,   assistance   and   help   of   a   special   auditor. Thus due regard has to be given to nature and character of   transactions, method of accounting,  whether  actuarial were  adopted   for making entries, basis and effect thereof, etc., though mere volume   of   entries   might   not   be   a   justification   by   themself   as   volume   and   complexity are somewhat different. Accounts  should be intricate and   difficult to understand. Every scrutiny assessment entails investigation   and   verification   of   the   books   of   accounts,   genuineness   of   the   transactions or entries reflected in the books, computation of income   etc. It is an exercise which demands expertise and a degree of skill to   understand  the accounts  and decipher whether true and full income   has been disclosed; whether there has been jugglery in the accounts or   camouflage has been adopted. No undesirable assumptions should be   made and a return filed is presumed to be correct, but a deep and in  depth scrutiny depending  upon the facts may be warranted.  Section   142(2A)  is   an   enabling   provision   to   help   and   assist   the   Assessing   Officer to complete scrutiny assessment with the help of assistance of   an accountant. 

11.   There   has   been   substantial   expansion   of   scope   and   ambit   of   Special Audit under  Section 142(2A)  of the Act with effect from 1st   June, 2013. The amended section has been widened to include volume   of   accounts,   doubts   about   correctness   of   accounts,   multiplicity   of   transactions in the accounts or specialised nature of business activity   of an assessee.  These  amendments  by  Finance  Act, 2013  with effect   from 1st June, 2013, substitute the words "nature and complexity of   Page 18 of 26 HC-NIC Page 18 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT accounts   of   the   assessee".   We   are   not   concerned   with   the   said   amendment   in   the   present   case   as   the   impugned   order   in   question   directing  special audit was passed on 25th March,  2013,  before the   amendments became WPC 2363/2013 Page 9 of 21 effective. We are,   therefore, primarily concerned with whether or not keeping in view the   nature   and   complexity   of   accounts   and   the   interest   of   Revenue   direction  for  special  audit  is justified  for  the  reasons  set out in the   order   dated   25th   March,   2013.   (We   have   not   examined   the   constitutional  validity of the amended provisions  and we express no   opinion on the said aspect).

26. Powers under Section 142(2A) have to be exercised in terms of the   legislative provisions. The object and purpose behind the legislation is   to facilitate investigation and proper determination of the tax liability.   The   importance   and   relevancy   of   the   legislation   cannot   be   underestimated and it is a power available with the Assessing Officer   to aid and assist him. Accounts should be accurate and provide real   time record of the financial transactions of the assessee. Preparation of   accounts is the work of the accountant on the payrolls or employed by  the  assessee.  In order  to ensure  reliability  and  accuracy,  enterprises   resort to internal audit and an external audit which can be a statutory   audit. Internal audits are normally conducted in house generally by   acquainted   or   qualified   accountants.   Statutory   audit   is   compulsory   under WPC 2363/2013  Page 19 of 21 the  Companies Act, 1956 or   when   stipulated   by   the   Act   and   accounts   have   to   be   audited   by   a  qualified   Chartered   Accountant.   Chartered   Accountants   are   not   ordinary accountants but specialists who have successfully undergone   academic study and have extensive practical experience and trained for   the said work. Curriculum requires articleship under a mentor who is   himself   a   Chartered   Accountant   with   some   years   of   experience.   As   opposed to an ordinary accountant, a Chartered Accountant with his   experience   and   academic   background   is   in   a   better   position   to   investigate,   examine   and   scrutinize   entries   and   records   of   financial   transactions. Calibre and competence of Chartered Accountants is of a  high degree and should not and cannot be equated with the capability   of an ordinary accountant or a normal person having knowledge or   acquainted   with   accounts.   Off   late   there   has   been   demand   for   increased public scrutiny of accounts, inspite of statutory audit. Enron   and other cases abroad and Satyams case in India have highlighted   the need and necessity to have controls and system of checks, perhaps   even   beyond   scope   of   traditional   audit.   Financial   statements   and   accounts   are   being   increasingly   exiguously   examined   to   rule   out   possibility   of  wrong   doings,   cover   up  or   evasion  of  taxes.  Financial   statements   and   accounts   are   coming   under   increasing   scrutiny   and   investigation. A Chartered Accountant is a financial investigator and   prober,   is   required   to   be   curious,   tenacious   and   well   conversant   to   identify  and   unearth  frauds,   misreporting  and  wrong   claims   in  the   Page 19 of 26 HC-NIC Page 19 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT accounts. 

27. The aforesaid observations should not be construed as a general   expression or opinion, that every account or statement of income must   be viewed with suspicion, distrust and scepticism. The past instances   are mere warnings, for closer and more indepth scrutiny. It is also a   fact  that WPC  2363/2013  Page  20  of 21  the  business  transactions   have become more complicated and accounting entries more complex   than   ever   before.   This   may   be   one   of   the   causes   why   possibly   the   frauds  could   not   be  detected   in  some   cases.  Indeed  such  cases  have   made the audit work more comprehensive, intrusive and investigative.   Ethical   managements   may   at   times   regard   such   enquiries   as   an   unwarranted   intrusion   or   a  hounding   approach.  Section  142(2A)  does not permit fishing or roving inquiry approach or a witch hunt but   is a regulated  provision  which accepts  the need  and necessity of the   Assessing Officer to take help of an expert accountant i.e. a Chartered   Accountant, a person who is academically qualified and has practical   experience   to   understand   accounts   and   unearth   tax   evasion   or   furnishing   of   inaccurate   particulars   etc.   The   provision   balances   the   right of the Revenue  with the inconvenience  which the assessee may   face.   Assessing   Officers   are   not   Chartered   Accountants   and   when   required and permissible, therefore, can take help and assistance from   the qualified specialists to complete the assessment and determine the   taxable income of an assessee. 

[6.3] In the present case, the Assessing Officer has thought it fit to get  account audited by the Special Auditor as requisitioned materials are to  the extent of 40000 papers found from the 14 gunny bags, which were  requisitioned from Asharam Bapu and others. It appears that many of  the   persons   with   whom   the   petitioner   ­   assessee   has   transaction/  relation/ dealing are common and therefore, it cannot be said that the  persons/ Shadahaks named in the requisitioned material are alien to the  petitioner­   assessee.   Under   the   circumstances,   when   large   number   of  papers  are   required   to  be   considered  /   verified   vis­a­vis   assessee   and  other   persons   whose   names   figured   in   the   requisitioned   papers   and  when considering Section 142(2A) of the IT Act, the Assessing Officer  has thought it fit to exercise of powers under Section 142(2A) of the IT  Act, it cannot be said that the Assessing Officer has committed any error  and / or illegality. It is required to be noted that impugned order has  Page 20 of 26 HC-NIC Page 20 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT been passed after given an opportunity to the petitioner ­ assessee and  having   satisfied   with   respect   to   the   complexity   and   multiplicity   of  transactions. 

[6.4] Now, so far as the contention on behalf of the petitioner ­ assessee  that   one   of   the   requirement   for   exercising   the   powers   under   Section  142(2A)   of   the   IT   Act  that   the  Assessing   Officer  must  be  satisfied   in  interest of revenue, the account is required to be audited by the Special  Auditor   is   concerned,   it   is   required   to   be   noted   that   considering   the  amended provision of Section 142(2A) of the IT Act which has come into  force w.e.f. 01.06.2013, the Special Auditor can be appointed if at any  stage of the proceedings before him, the Assessing Officer having regard  to   the   nature   and   complexity   of   the   account  of   the   assessee   and   the  interest of the revenue, is of the opinion that it is necessary so to do, he  may direct the account to be verified by the Special Auditor. Therefore,  having   regard   to   the   nature   and   complexity   of   the   account,   if   the  Assessing Officer is satisfied and / or is of the opinion that accounts are  required to be verified by the Special Auditor, he may pass such order.  Therefore, on the  aforesaid ground that the Assessing  Officer has  not  stated that the accounts are required to be audited by Special Auditor in  the   interest   of   Revenue,   the   impugned   order   is   not   required   to   be  quashed and set aside, more particularly, when it is stated in the order  that   looking   to   the   complexity   and   the   multiplicity   of   transactions,  accounts are required to be verified by the Special Auditor. Considering  the object and purpose of Section 142(2A) of the IT Act, it appears that  the accounts are required to be audited by the Special Auditor under  Section   142(2A)   of   the   IT   Act  with  a   view  to   facilitate   the  Assessing  Officer in passing the Assessment order and with a view to arrive at right  conclusion. 




                                                Page 21 of 26

HC-NIC                                        Page 21 of 26     Created On Wed Aug 16 02:21:56 IST 2017
           C/SCA/7620/2017                                                                     JUDGMENT



[6.5] Now, so far as the submission on behalf of the petitioner that the  Principal   Commissioner   of   Income   Tax   has   mechanically   granted   the  approval to the proposal made by the Assessing Officer is concerned, the  same   has   no   substance.   Learned   Counsel   appearing   on   behalf   of   the  Revenue has placed before the Court entire file from the office of the  Assessing Officer as well as the Principal Commissioner of Income Tax.  We   have   perused   the   same.   It   appears   that   a   detailed   proposal   with  reasons why in the present case the accounts of the petitioner required  special audit has been sent by the Assessing Officer. The same was sent  through   the   proper   channel   i.e.   office   of   the   Joint   Commissioner   of  Income Tax and thereafter, after preparing a detailed satisfaction note,  the   proposal   has   been   approved   by   the   Principal   Commissioner   of  Income Tax. The satisfaction note demonstrates application of mind by  the Principal Commissioner of Income Tax agreeing with the proposal of  the Assessing Officer for special audit. The proposal and the satisfaction  note has been shown to the learned Counsel appearing on behalf of the  petitioner.   Under   the   circumstances,   it   cannot   be   said   that   while  granting   approval   there   is   non­application   of   mind   by   the   Principal  Commissioner of Income Tax. By preparing a detailed satisfaction note  and   having   been   satisfied   that   in   the   present   case   looking   to   the  multiplicity and complexity of transactions and in the larger interest of  Revenue, the special audit is required, thereafter the proposal has been  approved and thereafter the Assessing Officer has passed the impugned  order. 

[6.6] Now, so far as the submission on behalf of the petitioner that the  approval   does   not   reflect   the   satisfaction   and   except   giving   approval  nothing  is mentioned in the approval is concerned, at the outset it is  required to be noted that what is produced on record is the forwarding  letter   /   communication   granting   the   approval   of   the   Principal  Page 22 of 26 HC-NIC Page 22 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT Commissioner   of   Income   Tax.   As   observed   hereinabove   there   is   a  detailed   satisfaction   note   prepared   by   the   learned   Principal  Commissioner   of   Income   Tax   which   as   observed   hereinabove  demonstrates the due application of mind. 

[6.7] Now, so far as the submission on behalf of the petitioner for the  directions issued in the impugned order of special audit under Section  142(2A) of the IT Act, special audit is not required and/or it is not the  function of the auditor is concerned, it is required to be noted that the  directions   are   required   to   be   considered   as   a   whole.   The   petitioner  cannot pick and choose one or two directions. The reasons for special  audit   is   multiplicity   and   complexity   in   the   transactions   and   in   the  interest of Revenue. As observed hereinabove 40,000 papers / material  contained in 45 gunny bags are required to be tallied and considered vis­ a­vis different persons and even the petitioner - assessee. At this stage it  is required to be noted that the petitioner has not alleged any malafides. 

[6.8] Now, so far as the submission on behalf of the petitioner that once  the Assessing Officer vide communication dated 25.11.2016 closed the  right   of   the   petitioner   to   submit   the   objections   /   further   objections,  subsequent   dealing   with   the   objections   on   28.11.2016   is   with   closed  mind is concerned, the aforesaid has no substance. What is required to  be considered is whether while making a proposal the Assessing Officer  has   dealt   with   the   objections   raised   by   the   petitioner   or   not.   Merely  because earlier on 25.11.2016, the Assessing Officer observed and /or  closed the  right  of the  assessee  to file  the  reply and thereafter haing  received the objections before sending the proposal for approval to the  Commissioner, the Assessing Officer dealt with / disposed of the same, it  cannot be said that the disposal of the objections can be said to be with  closed mind. On the contrary, if the Assessing Officer would not have  Page 23 of 26 HC-NIC Page 23 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT disposed of the objections which were received by him before proposal  was sent to the Commissioner, in that case, he would have been accused  of non­dealing with the objections. 

[6.9] Considering the aforesaid facts and circumstances and the object  and purpose of special audit under Section 142(2A) of the IT Act and  considering the object and purpose of amending section 142(2A) of the  IT   Act   and   looking   to   the   multiplicity   and   complexity   of   transactions  found from 40000 papers / material requisitioned from 42 gunny bags,  it cannot be said that the impugned order is absolutely illegal and/or  contrary to section 142(2A) of the IT Act.

At this stage it is required to be noted that the impugned order has  been passed on 15.12.2016 and the present petition has been filed on  20.02.2017. It is reported that there is a non­cooperation on the part of  the petitioner again and even he has not cooperated the Special Auditor  also. It is reported that on the basis of the material available, the Special  Auditor   has   as   such   prepared   a   report.   However,   because   of   the  pendency   of   the   petition,   no   further   steps   are   taken.   In   any   case   as  observed hereinabove, there is no illegality committed by the Assessing  Officer in ordering the special audit under section 142(2A) of the IT Act. 

[6.10] Now so far as submission made on behalf of the petitioner  that   the   Assessing   Officer   cannot   direct   special   audit   under   Section  142(2A) of the IT Act before calling for the accounts from the petitioner  in   the   assessment   proceedings   and   without   doubting   the   accounts  and/or   considering   the   complexity   in   the   accounts   is   concerned,   it   is  required to be noted that as per amended Section 142(2A) of the IT Act,  apart from the nature and complexity of the accounts, etc., even in case  of multiplicity of transactions or otherwise nature of the business activity  of the assessee and in the interests of the Revenue, the Assessing Officer  Page 24 of 26 HC-NIC Page 24 of 26 Created On Wed Aug 16 02:21:56 IST 2017 C/SCA/7620/2017 JUDGMENT can pass an order for special audit, in exercise of powers under Section  142(2A) of the IT Act. Therefore, while forming an opinion to get the  accounts audited by Special Auditor; considering the specialized nature  of   business   activities   of   the   assessee,   and/or   while   considering   the  multiplicity   of   transactions,   there   need   not   be   any   books   of   account  before the Assessing Officer. In the present case, the Assessing Officer  has thought it fit to get the account audited by the Special Auditor as  requisitioned material are to the extent of 40,000 papers in 45 gunny  bags, which were found during the search conducted of the premises of  Asharam Bapu and others and the Trust. Under the circumstances, when  large number of papers are required to be considered / verified vis­a­vis  the assessee and other persons whose names figured in the requisitioned  papers, and when considering section 142(2A) of the IT Act, when the  the Assessing Officer has thought it fit to exercise powers under Section  142(2A) of the IT Act, it cannot be said that the Assessing Officer has  committed   any   error   and/or   illegality.   Specific   reasons   are   given   so  mentioned in the show­cause notice as to why and for what purpose the  special audit is required. Therefore, in the facts and circumstances of the  case, it cannot be said that the Assessing Officer has committed any error  and/or   illegality   in   passing   the   impugned   order   of   special   audit,   in  exercise of powers under Section 142(2A) of the IT Act. 

At this stage it is required to be noted that with respect to other  assessees   who   are   alleged   to   be   connected   with   Asharam   Bapu   and  Narayan Sai Group, on the very ground order under Section 142(2A) of  the IT Act has been passed by the concerned Assessing Officer and the  petitions   (Special   Civil   Application   Nos.1266/2017   and   other   allied  petitions) challenging the order of Special Audit under Section 142(2A)  of the IT Act have been dismissed by this Court. 



         [6.11]             In view of the above and for the reasons stated above, we 


                                               Page 25 of 26

HC-NIC                                       Page 25 of 26     Created On Wed Aug 16 02:21:56 IST 2017
           C/SCA/7620/2017                                                                    JUDGMENT



see   no   reason   to   interfere   with   the   impugned   order   passed   by   the  Assessing Officer ordering special audit under Section 142(2A) of the IT  Act in exercise of powers under Article 226 of the Constitution of India. 

[7.0] In view of the above and for the reasons stated above, present  petition fails and the same deserves to be dismissed and is, accordingly,  dismissed. Notice is discharged. 

Sd/­          (M.R. SHAH, J.)  Sd/­          (B.N. KARIA, J.)  Ajay Page 26 of 26 HC-NIC Page 26 of 26 Created On Wed Aug 16 02:21:56 IST 2017