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 18, Cited by 115]

Delhi High Court

Commissioner Of Income-Tax, Delhi-Ii vs Ravi Kant Jain on 15 March, 2001

Equivalent citations: 2001IVAD(DELHI)710, 91(2001)DLT764, 2001(59)DRJ741

Bench: Arijit Pasayat, D.K. Jain

ORDER

Arijit Pasayat.C.J. (Oral)

1. This is an appeal under Section 260A of the Income-tax Act, 1961 (in short the Act). Challenge in the appeal is to the conclusions of the Income-tax Appellate Tribunal, New Delhi (in short 'Tribunal') arrived at in ITA (SS) No.70/Del/96 holding that provisions relating to block assessment in terms of Section 158BA are not applicable to the facts of the case.

2. Factual scenario so far as relevant is as follows:

Search and seizure operations were conducted on a business group known as Kohli Group on 1st, November, 1996. As it was noticed that assessed was having close links with the said group, a search under Section 132 of the Act was also conducted at the residential premises of the assessed on 30th November, 1996. assessed was found to be engaged in the business of property dealing, as his main source of income was found to be commission earned for making arrangements for hiring out or letting out properties and from purchase and sale of immovable properties. Assessing Officer issued notice under Section 158BC of the Act on 10th June, 1997 calling upon the assessed to file return for the block period ending on 30th November, 1996. assessed filed return stating that there was no undisclosed income for the block period. Assessing officer issued a detailed questionnaire based on the materials which were found during the search and were seized. assessed filed his reply. During the block assessment proceedings, Assessing Officer was of the view that the seized materials and the books of account were of complex nature. Therefore, after getting approval from the Commissioner of Income-tax Delhi-II, New Delhi(in short 'Commissioner'), Assessing Officer appointed a firm of Chartered Accountants as special auditors in terms of the order under Section 142(2A) of the Act. Special audit was completed and report was submitted on 14th May, 1998. assessed was given opportunity to have his say as to why addition should not be made on the basis of views relating to issues referred to by the special auditors as well as on the seized material. assessed submitted his reply and took the stand that there was no scope for making any addition. assessing Officer was of the view that the income was to be taxed as business income and not as capital gains as claimed by assessed. Accordingly, block assessment was made. Matter was challenged in appeal before the Tribunal. On consideration of the factual background, Tribunal came to hold that the case was in the nature of mere change of opinion and is not relatable to any seized material. Such conclusion is the subject-matter of challenge in the appeal.

3. We have heard learned counsel for parties. In this appeal, it has been stated that Tribunal was not justified in deleting the additions made by the Assessing Officer as un-disclosed income on the ground that additions could not be termed as un-disclosed income within the meaning of Clause (b) of Section 158B of the Act. Learned counsel for Revenue with reference to the order passed by the Assessing Officer submitted that special auditor was appointed to indicate its views vis-a-vis the seized material and, therefore, it cannot be said that the income as determined was not on the basis of any seized material but on the basis of change of opinion. Learned counsel for the assessed, on the other hand, submitted that Assessing Officer proceeded on the basis that the only question which needs to be decided was whether in the block assessment period an income which was hitherto being returned under a particular section of the Act could be brought to tax under different heads of income as contemplated in the Act.

4. Section 158B is a part of Chapter XIV-B dealing with special procedure for assessment of search cases. The Chapter contains Section 158B to Section BH. 'Block period' and 'un-disclosed income' have been defined in clauses (a) & (b) to Section 158B, for the purpose of the Chapter. We are concerned with the definition of 'un-disclosed income'. The provision in its entirety reads as follows:

"(b) "undisclosed income" includes any money, bullion, jewellery or other valuable article or thing or any income based on any entry in the books of account or other documents or transactions, where such money, bullion, jewellery, valuable article, thing, entry in the books of account or other document or transaction represents wholly or partly income or property which has not been or would not have been disclosed for the purposes of the Act."

5. Section 158BA deals with assessment of undisclosed income as a result of search. Said provision reads as follows:

"158BA(1) Notwithstanding anything contained in any other provisions of this Act, where after the 30th day of June, 1995, a search is initiated under Section 132 or books of account, other documents or any assets are requisitioned under section 132A in the case of any person, then, the Assessing officer shall proceed to assess the undisclosed income in accordance with the provisions of this Chapter.
(2) The total undisclosed income relating to the block period shall be charged to tax, at the rate specified in section 113, as income of the block period irrespective of the previous year or years to which such income relates and irrespective of the fact whether regular assessment for any one or more of the relevant assessment years is pending or not.

Explanation:- For the removal of doubts, it is hereby declared that -

(a) the assessment made under this chapter shall be in addition to the regular assessment in respect of each previous year included in the block period;
(b) the total undisclosed income relating to the block period shall not include the income assessed in any regular assessment as income of such block period;
(c) the income assessed in this Chapter shall not be included in the regular assessment of any previous year included in the block period.
(3) Whether the assessed proves to the satisfaction of the Assessing Officer that any part of income referred to in sub-section (1) relates to an assessment year for which the previous year has not ended or the date of filing the return of income under sub-section (1) of section 139 for any previous year has not expired, and such income or the transactions relating to such income are recorded on or before the date of the search or requisition in the books or account or other documents maintained in the normal course relating to such previous years, the said income shall not be included in the block period."

6. The procedure for block assessment is indicated in Section 158BC. The said provision reads as follows:

"158BC. Where any-search has been conducted under Section 132 or books of account, other documents or assets are requisitioned under Section 132A, in the case of any person, then-
(a) the Assessing Officer shall-
(i) in respect of search initiated or books of account or other documents or any assets requisitioned after the 30th day of June, 1995, but before the 1st day of January, 1997, serve a notice to such person requiring him to furnish within such time not being less than fifteen days;
(ii) in respect of search initiated or books of account or other documents or any assets requisitioned on or after the 1st day or January, 1997, serve a notice to such person requiring him to furnish within such time not being less than fifteen days but not more than forty five days, as may be specified in the notice a return in the prescribed form and verified in the same manner as a return under clause(i) of sub-section (1) of section 142, setting forth his total income including the undisclosed income for the block period:
Provided that no notice under section 148 is required to be issued for the purpose of proceeding under this Chapter:
Provided further that a person who has furnished a return under this clause shall not be entitled to file a revised return;
(b) the Assessing Officer shall proceed to determine the undisclosed income of the block period in the manner laid down in section 158BB and the provisions of section 142, sub-sections (2) and (3) of section 143 and section 144 shall, so far as may be, apply;
(c) the Assessing Officer, on determination of the undisclosed income of the block period in accordance with this Chapter, shall pass an order of assessment and determine the tax payable by him on the basis of such assessment;
(d) the assets seized under section 132 or requisitioned under section 132A shall be retained to the extent necessary and the provisions of section 132B shall apply subject to such modifications as may be necessary and the references to "regular assessment" or "reassessment" in section 132B shall be construed as references to "block assessment".

The assessment of 'un-disclosed income' as defined in Section 158B(b) is only relatable to material found as a result of search. Unless the materials are unearthed as a result of search, there is no question of assessment of un-disclosed income in terms of Section 158BA in Chapter XIV-B.

7. Sub-section (1) of Section 158BA starts with a non-obstante clause. With effect from 1st July, 1995 said Section has overriding effect over other provisions of the Act. Clause (a) of the Explanation to Section 158BA(2) postulates that assessment made under Chapter XIV-B shall be in addition to the regular assessment in respect of each previous year included in the block period. Clause (b) of the Explanation Further clarifies the position that total undisclosed income relating to block period shall not include income assessed in any regular assessment as income of related block period. Clause (c) puts as ban on treating any income assessed under the 'block assessment' so as to form part of regular assessment of any previous year included in the 'block period'.

8. Special procedure of Chapter XIV-B is intended to provide a mode of assessment of undisclosed income which has been detected as a result of search. As the statutory provisions go to show, it is not intended to be a substitute for regular assessment. Its scope and ambit is limited in that sense to materials unearthed during search. it is in addition to regular assessment already done or to be done. Assessment for block period can only be done on the basis of evidence found as a result of search or requisition of books of accounts or documents and such other materials or information as are available with the Assessing Officer. Evidence found as a result of search is clearly relatable to Sections 132 and 132A.

9. At this juncture, it would be relevant to take note of the basis on which Assessing Officer proceeded. In paragraph 9.1 of the order of assessment he has, inter alia, held as follows:

"The basic point revolves around the issue that whether in the block assessment period it could be considered about the income which has been hitherto being returned under particular section of the I.T.Act could be brought to tax under different heads of income as contemplated under the I.T.Act. Section 14 of the I.T.Act enumerates the heads of income and inter alia provides that save as otherwise provided by the Act all income shall for the purpose of charge of income tax and computation of total income be classified under the heads "A" to "F". Part-B refers to profits and gains of business or profession and Part-E refers to the capital gains."

In other words, he was proceeding with the scope of the assessment and was not really addressing himself as to the scope of exercising jurisdiction under Chapter XIV-B and Section 158BA. Tribunal, on analysis of the materials placed before it, has recorded the following finding :

"In the case in hand admittedly un-disclosed income is not on the basis of any search material but on the basis of change of opinion, particularly on the basis of report of special auditors who had given different colour to the existing facts which stood assessed by the Income-tax authorities in the earlier assessment orders."

(emphasis provided) Admitted position before the Tribunal was that the un-disclosed income was not determined on the basis of any search material. That being the position, Tribunal was justified in its view that Section 158BA had no application to the facts of the case. Inevitable conclusion is that no substantial question of law arises out of the order of Tribunal which needs adjudication. The appeal is dismissed.