Kerala High Court
Ramachandran vs The Deputy Commissioner Of Income Tax on 25 August, 2022
Author: P Gopinath
Bench: P Gopinath
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE GOPINATH P.
THURSDAY, THE 25TH DAY OF AUGUST 2022 / 3RD BHADRA, 1944
WP(C) NO. 21162 OF 2022
PETITIONER:
RAMACHANDRAN,
AGED 49 YEARS,
54, T.C.37/150, PADMA NAGAR, EAST FORT,
THIRUVANANTHAPURAM-695 023, REPRESENTED BY MR.
RAMANCHANDRAN BALACHANDRAN, MANAGING PARTNER.
BY ADVS.
T.M.SREEDHARAN (SR.)
V.P.NARAYANAN
RESPONDENTS:
1 THE DEPUTY COMMISSIONER OF INCOME TAX,
CENTRAL CIRCLE, THIRUVANANTHAPURAM-695 003.
2 THE COMMISSIONER OF INCOME TAX (APPEALS),
NATIONAL FACELESS APPEAL CENTRE, INCOME TAX DEPARTMENT
MINISTRY OF FINANCE, JAWAHARLAL STADIUM,
NEW DELHI - 110 001.
BY SRI. JOSE JOSEPH (SC)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
25.08.2022, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
WP(C) NO. 21162 OF 2022
2
JUDGMENT
The petitioner has approached this Court being aggrieved by proceedings initiated for recovery of amount of penalty assessed in terms of Ext.P4 order at a time when statutory appeal is pending against the order imposing penalty. It is the contention of the learned counsel for the petitioner that Ext.P4 is an ex parte order and the penalty was imposed without even considering the contentions of the petitioner.
2. The learned Standing Counsel for the respondent Department points out that a search was conducted in the premises of the petitioner. It is submitted that following the search, huge undisclosed income was detected and the petitioner voluntarily filed the return of income accepting that there was undisclosed income and discharged the liability for tax in respect of the amount of undisclosed income. It is submitted that penalty under Section 271AAB of the Income Tax Act is almost automatic and no fault can be found with Ext.P4 order. The learned counsel for the petitioner in reply states that the penalty under Section 271AAB of the Income Tax Act is not automatic and considering the facts and circumstances of the case, it is always open to the authorities to drop the WP(C) NO. 21162 OF 2022 3 proceedings for penalty.
3. Having regard to the facts and circumstances of the case, considering the contentions raised by either side and also considering the fact that an appeal against Ext.P4 order imposing penalty is pending before the 2 nd respondent, this writ petition is disposed of directing the 2 nd respondent to consider and pass orders on the appeal filed by the petitioner against Ext.P4 order. Any proceedings for recovery of amounts due under Ext.P4 shall be kept in abeyance on condition that the petitioner remits the sum equivalent to 10% of the amount of penalty in four monthly instalments commencing from 16.09.2022. The first instalment shall be paid on or before 16.09.2022 and subsequent instalments shall be paid on or before the 16th day of the succeeding months.
The writ petition is disposed of as above.
Sd/-
GOPINATH P. JUDGE DK WP(C) NO. 21162 OF 2022 4 APPENDIX OF WP(C) 21162/2022 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE ASSESSMENT ORDER DATED 29.9.2021 ISSUED BY THE 1ST RESPONDENT Exhibit P2 TRUE COPY OF THE NOTICE DATED 23.3.2022 FOR INITIATING PENALTY PROCEEDINGS FOR THE ASSESSMENT YEAR 2019-20.
Exhibit P3 TRUE COPY OF THE REPLY DATED 23.3.2022 ALONG WITH ACKNOWLEDGMENT BY THE DEPARTMENT.
Exhibit P4 TRUE COPY OF THE PENALTY ORDER DATED 27.3.2022 ISSUED BY THE 1ST RESPONDENT.