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 0, Cited by 1]

Andhra HC (Pre-Telangana)

Commissioner Of Income-Tax, A.P.-I, ... vs Tharmandal Builders (P) Ltd., 113, ... on 1 July, 2014

Bench: L. Narasimha Reddy, Challa Kodanda Ram

       

  

  

 
 
 HONBLE SRI JUSTICE L. NARASIMHA REDDY AND HONBLE SRI JUSTICE CHALLA KODANDA RAM                     

ITTA.No.106 of 2001and batch 

01-07-2014 

Commissioner of Income-Tax, A.P.-I, Hyderabad.  Appellant  

Tharmandal Builders (P) Ltd., 113, Taramandal Complex, Saifabad, Hyderabad.   
Respondent  

Counsel for the Appellant:Sri S.R. Ashok,
                           Learned Sr. Standing Counsel for
                           the Income Tax.

Counsel for the respondents : None

<Gist:

>Head Note: 
        
?Cases referred:
2010 (321) ITR 362 SC 


HONBLE SRI JUSTICE L. NARASIMHA REDDY         
AND  
HONBLE SRI JUSTICE CHALLA KODANDA RAM           

I.T.T.A. Nos.106 of 2001; 128 of 2001 and 129 of 2001

COMMON JUDGMENT:

- (per LNR,J) The subject matter of this batch of appeals is the block assessments. The assessees were submitting the returns year after year. However on the basis of searches conducted vis-a-vis assessees block assessments, covering a decade preceding the date of search, were made. The items of income in the form of investments that were noticed in the search were sought to be included and that in turn resulted in levy of Income Tax.

The assessees pleaded that the so called information, said to have been unearthed in the course of search, was already reflected in the profit and loss account of the concerned assessment years and in that view of the matter, it cannot be said that there was any concealment or non disclosure on their part and they wanted the proceedings to be dropped. The Assessing authority, however, passed orders by including the items of undisclosed income, said to have been noticed during the search. Aggrieved by the orders of block assessment, the assessees filed appeals before the Hyderabad Bench of Income Tax Appellate Tribunal (in short the Tribunal). Through a common order dated 31.01.2001, the Tribunal allowed the batch of appeals setting aside the assessment orders passed in respect of block assessments. Hence these batch of three appeals, by the revenue.

Heard Sri S.R.Ashok, learned Standing Counsel for the Income Tax Department. None appeared for the assessees.

Whenever searches are undertaken by the concerned authorities of Income Tax Department, the inevitable consequence that follows is that a block assessment covering a decade, immediately preceding the date of search must be made. The manner in which the assessment in such cases, must be made, is indicated in Section 158 BB, occurring in Chapter XIV-B of the Act. The prescribed procedure was followed by the Income Tax Officer and he added certain items after verifying the orders of assessment of the corresponding period. The orders passed by him disclose that the so called undisclosed cash credits were noticed on a verification of the books of accounts, submitted by the assesses in the earlier assessment years. In other words, the search did not result in the recovery of any material, which did not find place in the returns submitted by the assessees for the respective years.

In ACIT Vs. Hotel Blue Moon the Honble Supreme Court categorically held that an occasion to undertake an exercise under Section 158 BB of the Act would arise only when the search resulted in recovery of any material information, which did not form part of the returns submitted by the assessee. In other words, if the basis for the assessing authority to include the items of block assessment order in the entries in income or cash credits in the books of account or other information that was taken into account in regular returns for the block assessment period, the exercise becomes untenable.

In the instant case, the Tribunal recorded a categorical finding to the effect that all the items of cash credits alleged against the respondents were reflected in the books of accounts referable to the concerned assessment years. That being the case, the very justification for making block assessment and thereby the passing of assessment order becomes shaky. The Tribunal has taken correct view in the matter and based its conclusions on the relevant precedents. Therefore, we do not find any basis to interfere with the order under appeal.

Therefore, all the appeals are dismissed. There shall be no order as to costs.

__________________________ L. NARASIMHA REDDY, J ____________________________ CHALLA KODANDA RAM, J Date:01.07.2014