Bombay High Court
The Commissioner Of Income Tax vs Divine Holdings Pvt. Ltd on 7 March, 2012
Author: D.Y.Chandrachud
Bench: D.Y. Chandrachud, M.S. Sanklecha
PNP 1/11 ITXA3334-2010.sxw
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INCOME TAX APPEAL NO.3334 OF 2010
The Commissioner of Income Tax-
Central II, Mumbai ..Appellant.
versus
Divine Holdings Pvt. Ltd. ..Respondent.
.....
Mr. A.R. Malhotra with Ms. Padma Divakar for the Appellant.
Mr. R.A. Shaikh for the Respondent.
......
CORAM : DR.D.Y.CHANDRACHUD &
M.S. SANKLECHA, JJ.
ig 7 March 2012.
ORAL JUDGMENT (Per. DR.D.Y.CHANDRACHUD, J.) :
1. This Appeal arises from a decision of the Income Tax Appellate Tribunal dated 3 November 2009; the Assessment Year in question being Assessment Year 2005-06. The Appeal raises the following substantial questions of law :
"1. Whether on the facts and in the circumstances of the case, the Tribunal, in law, was right in holding that the assessee being a notified person under the Special Court (Trial of Offences relating to Transactions in Securities) Act, 1992 is not liable to pay interest u/s. 234A, 234B, & 234C of the IT Act, 1961;
2. Whether on the facts and in the circumstances of the case and in law, the Tribunal was right in holding that interest under Sections 234A, 234B & 234C is not chargeable in the assessee's case being notified person under Special Court (Trial of Offences relating to Transactions in Securities) Act, 1992 without appreciating that the said Act has not ruled that the provisions of Sections 234A, 234B, and 234C are not applicable to the notified persons or they are exempted from the liability of payment of interest under these sections of Income Tax Act, 1961."
2. The Appeal is admitted on the aforesaid questions and is taken up for hearing and final disposal by consent.
::: Downloaded on - 09/06/2013 18:16:26 :::PNP 2/11 ITXA3334-2010.sxw
3. The assessee is a notified person under the Special Court (Trial of Offences relating to Transactions in Securities) Act 1992. The assets of the assessee including its bank accounts were attached and vested in the Custodian under the Act. The return of income for Assessment Year 2005-06 which was due on 31 October 2005 was filed on 26 February 2007 declaring a total income of Rs.37.54 lacs. The assessment was completed under Section 143(3) on 13 December 2007, determining a total income of Rs.45.73 lacs. The Commissioner (Appeals) disposed of the appeal by an order dated 29 August 2008. The Commissioner held that the provisions of Sections 234A, 234B and 234C of the Income Tax Act, 1961 were mandatory. In appeal, the Tribunal relied upon its decision in the case of Orion Travels Private Limited rendered on 9 October 2009, in coming to the conclusion that interest under Sections 234A, 234B and 234C should not be levied on the assessee for the Assessment Year under reference. The appeal filed by the Revenue from the decision of the Income Tax Appellate Tribunal in the case of Orion Travels Private Limited (supra) is also before the Court in this batch of appeals which has been heard together.
4. Counsel appearing on behalf of the Revenue urges that -
(i) The provisions of Sections 234A, 234B and 234C are mandatory in nature;
(ii) The decision of the Tribunal in Orion Travels relied on the view taken by the Special Court to the effect that no interest could be imposed on a notified party for the non-fulfillment of an act which a notified party is prevented from doing by reason of the Special Court Act. This would include the liability to pay interest under Section 234B;
(iii)The Tribunal, however, it was urged, did not consider the judgment of the Supreme Court in Harshad Shantilal Mehta v.
Custodian1 which specifically took the view that interest or 1 (1998) 231 ITR 871.
::: Downloaded on - 09/06/2013 18:16:26 ::: PNP 3/11 ITXA3334-2010.sxw
penalty for any action or default after the date of the
notification would not be covered by the Special Court Act. The Special Court, according to the judgment of the Supreme Court, is required to consider this question only from the point of view of distribution of any part of the surplus assets in the hands of the custodian after the discharge of liabilities under Section11(2)
(a) and 11(2)(b) of the Special Court Act. That, however, would have no bearing on the principal question as regards the liability to pay interest under Sections 234A, 234B and 234C as the case may be, which does not fall within the domain of the Special Court;
(iv)The Central Board of Direct Taxes has issued a direction on 26 June 2006 in pursuance of the provisions of Section 119(2)(a) of the Income Tax Act, 1961, regarding the waiver of interest under Sections 234A, 234B and 234C by which the Chief Commissioner of Income Tax has been vested with the power to reduce or waive interest charged under those provisions in certain specified cases. Consequently, a remedy would still be open to the notified party to apply to the Chief Commissioner for a waiver or reduction of interest in terms of the directions issued on 26 June 2006.
5. On the other hand, it has been urged on behalf of the Respondent that -
(i) The provisions of the Special Court Act would override the provisions of the Income Tax Act, 1961;
(ii) A notified person by virtue of the notification under Section 3 of the Special Court Act loses right and control over his assets and is unable to discharge his statutory obligations as a result of a legal disability cast upon him;
(iii)Interest under Sections 234A, 234B and 234C enjoys the last priority in payment under Section 11(2)(c). Reliance was sought to be placed on the decisions of the Supreme Court in Tax ::: Downloaded on - 09/06/2013 18:16:26 ::: PNP 4/11 ITXA3334-2010.sxw Recovery Officer v. Custodian2 and in Solidaire India Limited v. Fairgrowth Financial Services Ltd.3.
6. In Harshad Shantilal Mehta (supra) the decision of the Supreme Court dwelt on six questions of which two, questions 5 and 6, have a bearing on the issues which arise in this appeal. Those questions were :
i) Whether the expression 'tax' in Section 11(2)(a) of the Special Court (Trial of Offences relating to Transactions and Securities) Act 1992 includes penalty or interest; and
ii) Whether the Special Court has the power to absolve a notified person from the payment of penalty or interest from the period subsequent to the date of the notification under Section 3. In the alternative, is the notified person liable to pay interest or penalty arising from his inability to pay tax after his notification.
7. As regards the first of the aforesaid two questions, the Supreme Court held that the expression 'tax' under Section 2(43) of the Income Tax Act, 1961 is a concept which is distinct from penalty and interest since tax within the definition does not include penalty or interest. The provisions for the imposition of penalty and interest are distinct from those for the imposition of tax. The Supreme Court therefore held that neither penalty nor interest can be considered as tax within the meaning of Section 11(2)(a) of the Special Court Act. On the second question, the Supreme Court held that interest or penalty for any action or default after the date of the notification, are not covered by the Special Court Act. The Supreme Court held that a taxing statute is a code in itself for the imposition of tax, penalty or interest. Hence, the remedy of a notified person who is assessed to penalty or interest after the notified period would be to move the appropriate authority under the taxing statute in that connection. In that context the Supreme Court held as follows :
2 (2007) 7 SCC 461 3 (2001) 3 SCC 71.::: Downloaded on - 09/06/2013 18:16:26 :::
PNP 5/11 ITXA3334-2010.sxw
"If it is open to him under the relevant taxing statute to
contend that he was unable to pay his taxes on account of the attachment of all his properties under the Special Court Act, and that there is a valid reason why penalty or interest should not be imposed upon him after the date of notification, the concerned authorities under the Taxing Statute can take notice of these circumstances in accordance with law for the purpose of deciding whether penalty or interest can be imposed on the notified person. The Special Court is required to consider this question only from the point of view of distributing any part of the surplus assets in thehands of the Custodian after the discharge of liabilities under Section 11(2)(a) and 11(2)(b). The Special Court has full discretion under Section 11(2)(c) to decide whether such claim for penalty or interest should be paid out of any surplus funds in the hands of the Custodian."
8. After the decision of the Supreme Court, a direction has been issued by the Central Board of Direct Taxes under Section 119(2)(a) of the Income Tax Act, 1961 on 26 June 2006 directing that the Chief Commissioner of Income Tax and the Director General may reduce or waive interest charged under Sections 234A, 234B or 234C in the classes of cases or of income specified in paragraph 2 or the order for the period and to the extent that the Chief Commissioner / Director General may deem fit. However, it has been directed that no reduction or waiver of interest shall be ordered unless the assessee files a return of income for the relevant Assessment Year and pays the entire income tax due on the income as assessed. Both the authorities may impose any other conditions as deemed fit for reduction or waiver of interest. Paragraph 2 of the direction contains classes of income or classes of cases in which reduction or waiver of interest under Section 234A, 234B or 234C can be considered and which are as follows :
"(a) Where during the course of proceedings for search and seizure under section 132 of the Income-tax Act, or otherwise, the books of account and other incriminating documents have been seized, and the assessee has been unable to furnish the return of income of the previous year, during which the action under section 132 has taken place, within the time specified in this behalf, and the Chief Commissioner / Director-General is satisfied, having regard to the facts and circumstances of the case, that the delay in furnishing such return of income cannot reasonably be attributed to the assessee.::: Downloaded on - 09/06/2013 18:16:26 :::
PNP 6/11 ITXA3334-2010.sxw
(b) Any income chargeable to income-tax under any head of income other than "Capital gains" is received or accrued after due date of payment of the first or subsequent installments of advance tax which was neither anticipated nor was in the contemplation of the assessee, and the advance tax on such income is paid in the remaining installment or installments, and the Chief Commissioner/ Director-General is satisfied on the facts and circumstances of the case that this is a fit case for reduction or waiver of the interest chargeable under section 234C of the Income-tax Act.
(c) Where any income was not chargeable to income-tax in the case of an assessee on the basis of any order passed by the High Court within whose jurisdiction he is assessable to income-
tax, and as a result, he did not pay income-tax in relation to such income in any previous year, and subsequently, in consequence of any retrospective amendment of law or the decision of the Supreme Court of India, or as the case may be, a decision of a larger Bench of the jurisdictional High Court (which was not challenged before the Supreme Court and has become final), in any assessment or reassessment proceedings the advance tax paid by the assessee during such financial year is found to be less than the amount of advance tax payable on his current income, and the assessee is chargeable to interest under section 234B or section 234C, and the Chief Commissioner/ Director-
General is satisfied that this is a fit case for reduction or waiver of such interest.
(d) Where a return of income could not be filed by the assessee due to unavoidable circumstances and such return of income is filed voluntarily by the assessee or his legal heirs without detection by the Assessing Officer."
The circular clarifies further that the cases referred to in paragraphs 2(a) and 2(d) are specified only for the purposes of waiver of interest under Section 234A. The circular was issued in supercession of earlier orders dated 23 May 1996 and 30 January 1997.
9. The levy of interest under the provisions of Sections 234A, 234B and 234C is mandatory in nature. The Constitution Bench of the Supreme Court in Commissioner of Income Tax v. Anjum M.H. Ghaswala4 held that the provision for the levy of interest 4 (2001) 252 ITR 1.
::: Downloaded on - 09/06/2013 18:16:26 :::PNP 7/11 ITXA3334-2010.sxw contemplated under Sections 234A, 234B and 234C is mandatory in nature and a power of waiver or reduction has not been expressly conferred upon the Settlement Commission under Chapter XIX A of the Income Tax Act, 1961. The Supreme Court held that the Settlement Commission does not have the power to reduce or waive interest statutorily payable under those provisions except to the extent of granting relief under the circulars issued by the Board under Section
119. Section 119 statutorily confers a power upon the Board to issue general or special orders inter alia in respect of any class of income or class of cases, where it considers it is necessary or expedient to do so for the proper and efficient management of assessment and collection of revenue, on the guidelines, principles or procedures to be followed by other income tax authorities whether by way of realisation of the provisions of Sections 234A, 234B, 234C or otherwise. It is in pursuance of this power that the Central Board of Direct Taxes has issued its direction dated 23 June 2006 in which power has been specifically conferred upon the Chief Commissioner / Director General in the circumstances set out in paragraph 2 of the direction.
10. The submission which has been urged on behalf of the Respondent, however, is that the provisions of the Special Court Act, would override those of the Income Tax Act, 1961 and that consequently the provisions of Sections 234A, 234B and 234C would not be attracted.
11. In order to consider this submission, a brief reference to the provisions of the Special Court Act would be in order. Under Section 3(2) the Custodian is empowered, on being satisfied on information received that any person has been involved in any offence relating to transactions in securities after 1 April 1991 and on or before 6 June 1992, to notify the name of such person in the official gazette. Under sub section (3) of Section 3 with effect from the notification under sub section (2) any property belonging to a person notified shall stand ::: Downloaded on - 09/06/2013 18:16:26 ::: PNP 8/11 ITXA3334-2010.sxw attached simultaneously with the issuance of the notification. The property attached is thereafter required to be dealt with by the Custodian in such manner as the Special Court may direct. Under Section 9A, the Special Court can exercise all the jurisdiction, power and authority as were exercisable by a Civil Court in relation to any matter or claim relating to any property standing attached under Section 3(3). Under Section 11(1) the Special Court is entrusted with the jurisdiction to make such orders as it may deem fit directing the Custodian in regard to the disposal of property under attachment. Section 11(2) provides as follows :
"11(2) The following liabilities shall be paid or discharged in full, as far as may be, in the order as under -
(a) All revenues, taxes, ceases and rates due from the persons notified by the Custodian under sub-section (2) of section 3 to the Central Government or any State Government or any local authority;
(b) All amounts due from the person so notified by the Custodian to any bank or financial institution or mutual fund;
(c) Any other liability as may be specified by the Special Court from time to time."
Under Section 13 the provisions of the Act are to have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law, other than the Act, or in any decree or order of any Court, tribunal or other authority.
12. In Commissioner of Income Tax v. A.K. Menon5 the Supreme Court held that the Special Court has no power to sit in appeal over or overrule the orders of the tax authorities, the Income Tax Appellate Tribunal or the Courts in regard to the tax liabilities of notified persons. The only power of the Special Court is to determine the priorities in which claims upon the property under attachment shall be paid. There is no provision in the Special Court Act which governs the 5 (1995) 5 SCC 200.
::: Downloaded on - 09/06/2013 18:16:26 :::PNP 9/11 ITXA3334-2010.sxw determination of tax liabilities. The determination of tax liabilities under the Income Tax Act, 1961 is not governed by the provisions of the Special Court Act. Section 11 of the Special Court Act provides for the discharge of liabilities and empowers the Special Court to make such order as it may deem fit directing the custodian in regard to the disposal of the property under attachment. Sub-section (2) of Section 11 provides for the liabilities which shall be paid or discharged in full.
The Supreme Court has held that the expression 'tax' in clause (a) of sub-section (2) of Section 11 would not include penalty or interest. The expression "any other liability as may be specified by the Special Court from time to time" in clause (c) of sub-section (2) has been dealt with by the Supreme Court in Harshad Shantilal Mehta (supra) where the Court held that the Special Court would have the full discretion to decide as to whether such claim for penalty or interest should be paid out of any surplus in the hands of the Custodian. In other words, it is evident that the jurisdiction of the Special Court under Section 11(2)(c) is to determine if and if so, the extent of which the liability on account of penalty or interest should be paid out of any surplus funds in the hands of the Custodian. The determination of the liability to pay penalty or interest under the Income Tax Act, 1961 does not fall within the domain of the Special Court.
13. In the judgment of the Supreme Court in Solidaire India Limited (supra), the Supreme Court held that both the Special Court Act and the Sick Industrial Companies (Special Provisions) Act 1985 are special Acts and in the event of a conflict, the later Act namely the Special Court Act would prevail. In the Tax Recovery Officer v. Custodian (supra) the Custodian in exercise of powers under Section 3(2) notified Dhanraj Mills Private Limited as a notified person. The assets of the notified person stood attached. Killick Nixon Private Limited together with its group companies owed money to the notified person and the custodian filed suits for recovery. The suits were decreed by the Special Court. In execution, the Special Court ::: Downloaded on - 09/06/2013 18:16:26 ::: PNP 10/11 ITXA3334-2010.sxw appointed a Receiver for taking charge of the assets of Killick Nixon and its group companies and thereafter certain properties were put to auction and money was realised. The Tax Recovery Officer filed an application for intervention before the Special Court with a prayer that the Custodian be directed to consider a claim for the recovery of arrears of income tax from Killick Nixon on a priority basis before the distribution of the sale proceeds to any other creditor. The intervention applications were dismissed by the Special Court. The Supreme Court observed that under clause (a) of sub-section (1) of Section 9A, on and from the commencement of the Special Court (Trial of offences relating to Transactions in Securities) Amendment Act 1994, the Special Court shall exercise all such jurisdiction, powers and authority as were ig exercisable immediately before commencement by any Civil Court in relation to any matter or claim such relating to any property standing attached under sub-section (3) of Section 3. The Supreme Court held that the jurisdiction of the Special Court is confined to the property of the notified person which stands attached under section 3(3). In paragraph 14 of the judgment, the Supreme Court observed as follows :
"In Solidaire India Ltd.3 the provisions of Section 13 of the Special Court (Trial of Offences Relating to Transactions in Securities) Act, 1992 and Section 32 of the Sick Industrial Companies (Special Provisions) Act 1985 were examined and it was held that both these Acts are special Acts and in such an event it is the later Act, namely, the Special Courts (Trial of Offences Relating to Transactions in Securities) Act, 1992 which must prevail. Thus there can be no manner of doubt that the provisions of the Special Courts Act, wherever they are applicable, shall prevail over the provisions of the Income Tax Act."
The Supreme Court held that the Special Court could not have entertained the application moved by the Income Tax Department under Section 26(4) of the Income Tax Act, 1961 for the realisation of its income tax dues from Killick Nixon Private Limited which was not a notified party.
3 (2001) 3 SCC 71.
::: Downloaded on - 09/06/2013 18:16:26 :::PNP 11/11 ITXA3334-2010.sxw
14. In paragraph 14 of the judgment, extracted above, the Supreme Court has held that the provisions of the Special Court Act, wherever they are applicable shall prevail over the provisions of the Income Tax Act, 1961. The words "wherever they are applicable" are crucial. The Special Court Act makes no provision in regard to the determination of the liability to pay interest under the Income Tax Act, 1961. That liability is clearly referable to the provisions embodied in Sections 234A, 234B and 234C. In the circumstances, the Tribunal, in our view, was in error in coming to the conclusion that interest under Sections 234A, 234B and 234C cannot be levied on an assessee who is a notified party under the Special Court Act. By the circular which has been issued by the Board, the power to grant such a waiver or remission has been vested with the Chief Commissioner. In terms of the judgment of the Supreme Court in Harshad Shantilal Mehta (supra) the notified person, the assessee in the present case, is not without remedy since it is open to the assessee to take recourse to the remedy available under the direction dated 26 June 2006. We accordingly answer the questions of law as framed in the negative.
However, we clarify that it would be open to the notified person to seek a waiver or reduction by making an application to the Chief Commissioner of Income Tax in terms of the order dated 26 June 2006 of the Central Board of Direct Taxes. The appeal is accordingly disposed of.
There shall be no order as to costs.
(Dr. D.Y. Chandrachud, J.) (M.S. Sanklecha, J.) ::: Downloaded on - 09/06/2013 18:16:26 :::