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 15, Cited by 39]

Gujarat High Court

Shree Tharad Jain Yuvak Mandal And Anr. vs Income Tax Officer on 8 April, 1999

Equivalent citations: [2000]242ITR612(GUJ)

Author: A.R. Dave

Bench: A.R. Dave

JUDGMENT
 

 Rajesh Balia, J.  
 

1. Heard the learned counsel for the parties.

2. The petitioner is a trust assessed to income-tax in the status of an AOP. The petitioner filed return of income for the asst. yr. 1985-86, declaring gross total income of Rs. 2,52,826 and deducting therefrom a sum of Rs. 1,50,785 being a expenses incurred on the objects of the trust as well as of capital nature. Out of remaining balance of Rs. 1,02,041, the petitioner had transferred an amount of Rs. 90,000 to Upashraya Bhavan Fund Account which was an earmarked fund and claimed the said amount as exempt from income-tax under s. 11(2) of the IT Act, 1961 ('the Act'). The claim of the assessee was allowed. It appears that thereafter objection was raised by the audit informing the Department that the trust has not obtained permission of the AO under s. 11(3A) of the Act and as such, exemption under s. 12 should not have been allowed. The period for taking remedial action, on receiving audit objection, under s. 263, had expired and the concerned ITO and Dy. CIT, having not suggested action under s. 154, recourse to s. 147 was suggested by the Dy. CIT (Audit). That is apparent from Annexure I appended to the petition which is a letter of the audit officer and Annexure-J which are the contents of the letter of the Dy. CIT (Audit), Ahmedabad. In pursuance thereof, notice under s. 148 was issued initiating proceedings for reassessment on 2nd January, 1991. The petitioner challenged that notice by Special Civil Appln. No. 1228 of 1991. During the pendency of that proceeding, notice dt. 2nd January, 1991 was withdrawn and the Court recorded in its order dt. 11th March, 1991, while disposing of SCA No. 1228 of 1991, that the impugned notice is intended to be withdrawn with liberty to issue a fresh notice in accordance with law. In view of the fact that the impugned notice is intended to be withdrawn, the petitioner does not intend to press the present application by reserving right to take appropriate action if needed against the proposed notice.

3. Thereafter, the impugned notice was issued on 29th July, 1991 under s. 148 of the Act. On demand, reasons that have been recorded for assuming jurisdiction to initiate proceedings under s. 147 were supplied to the petitioner, which reads as under :

"During the previous year relevant to the asst. yr. 1985-86, the assessee-trust has transferred the amount of Rs. 3,23,817 from the specific fund account known as Rajendra Suri Sevadhyay Mandir Makan Fund to the corpus fund of the trust. This amount was surplus of donations received for the purpose of construction of Rajendra Suri Mandi and the assessee claimed exemption under s. 122 r/w s. 2(24)(iia). The specific case for which the amount transferred to corpus is not on record. No directions from the donors for the diversion of funds were obtained. The permission of ITO for diversion of donation from the one fund to another as required under s. 11(3A) also not obtained. The amount of Rs. 3,23,817 is, therefore, required to be taxed as the income of the trust. In the circumstances, the assessee has been allowed an excessive relief to the extent of Rs. 3,23,817. I have, therefore, reason to believe that the income to the extent of Rs. 3,23,817 has escaped assessment within the meaning of s. 147 of the Act."

4. The learned counsel, amongst other grounds, urged that the impugned notice has been issued on 29th July, 1991 after the expiry of 4 years from the end of the relevant asst. yr. 1985-86. This being not a case where the reassessment is sought on the basis of failure on the part of the assessee to disclose truly and fully all material facts necessary for the assessment, the assumption of jurisdiction is beyond a period of limitation and, therefore, cannot be sustained.

5. No reply has been filed. The learned counsel for the respondents has relied upon the reasons recorded in furtherance of his submission that satisfaction as to escapement of income from assessment has been bona fide reached on the basis of material before it, independent of the audit objection, by the AO and, therefore, initiation of reassessment was justified.

6. We have given our anxious consideration to the contentions raised before us. It is undoubtedly true that where there is no failure on the part of the assessee to disclose truly and fully all material facts which are necessary for assessment, the AO cannot assume jurisdiction to initiate proceedings for assessment/reassessment of income for any assessment year beyond a period of four years from the end of the relevant assessment year in respect of which recourse to ss. 147 and 148 is taken.

7. Section 147, which provides for assessment or reassessment of income or recomputation of the loss or depreciation allowance, as the case may be, for any assessment year subject to the provisions of ss. 148 to 153 to the extent relevant for present purposes reads as under :

"147. Income escaping assessment. - If the AO has reason to believe that any income chargeable to tax has escaped assessment for any assessment year, he may, subject to the provisions of ss. 148 to 153, assess or reassess such income and also any other income chargeable to tax which has escaped assessment and which comes to his notice subsequently in the course of the proceedings under this section, or recompute the loss or the depreciation allowance or any other allowance, as the case may be, for the assessment year concerned(...):
Provided that where an assessment under sub-s. (3) of s. 143 or this section has been made for the relevant assessment year, no action shall be taken under this section after the expiry of four years from the end of the relevant assessment year, unless any income chargeable to tax has escaped assessment for such assessment year by reason of the failure on the part of the assessee to make a return under s. 139 or in response to a notice issued under sub-s. (1) of s. 142 or s. 148 or to disclose fully and truly all material facts necessary for his assessment, for that assessment year."

8. A perusal of the aforesaid provision goes to show that under the proviso to s. 147, the foundation of conferring jurisdiction on the AO to assess or reassess the income for any assessment year beyond the end of four years from the end of relevant assessment year must be omission or failure on the part of an assessee to make a return under s. 139 for any assessment year or to disclose fully and truly all material facts necessary for his assessment for that year and that the ITO has reason to believe that the income chargeable to tax has escaped assessment for that year. In the absence of any such omission or failure on the part of the assessee, taking action for assessment or reassessment is not permissible for any year after the expiry of four years from the relevant assessment year.

9. The scope of the assessee's duty to disclose fully and truly all material facts necessary for assessment in the context of the provisions of s. 34 of the Indian IT Act, 1922 has been succinctly stated by the Supreme Court by their Lordships in Calcutta Discount Co. Ltd. vs. ITO (1961) 41 ITR 191 (SC) : TC 51R.779. The Court observed :

"There can be no doubt that the duty of disclosing all the primary facts relevant to the decision of the question before the assessing authority lies on the assessee ......"

10. The Court further said, -

"Does the duty, however, extend beyond the full and truthful disclosure of all primary facts ? In our opinion, the answer to this question must be in the negative. Once all the primary facts are before the assessing authority, he requires no further assistance by way of disclosure. It is for him to decide what inferences of facts can be reasonably drawn and what legal inferences have ultimately to be drawn. It is not for somebody else-far less the assessee-to tell the assessing authority what inferences, whether of facts or law, should be drawn ...."

11. Considering this, we find that the reasons which are required to be recorded in writing before issuance of notice and provide an opening to the window to the process of reasoning with which the AO comes to hold belief about the escapement of assessment of income and the reasons therefor are concerning transfer of an amount of Rs. 3,23,817 from a specific fund account known as Rajendra Suri Sevadhyay Mandir Makan Fund to the corpus fund of the trust. The claim of the assessee to exemption was under s. 12, r/w s. 2(24)(iia) of the Act. Specific purpose for which the amount was transferred to corpus is not on record. Proposed disallowance of the assessee's claim to exemption is stated to be for the reason that permission of the ITO for diversion of donation from one fund to another as required under s. 11(3A) has not been obtained. From the document, Annexure-C, which is the letter dt. 28th March, 1990 written by the ITO to the CIT states, while narrating the gist of audit objection, the following excerpt is noticeable :

"On verification of the record attached with the return of income revealed that the construction work of the Rajendra Suri Mandir has been completed and the surplus amount of Rs. 3,23,817 was transferred to the corpus fund of the trust and claimed exemption under s. 12 r/w s. 2(24)(iia) of the IT Act and was allowed treating the aforesaid amount as the corpus of the trust."

12. This clearly gives out that primary and material facts necessary for dealing with the said transfer of funds from one fund to another were disclosed to the AO during the course of assessment for the asst. yr. 1985-86. Exemption was claimed on that basis and exemption has been granted with reference to s. 12, r/w s. 2(24)(iia). Thus, it was clearly a case where on primary facts having been disclosed, the AO has failed to draw legal inferences or to gather subsidiary material, if at all, required for the purpose of applying law and was a case falling within the province of the proviso to s. 147. That being so, the conclusion is inescapable that the notice issued on 29th July, 1991 was beyond the expiry of four years from the end of the relevant asst. yr. 1985-86 which would end on 31st March, 1986. The period for initiating proceedings under s. 147 would expire on 31st March, 1990.

13. Accordingly, the impugned notice is quashed. The petition is allowed. Rule is made absolute.

14. There shall be no order as to costs.