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 21, Cited by 0]

Central Information Commission

Jigen P Sharedalal vs Chief Commissioner Of Income Tax (Cca) , ... on 20 February, 2025

                             के ीय सूचना आयोग
                       Central Information Commission
                          बाबा गंगनाथ माग, मुिनरका
                        Baba Gangnath Marg, Munirka
                         नई िद      ी, New Delhi - 110067

File No: CIC/CCITA/A/2023/142554

Jigen P Sharedalal                                     .....अपीलकता/Appellant

                                         VERSUS
                                          बनाम

CPIO,
Office of the Asst. Commissioner of Income Tax,
Circle - 1(1)(1), Room No.206,
2nd Floor, Aaykar Bhawan,
Vejalpur, Ahmedabad - 380015                    .... ितवादीगण /Respondent

Date of Hearing                      :    11.02.2025
Date of Decision                     :    19.02.2025

INFORMATION COMMISSIONER :                Vinod Kumar Tiwari

Relevant facts emerging from appeal:

RTI application filed on             :    04.07.2023
CPIO replied on                      :    25.08.2023
First appeal filed on                :    01.09.2023
First Appellate Authority's order    :    19.09.2023
2nd Appeal/Complaint dated           :    12.10.2023

Information sought

:

The Appellant filed an RTI application dated 04.07.2023 (offline) seeking the following information:
"i) Details and informations regarding action if any action on basis of application dated 29th December, 2022 made by Pravin Ratilal Share and Stock Brokers Ltd (PAN AAACP9124H) which has been acknowledged by acknowledgment no. 511012210466 Page 1 of 9
ii) Details and informations regarding action if any action on basis of application dated 18th January, 2023 made by Pravin Ratilal Share and Stock Brokers Ltd (PAN AAACP9124H) which has been acknowledged by acknowledgment no. 511012210495
iii) The reasons if any for not taking any action if no action has been taken in response to above stated applications.
iv) The details and informations about higher authorities before whom a representation can be made in the matter of omission to take an action if no action has been taken and further for the redressel of the grievance on the part of the applicant."

The CPIO furnished a reply to the Appellant on 25.08.2023 stating as under:

"ln this connection, the RTI filed by you in the above mentioned case is resolved and the order u/s.154 of the IT Act, 1961 dated 10/08/2023 has been passed. Copy of the order u/s.154 of the lT Act is attached herewith.
....................
In this case, the assessee company has filed its original return of income on 29/09/2013 for A.Y. 2013-14 declaring total income of Rs. 53,58,810/. Subsequently assessment order u/s. 143(3) of the Act was passed on 12/02/2016 assessing total income of the assessee at Rs. additions/disallowances. 55,94,974/- after making certain addition/disallowances.
Thereafter, against the additions/disallowances made, the assessee preferred appeal before the Id. CIT(A). The Ld. CIT(A) partly allowed the assessee's appeal. The appeal effect against the said order was passed on 29.6.2018 and granted refund of Rs. 1,29,410/-. Further, an appeal before Hon'ble ITAT filed by the assessee. Thereafter, an order u/s 143(3) r.w.s. 254 dated 28.12.2022 has been passed assessing total income at Rs. 54,01,442/- and a demand of Rs. 21,70,201/-determined.
Further, the assessee had filed rectification application in this office on 06/07/2023 and claimed that while passing order u/s 143(3) r.w.s. 254 dated 28.12.2022 TDS was granted Rs. 1,83,790/- instead of Rs. 6,85,959 and Advance Tax of Rs. 11,00,000/- and Regular Tax of Rs. 83,080/-were not allowed. On verification, the contention of the assessee is found correct. Accordingly, the mistake apparent from record is hereby rectified u/s. 154 of the Act and the credit of the same is being given to assessee Page 2 of 9 and assessed income of the assessee remains unchanged i.e, Rs. 54,01,442/- as per order passed u/s 143(3) r.w.s. 254 dated 28.12.2022. Given credit of prepaid taxes after due verification. Recalculated interest u/s. 234A, 234B, 234C of the Act. Revised demand notice & challans are issued herewith."

Being dissatisfied, the appellant filed a First Appeal dated 01.09.2023. The FAA vide its order dated 19.09.2023, upheld the reply of CPIO. Feeling aggrieved and dissatisfied, appellant approached the Commission with the instant Second Appeal.

A written submission dated 05.02.2025 has been filed by DCIT Circle- 1(1)(1)/CPIO, Ahmedabad is taken on record. Contents of the same are reproduced below:

"...The Appellant Shri Jigen P Sharedalal*********, Ahmedabad (hereinafter referred to as "the Appellant") filed RTI Application before the CPIO and had sought the information which is reproduced verbatim as under:
I. Details and information regarding action if any action on basis of application dated December 29th, 2022 made by Pravin Ratilal Share and Stock Brokers Ltd. (PAN: ******124H) which has been acknowledged by acknowledgement no. 511012210466.
II. Details and information regarding action if any action on basis of application dated January 18th, 2023 made by Pravin Ratilal Share and Stock Brokers Ltd.(PAN: ******124H) which has been acknowledged by acknowledgement no. 511012210495.
After careful examination of the RTI Application filed by the Appellant, the CPIO disposed of the same by passing an order u/s.7(1) of the RTI Act vide No. ITBA/COM/F/17 /2023-24/10554 12922(1) dated August 25, 2023. The content of the order passed by the CPIO u/s. 7(1) of the RTI Act is reproduced as under:
In this connection, the RTI filed by you in the above mentioned case is resolved and the order u/s 154 of the IT. Act, 1961 dated 10/08/2023 has been passed. Copy of the order u/s 154 of the Act is attached herewith. The CPIO provided the information sought by the applicant as per the information available Act, 2005. with their office and considering the provisions of section 7(1) of the RTI Act, 2005.
Aggrieved by the order passed u/s.7(1) of the RTI Act by the CPIO, the appellant filed an appeal received before the FAA u/s. 19(1) of the RTI Act, 2005. The said appeal has been made on the following grounds:
Page 3 of 9
1.0 The order passed by the CPI0, Circle-1(1)(1), Ahmedabad u/s 7(1) of the RTI Act,2005 on August 25th 2023 is bad in law and contrary to the facts. 1.1 The order in fact is an eyewash because it does not provide any information but intended to mislead.
1.2 The CPIO failed to provide information sought by the appellant in response to application filed by the appellant on July 14th, 2023. 2.0 The CPIO ought to have provided information sought by the appellant which are as under and now he be directed to provide information:
i. Details and information regarding action if any action on basis of application dated December 29th, 2022 made by Pravin Ratilal Share and Stock Brokers Ltd.(PAN: *****124H) which has been acknowledged by acknowledgement no. 511012210466.
ii. Details and information regarding action if any action on basis of application dated January 18th, 2023 made by Pravin Ratilal Share and Stock Brokers Ltd.(PAN: ****124H) which has been acknowledged by acknowledgement no. 511012210495.
iii. The reasons if any for not taking any action if no action has been taken in response to the above stated applications.
iv. The details and information about higher authorities before whom a representation can be made in the matter of omission to take an action if no action has been taken and further for the redressal of the grievance on the part of the applicant.
3.0 The CPIO may be directed to provide explanation for not providing the information sought by the appellant and for making an attempt to mislead and deliberately showing defiance to provisions of the K Act, 2005 and appropriate action be initiated against the CPIO.

ln response to the first appeal fled before, First Appellate Authority, the FAA held the opinion that the CPIO rightly disposed of the RTI application received and already provided the information to the appellant. The First Appellate Authority upheld the decision of the CPIO and directed the appellant to carefully undergo the contents of the order u/s. 7(1) of the RTI Act and the order u/s.154 of the RTI Act, in which it is clearly mentioned that the Contention of the assessee is found correct and mistake apparent from record has been rectified u/s.l54 of the Act."

Relevant Facts emerged during Hearing:

The following were present:-
Appellant: Represented by Shri Deepak Soni present through video- conference.
Page 4 of 9
Respondent: Ms. Padmini Solanki, DCIT Circle 1(1)(1)/CPIO, Ahmedabad present through video-conference.
The Appellant's representative while reiterating the contents of RTI application stated that satisfactory reply has not been received by the appellant till date. The respondent by inviting attention of the Commission towards the contents of her written submission stated that reply along with requisite information including the order passed u/s. 154 of IT Act vide which the error has been rectified, and the amount was credited in the respective account. Decision:
The Commission after adverting to the facts and circumstances of the case, hearing both the parties and perusal of the records observes that as far as RTI application is concerned appropriate response has been given to the appellant by the respondent vide letter dated 25.08.2023 and again vide written submission dated 05.02.2025 which is as per the provisions of the RTI Act.
Further, the Commission would like to invite attention of the parties to a decision of Delhi High Court in W.P.(C) 340/2023 & CM APPL. 1348/2023, Central Public Information Officer vs. Kailash Chandra Moondra, wherein it has been categorically held that the Right to Information Act, 2005 and Section 138 of the Income Tax Act, 1961 deal with disclosure of information. While Right to Information Act is a general law concerning the disclosure of information by the public authorities, Section 138 of the Income Tax Act is a special legislation dealing with disclosure of information concerning the assesses. The relevant extract of the aforesaid Delhi High Court order is reproduced hereinbelow:
"He places reliance upon a Judgment dated 22.01.2024 passed by this Court in W.P.(C) 10193/2022 in the case of "CPIO/Dy. Commissioner of Income Tax HQ Exemption, New Delhi vs. Girish Mittal" wherein this Court has observed as under:
15. Applying the said ratio to the facts of the present case, Section 138 (1)(b) and Section 138 (2) of the IT Act which lays down a specific procedure relating to disclosure of information relating to a third party under the IT Act would override Section 22 of the RTI Act. The information sought for by the Respondent herein is clearly covered by Section 138(1)(b) of the IT Act. The satisfaction of Principal Chief Commissioner or Chief Commissioner or Principal Commissioner or Commissioner is, therefore, necessary before such information can be divulged. That satisfaction cannot be abrogated to any other authority under a general Act for divulging the information sought for.
Page 5 of 9
16. The said judgment has been followed by the Apex Court in Rakesh Kumar Gupta v. Income Tax Appellate Tribunal (ITAT), 2007 SCC OnLine CIC 315.
17. In Chief Information Commr. v. High Court of Gujarat, (2020) 4 SCC 702, when an issue was raised over furnishing of information of certified copies obtained from the High Court of Gujarat by invoking the provisions of the RTI Act, the Apex Court, while resorting to the Gujarat High Court Rules, has observed as under:
"35. The non obstante clause of the RTI Act does not mean an implied repeal of the High Court Rules and orders framed under Article 225 of the Constitution of India; but only has an overriding effect in case of inconsistency. A special enactment or rule cannot be held to be overridden by a later general enactment simply because the latter opens up with a non obstante clause, unless there is clear inconsistency between the two legislations. In this regard, we may usefully refer to the judgment of the Supreme Court in R.S. Raghunath v. State of Karnataka [R.S. Raghunath v.

State of Karnataka, (1992) 1 SCC 335: 1992 SCC (L&S) 286] wherein, the Supreme Court held as under: (SCC pp. 356-57, para 38).

"38. In Ajoy Kumar Banerjee v. Union of India [Ajoy Kumar Banerjee v. Union of India, (1984) 3 SCC 127: 1984 SCC (L&S) 355], Sabyasachi Mukharji, J. (as his Lordship then was) observed thus : (SCC p. 153, para 38).
"38. ... As mentioned hereinbefore if the Scheme was held to be valid, then the question what the general law is and what is the special law and which law in case of conflict would prevail would have arisen and that would have necessitated the application of the principle "generalia specialibus non derogant". The general rule to be followed in case of conflict between the two statutes is that the later abrogates the earlier one. In other words, a prior special law would yield to a later general law, if either of the two following conditions is satisfied:
"(i) The two are inconsistent with each other.
(ii) There is some express reference in the later to the earlier enactment."

If either of these two conditions is fulfilled, the later law, even though general, would prevail.'"

(emphasis supplied)
18. Applying the said analogy to the facts of the present case, Section 138(1)(b) of the IT Act which specifically states that information relating to an assessee can only be supplied subject to the satisfaction of Principal Chief Commissioner or Chief Page 6 of 9 Commissioner or Principal Commissioner or Commissioner, as the case may be, would prevail over Section 22 of the RTI Act.
19. The issue raised herein has been settled by a Bench of three Member Bench of the CIC which, in the opinion of this Court, is binding on the Bench which has passed the impugned order. A Bench of three Commissioners of the CIC in G.R. Rawal v. Director General of Income Tax (Investigation), 2008 SCC OnLine CIC 1008, while considering the very same issue has observed as under:
"15. Thus, both the Right to Information Act, 2005 and Section 138 of the Income Tax Act, 1961 deal with disclosure of information. While Right to Information Act is a general law concerning the disclosure of information by the public authorities, Section 138 of the Income Tax Act is a special legislation dealing with disclosure of information concerning the assesses. This Commission in "Rakesh Kumar Gupta v. ITAT, decided on 18th September 2007 decided by a Full Bench, has dealt with the issue of applicability of special law to the exclusion of the general law. The Commission has relied upon the Hon'ble Apex Court's decision in "Chandra Prakash Tiwari v. Shakuntala Shukla -- AIR 2002 SC 2322". The following two paragraphs from the said decision of the Commission are pertinent and quoted below:
37. A special enactment or Rule, therefore, cannot be held to be overridden by a later general enactment or simply because the latter opens up with a nonobstante clause unless there is clear inconsistency between the two legislations -- one which is later in order of time and the other which is a special enactment. This issue came again for consideration before the Hon'ble Apex Court in Chandra Prakash Tiwari v. Shakuntala Shukla -- AIR 2002 SC 2322 and the Hon'ble Supreme Court quoted with approval the Broom's Legal Maxim in reference to two Latin Maxims in the following words:
"It is then, an elementary Rule that an earlier Act must give place to a later, if the two cannot be reconciled - lex posterior derogate priori - non est novum ut priores leges ad posteriors trahantur (Emphasis supplied) - and one Act may repeal another by express words or by implication; for it is enough if there be words which by necessary implication repeal it. But repeal by implication is never to be favoured, and must not be imputed to the legislature without necessity, or strong reason, to be shown by the party imputing it. It is only effected where the provisions of the later enactment are so inconsistent with, or repugnant to, those of the earlier that the two cannot stand together2; unless the two Acts are so plainly repugnant to each other that effect cannot be given to both at the same time a repeal cannot Page 7 of 9 be implied; and special Acts are not repealed by general Acts unless there be some express reference to the previous legislation, or a necessary inconsistency in the two Acts standing together, which prevents the maxim generalia specialibus non derogant (Emphasis supplied) from being applied. For where there are general words in a later Act capable of reasonable application without being extended to subjects specially dealt with by earlier legislation, then, in the absence of an indication of a particular intention to that effect, the presumption is that the general words were not intended to repeal the earlier and special legislation, or to take away a particular privilege of a particular class of persons."

38. In the aforesaid case, the Hon'ble Apex Court also cited with approval an earlier decision in Maharaja Pratap Singh Bahadur v. Thakur Manmohan Dey - MANU/SC/0202/1966, in which it was indicated that an earlier special law cannot be held to have been abrogated by mere implication. That being so, the argument regarding implied repeal has to be rejected for both the reasons set out above."

Propriety demanded that the CIC ought to have followed the opinion of the larger Bench, which is binding on it.

8. In view of the above, the writ petition is allowed."

In view of the above observations made by the Hon'ble Delhi High Court, the Commission is not inclined to intervene in the matter.

The appeal is disposed of accordingly.

Vinod Kumar Tiwari (िवनोद कु मार ितवारी) Information Commissioner (सूच ना आयु ) Authenticated true copy (अिभ मािणत स!ािपत ित) (S. Anantharaman) Dy. Registrar 011- 26181927 Date Page 8 of 9 Copy To:

The FAA, Office of the Joint Commissioner of Income Tax, Circle - 1(1)(1), Room No. 206, 2nd Floor, Aaykar Bhawan, Vejalpur, Ahmedabad - 380015 Page 9 of 9 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-
Nil Powered by TCPDF (www.tcpdf.org)