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 10, Cited by 7]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Sardar Store on 29 August, 1985

Equivalent citations: [1986]161ITR53(P&H)

JUDGMENT
 

 Gokal Chand Mital, J. 
 

1. In compliance with the orders of this court, in Income-tax Case No. 80 of 1977 decided on July 25, 1977, the Income-tax Appellate Tribunal, Amritsar, has referred the following two questions for the opinion of this court:

"(i) Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in law in holding that the onus placed by the Explanation to Section 271(1)(c) of the Income-tax Act, 1961, was discharged ?
(ii) Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in law in holding that no penalty was exigible ?"

2. The aforesaid questions arise from the following facts. M/s. Sardar Store (hereinafter called "the assessee") is a registered firm and carries on retail business in cloth. For the period which ended on March 31, 1971, relevant to the assessment year 1971-72, return was filed on October 4, 1971, declaring a total income of Rs. 54,726. During the assessment proceedings, the Income-tax Officer found that cash credits amounting to Rs. 65,000 was shown in the books of account in the name of four different persons and since the assessee was not able to explain the said amount, the same was added as the assessee's income from undisclosed sources. The interest which was shown to have been paid pertaining to the credits was also disallowed because the genuineness of the credit was not accepted. On the assessee's appeal, the Appellate Assistant Commissioner allowed a deduction of Rs. 10,000 out of the assessment in respect of the credit shown in the name of one of the persons but confirmed the addition of Rs. 55,000 and held that the credits were not proved to be genuine. The disallowance of the interest was also confirmed. On further appeal by the assessee to the Tribunal, the Tribunal accepted the three cash credits shown in the names of Naginder Singh, Sher Singh and Kartar Singh as genuine and deleted those additions but in regard to the 4th cash credit entry in the name of Karnail Singh for the sum of Rs. 37,500, the deletion of Rs. 10,000 made by the Appellate Assistant Commissioner was accepted and an addition of Rs. 27,500 along with interest of Rs. 1,674 was confirmed, after recording a finding that Karnal Singh was not in a position to advance the said loan. In the assessment proceedings, it was categorically found by the Tribunal that Karnail Singh owned agricultural land which yielded income of Rs. 12,000 to Rs. 13,000 (p.a.) as stated by him and had seven children and his family expenses were Rs. 13,000 to Rs. 14,000. He was not able to give any other source of income and it was, therefore, concluded that whatever he earned by way of agricultural income was spent for household expenses. It was also found that he was not able to tell the rate of interest nor did he remember the details of interest paid to him. Since there was no evidence available on the record except the statement of Karnail Singh, it was concluded that he was not in a position to advance the loan of Rs. 27,500 to the assessee and for that reason the addition of this amount and interest on that amount amounting to Rs. 1,674 was confirmed. That matter became final between the parties.

3. While completing the assessment, the Income-tax Officer simultaneously initiated penalty proceedings under Section 271(1)(c) of the Income-tax Act and since the concealed income exceeded Rs. 25,000, the case was referred to the Inspecting Assistant Commissioner. In response to the show-cause notice, the assessee produced an affidavit of Karnail Singh on January 23, 1976, and got his statement recorded on February 28, 1976, and March 9, 1976. The Inspecting Assistant Commissioner held that the assessee was guilty of concealment of income to the extent of Rs. 27,500 and claimed false interest in the sum of Rs. 1,674. The statements of Karnail Singh Were discarded since no other evidence was produced. It was held that the assessee failed to rebut the presumptions arising under the Explanation to Section 271(1)(c) of the Act and by an order dated March 17, 1976, levied penalty of Rs. 29,200, The assessee went up in appeal before the Income-tax Appellate Tribunal and the Tribunal by an order dated July 14/1976, allowed the assessee's appeal and cancelled the penalty imposed by the Inspecting Assistant Commissioner after recording findings that the onus lay on the Department to prove that the receipt of the amount in dispute constituted the income of the assessee and merely for the falsity of the assessee's explanation, no penalty for concealment of income could be imposed. In this behalf, it relied on CIT v. Anwar Ali [1970] 76 ITR 696 (SC). It also relied on CIT v. Khoday Eswarsa and Sons [1972] 83 ITR 369 (SC), wherein it was further held that before levying penalty, the Department must have produced before itself any cogent evidence to prove that the assessee had consciously concealed the particulars of his income or had deliberately furnished inaccurate particulars. It also concluded that the original assessment proceedings may be a good item of evidence in penalty proceedings but penalty cannot be levied solely on the basis of the reasons given in the original order of assessment. It was finally held that the onus that lay on the Department was not discharged by it.

4. The Tribunal then proceeded to consider whether penalty is exigible with reference to the Explanation to Section 271(1)(c) of the Act. Under this Explanation, it was noticed that the onus was on the assessee. It then proceeded to observe that though in the assessment proceedings, the Explanation regarding the nature and source of the credit of Rs. 27,500 was not accepted, that does not by itself lead to the inference that the said amount represented the concealed income of the assessee. Since Karnail Singh has been consistent in his statement that he had advanced a sum of Rs. 27,500 to the assessee, under such circumstances the onus that lay on the assessee was considered to have been discharged. For all these reasons, the penalty was cancelled. As already noticed, the Tribunal refused to refer the two questions of law arising in this case, but on mandamus, the Tribunal had to refer the two questions.

5. The assessment year is 1971-72 and at the relevant time, the provisions of Section 271(1)(c) with the Explanation have to be taken notice of for deciding the two questions. That Explanation was added by the Finance Act, 1964, with effect from April 1, 1964, which was later on substituted by the Taxation Laws (Amendment) Act, 1975, with effect from April 1, 1976. In this case, we are concerned with the Explanation, which was inserted with effect from April 1, 1964. That provision fell for consideration before the Full Bench of this court in Vishwakarma Industries v. CIT [1982] 135 ITR 652. After considering the scheme of the Act, the amendments made from time to time and keeping in view the language of the Explanation, which was added with effect from April 1, 1964, the following three legal presumptions (at p. 664) were said to arise whenever the returned income is less than 80 per cent. of the assessed income:

"(i) that the amount of the assessed income is the correct income and it is in fact the income of the assessee himself;
(ii) that the failure of the assessee to return the correct assessed income was due to fraud; or
(iii) that the failure of the assessee to return the correct assessed income was due to gross or wilful neglect on his part."

6. It was then held that the presumptions were not conclusive but rebuttable and, in this behalf, the following dictum was laid down [1982] 135 ITR 652 (at pp. 654 and 655):

"From the factum of the presumptions spelled out, in essence, the Explanation becomes a rule of evidence. But, the presumptions raised by the Explanation are not conclusive presumptions and they are rebuttable. As is the rule under the civil law, the initial burden of discharging the onus of rebuttal is on the assessee. However, once he does so, he would be out of the mischief of the Explanation until and unless the Department is able to establish afresh that the assessee in fact had concealed the particulars of the income or furnished inaccurate particulars thereof....In cases of concealment of income and tax evasion, the modus of concealment is obviously within the special knowledge of the assessee. Consequently, in cases of blatant evasion, the legislature was compelled to take off the impossible burden of establishing facts which are obviously in the special knowledge of the assessee alone. The onus was, therefore, rightly placed an the shoulders of the assessee, who alone could reasonably discharge the same. The insertion of the Explanation and the omission of the word 'deliberately' from Clause (c) of Section 271(1) was not merely declaratory of the existing law, but designed to effect a change In law. The changes were obviously brought in to remedy a particular mischief. To say that, despite the amendment, no change was brought about in the law would be rendering the whole of the provisions nugatory and would be violating the settled canon of construction that a meaning must be given to every word in a statute.
The intention of the legislature in making the amendments to Section 271(1)(c) and in inserting the Explanation thereto was to bring about a change in the existing law. Consequently, the ratio of Anwar Ali's case [1970] 76 ITR 696 (SC) which had considered the earlier provisions of Section 28(1)(c) of the 1922 Act is no longer attracted for the construction of Section 271(1)(c) as amended."

7. Keeping the aforesaid dictum in view, it is plain that the onus lay on the assessee and the Tribunal was in error in placing the onus on the Department. The Full Bench distinguished Anwar Ali's case [1970] 76 ITR 696 (SC), because that case related to the assessment proceedings prior to the amendment which came into force with effect from April 1, 1964, whereas the instant case is after the amendment had come into force. Hence, the first question has to be decided in favour of the Department and against the assessee, i.e., in the negative.

8. Adverting to the second question, we find that here again, the Tribunal was in error in holding that the onus which lay on the assessee has been discharged on the facts and circumstances of this case. In view of the first legal presumption raised by the Full Bench in Vishwakarma Industries' case [1982] 135 ITR 652, the amount of Rs. 27,500 has to be considered as the income of the assessee in view of the order made in the assessment proceedings. According to the other legal presumptions which have to be raised according to the Full Bench, it has to be presumed that the failure of the assessee to show in the return the correct income was due to fraud or was due to gross or wilful neglect on his part. However, he could rebut the presumption. To rebut the presumptions, the assessee did not furnish any material in penalty proceedings, except getting the statement of the alleged depositor recorded besides producing his affidavits which were in tune with the statement which he had made during assessment proceedings. The order passed in the assessment proceedings by the Tribunal is part of the statement of the case which has already been reproduced in the opening part of the judgment. Definite findings were recorded that whatever income the depositor had was not even sufficient for his household expenses because he had given his annual income as Rs. 12,000 to Rs. 13,000 and his family expenses were Rs. 13,000 to Rs. 14,000. It was also concluded that he did not know as to what was the rate of interest payable to him. Finally, it was concluded on the basis of that material that the depositor was not in a position to advance the loan of Rs. 27,500 to the assessee. Merely getting the statement of the depositor recorded in the penalty proceedings or producing his affidavit did not discharge the burden which lay on the assessee to rebut the presumptions against him. It was for him to have led some cogent evidence on the basis of which it could be said that the failure of the assessee to return the correct assessed income was not due to fraud or gross or wilful neglect on his part. In this behalf no evidence whatsoever was led and, therefore, the Tribunal was wrong in concluding that the onus stood discharged. The Tribunal did not keep the correct legal principles in view and probably because at that time the decision in Vishwakarma Industries' case [1982] 135 ITR 652 (P & H) [FB] had not been rendered and the matter was being decided in the light of Anwar Ali's case [1970] 76 ITR 696 (SC) and Khoday Eswarsa's case [1972] 83 ITR 369 (SC). It is true that in the last part of the Tribunal's order, reference to the Explanation added with effect from April 1, 1964, was made but yet the matter of discharge of onus which lay on the assessee was considered in the background of the aforesaid two decided cases, i.e., Anwar Ali's case [1970] 76 ITR 696 (SC) and Khoday Eswarsa's case [1972] 83 ITR 369 (SC). Under the rule laid down by the Full Bench, a sum of Rs. 27,500 has to be considered as the income of the assessee and not of the depositor and, therefore, the statement of Karnail Singh would be no evidence for consideration of discharge of onus which lay on the assessee according to the Full Bench in Vishwakarma Industries' case [1982] 135 ITR 652 (P & H). Mere consistency of the depositor in his statement was no legal evidence for the purpose of deciding as to whether the assessee was able to rebut the presumptions, i.e., failure was not due to fraud or gross or wilful neglect.

9. Shri Bhagirath Dass, senior advocate appearing for the assessee, had argued that the questions referred were purely of fact. Firstly, both questions were formulated by this court while issuing mandamus to the Tribunal for referring the question ; and, secondly, the very basis of the decision of the Tribunal has been knocked out by the Full Bench decision of this court in Vishwakarma Industries' case [1982] 135 ITR 652. Therefore, both the questions have to be decided in the light of the Full Bench judgment. Consequently, we reject the argument.

10. Then, our attention was invited to the decision of this court in CIT v. Sunanda Trading Corporation [1980] 122 ITR 514, for the proposition that in that case, on similar facts, the Department filed an application under Section 256(2) of the Act and this court declined to issue mandamus after observing that the questions sought to be referred were essentially questions of fact; whereas in this case, this court issued mandamus and sought reference of the two questions of law along with the statement of the case and that is how the matter is before us. We have to answer the questions of law on the facts and circumstances of this case keeping in view the Full Bench decision. Hence, the learned counsel cannot seek any assistance from that case.

11. In view of the above, the answer to question No. 2 has to be that, on the facts and circumstances of this case, the Tribunal was not right in holding that no penalty was exigible.

12. For the reasons recorded above, we answer both the questions referred to us in favour of the Department and against the assessee, i.e., in the negative. However, there will be no order as to costs.