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 17, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Dcit-3(1)(1),Mumbai, Aayakar Bhawan vs Export Import Bank Of India, Mumbai on 2 April, 2026

                IN THE INCOME TAX APPELLATE TRIBUNAL
                            "E" BENCH, MUMBAI

         BEFORE SHRI OM PRAKASH KANT, ACCOUNTANT MEMBER
            SHRI SANDEEP SINGH KARHAIL, JUDICIAL MEMBER


                         ITA No. 9465/Mum./2025
                         (Assessment Year : 2012-13)

Export Import Bank of India,
Centre One Building, Floor 21,
World Trade Centre Complex,
Cuffe Parade, Mumbai - 400005
                                                           ................ Appellant
PAN : AAACE2769D
                                       v/s

Assistant Commissioner of Income             Tax,
Circle - 3(1)(2),
Room No.607, 6th Floor,
Aayakar Bhavan, Maharishi Karve Road,                     ................ Respondent
Mumbai - 400020

                         ITA No. 9466/Mum./2025
                         (Assessment Year : 2012-13)

Deputy Commissioner of Income Tax,
Circle - 3(1)(1),
Room No.607, 6th Floor,
Aayakar Bhavan, Maharishi Karve Road,                     ................ Respondent
Mumbai - 400020

                                     v/s

Export Import Bank of India,
Centre One Building, Floor 21,
World Trade Centre Complex,
Cuffe Parade, Mumbai - 400005
PAN : AAACE2769D

                  Assessee by : Ms. Aarti Vissanji
                                Ms. Trilochana Ramani
                  Revenue by : Shri Ritesh Misra, CIT-DR


Date of Hearing - 26/03/2026                        Date of Order - 02/04/2026
                                   ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13)     2



                                    ORDER

PER SANDEEP SINGH KARHAIL, J.M.

The assessee and the Revenue have filed the present cross-appeal against the impugned order dated 03/10/2025, passed under section 250 of the Income Tax Act, 1961 ("the Act"), by the learned Commissioner of Income Tax (Appeals), National Faceless Appeal Centre, Delhi ["learned CIT(A)"], for the assessment year 2012-13.

ITA No. 9465/Mum/2025

Assessee's appeal - A.Y. 2012-13

2. In this appeal, the assessee has raised the following grounds: -

"1. In the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in holding that the reassessment done by the AO by issuing notice dated 30.03.2019 w/s. 148 of the Act is valid notwithstanding the following facts:
a) The assessment was reopened after four years without any mention of failure by the appellant to fully disclose material facts, as required by law.

Therefore, the condition for reopening was not satisfied.

b) No new tangible material. The AO's reliance on judicial decisions in Tourism Finance Corporation (2010) and National Coop Development Corporation (2012) cannot constitute new material, as these rulings existed at the time of the original assessment.

c) Re-opening on the basis of audit objection is on borrowed satisfaction and non-application of mind on the part of the Ld. AO.

1.1. Accordingly, the Ld. CIT(A) ought to have held that the action of the AO of not allowing deduction u/s. 36(1)(viii) on interest income of Rs. 24,11,75,651/- cared from HUDCO Bonds constitutes change of opinion and therefore, ought to have quashed / annulled the reassessment order dated 22.12.2019 passed w/s. 143(3) r.w.s. 147.

1.2. In view of the same, it is humbly prayed that the re-assessment initiated by notice dated 30.03.2019 u/s. 148 is illegal and bad-in-law and the order dated 22.12.2019 passed u/s. 143(3) r.w.s. 147 of the Act be quashed / annulled.

Without prejudice to the above and in the alternate

2. In the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in confirming the action of the AO of holding that the interest income of Rs. 24,11,75,651/- on HUDCO bonds is an investment income and not income earned on loan / advances provided in connection with the activities of providing long- term finance in terms of Explanation (h) to Section 36(I)(viii) of the Act. The Ld. ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 3 CIT(A) ought to have held that said income is eligible for determination of deduction u/s. 36(1)(viii).

2.1. Therefore, it is humbly prayed that a direction be given to the AO to include the above income as an eligible income for the determination of deduction u/s. 36(1)(viii) and grant the deduction accordingly."

3. Ground No.1, raised in assessee's appeal, pertains to the validity of reassessment proceedings initiated under section 147 of the Act.

4. The brief facts of the case pertaining to this issue, as emanating from the record, are: The brief facts of the case are that the assessee is an entity established by an Act of Parliament titled the Export-Import Bank of India Act, 1981. The entire capital of the assessee is subscribed by the Government of India. The main object of the assessee is to facilitate export. For this purpose, various types of activities, including long-term project finance outside India and other export financing, have been taken up by the assessee since its establishment. For the year under consideration, the assessee filed its return of income on 27/09/2012, declaring a total income of INR 1314,40,80,112. The return filed by the assessee was selected for scrutiny, and statutory notices under section 143(2) and section 142(1) of the Act were issued and served on the assessee. Vide order dated 17/02/2015, scrutiny assessment proceedings were concluded, determining the total income of the assessee at INR 1316,89,72,260. Thereafter, the appellate proceedings against the order passed under section 143(3) of the Act were also concluded, and an order giving effect to the appellate order was passed computing the income of the assessee at INR 1314,78,95,388.

ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 4

5. Subsequently, the notice under section 148 of the Act was issued on 30/03/2019, initiating the reassessment proceedings in the case of the assessee, after the expiry of 4 years from the end of the relevant assessment year, on the basis that the perusal of the record shows that while working deduction under section 36(1)(viii) of the Act, the assessee has considered the interest earned on HUDCO bonds as being eligible for the purpose of quantifying deduction. However, the assessee has failed to explain how the interest earned on these loans can be termed as profit derived from the business of providing long-term finance in India. In response to the notice issued under section 148 of the Act, the assessee filed its return of income on 26/04/2019, declaring a total income of INR 1,311,98,97,340. Upon receipt of the reasons recorded for reopening the assessment, the assessee filed its objections to the reassessment proceedings, which were disposed of vide order dated 11/11/2019.

6. Thereafter, statutory notices under section 143(2) and section 142(1) of the Act were issued and served on the assessee, seeking details regarding the allowability of deduction under section 36(1)(viii) of the Act in respect of interest earned on HUDCO bonds. After considering the submissions of the assessee, the Assessing Officer ("AO"), vide order dated 22/12/2019 passed under section 144 read with section 147 of the Act, held that as per the provisions of section 36(1)(viii), profits derived from long term finance lease can be considered for the purpose of allowing deduction and hence the receipts being interest earned on deposits are not in the nature of income from long term finance, and therefore, cannot be included in the total income ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 5 for the purpose of computing deduction allowable to the assessee under section 36(1)(viii) of the Act. In support of its conclusion, the AO placed reliance upon the decision in the case of M/s Tourism Finance Corporation, reported in (2010) 2 ITR (Trib.) 1 (Delhi) and National Co-operative Development Corporation, reported in (2012) 204 Taxman 6 (Delhi). Accordingly, the amount of INR 77,15,084, being the interest received on HUDCO bonds, which was claimed as a deduction under section 36(1)(viii) of the Act, was disallowed and added to the total income of the assessee.

7. In its appeal before the learned CIT(A), the assessee, inter alia, raised a ground challenging the validity of the reassessment proceedings on the basis that there was no failure on the part of the assessee to disclose material facts and the reassessment proceedings amounted to a change of opinion, as there was no new or tangible material for initiating the reassessment proceedings. The learned CIT(A), vide impugned order, dismissed the ground challenging the validity of reassessment proceedings initiated under section 147 of the Act, by observing as follows: -

"The appellant challenges the validity of reassessment u/s.148 on the grounds that there was no failure to disclose material facts, the proceedings amount to a change of opinion and there was no new or tangible material. These claims are both factually and legally untenable. Reassessment was initiated based on specific and tangible material, namely, the erroneous allowance of deduction u/s.36(1)(vii) on interest income of Rs.24.11 crore earned from HUDCO bonds. Such interest is investment income, not income derived from the core business of providing long-term finance. The incorrect inclusion resulted in an excess deduction of Rs.77.15 lacs and a short levy of tax of Rs.25.03 lacs.
This is not a case of mere change of opinion. During the original assessment, the A.O. didn't properly examine or verify the nature of this income in the light of relevant judicial pronouncements. The subsequent recognition of this lapse provided the A.O. with a reason to believe that income had escaped assessment, satisfying the requirement u/s.147. Further, the appellant didn't disclose that this interest income was from investments, not from business operations. Such omission of material facts justifies reassessment beyond four years, as per the proviso to Section 147.
ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 6 Judicial rulings such as Tourism Finance Corporation and National Co-op. Development Corporation make it clear that investment income is not eligible for deduction u/s.36(1)(viii). These decisions, combined with the facts, constitute sufficient tangible material to warrant reassessment.
In view of the above discussion and decision of case in the context of the facts of this case which is identical to above-referred case laws, I reach to an inescapable conclusion that there was not only existed new information with AO from credible source but also having enough & sufficient material with AO to form his belief about escapement of income. Hence, I find no infirmity in the action of AO in reopening of the assessment by way of issue of notice u/s.148 of the Act. In my view, requirement of Sec. 147 & 148 have been clearly met. Hence, reopening of the assessment is held valid. Ground of appeal is dismissed."

Being aggrieved, the assessee is in appeal before us.

8. During the hearing, the learned Authorised Representative ("learned AR") reiterated the submissions made by the assessee before the lower authorities and submitted that the reassessment proceedings initiated by the issuance of notice under section 148 of the Act are bad in law as neither any new or tangible material was relied upon by the AO for initiating the reassessment proceedings nor the AO has pointed out as to what material fact was not disclosed fully by the assessee. The learned AR thus submitted that the essential condition for reopening the assessment after the expiry of 4 years from the end of the relevant assessment year was not fulfilled in the present case. Further, by referring to the copy of the audit objection placed in the paper book from pages 36-37, the learned AR submitted that the entire reassessment proceeding is on account of borrowed satisfaction from the audit objection, and there was no independent application of mind by the AO while initiating the reassessment proceedings under section 147 of the Act.

9. On the other hand, the learned Departmental Representative ("learned DR") vehemently relied upon the order passed by the lower authorities.

ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 7

10. We have considered the submissions of both sides and perused the material available on record. In the present case, the return of income filed by the assessee was selected for scrutiny and assessment was concluded vide order passed under section 143(3) of the Act. However, after the expiry of 4 years from the end of the relevant assessment year, i.e. 2012-13, notice under section 148 of the Act was issued to the assessee on 30/03/2019. While initiating the reassessment proceedings, the AO recorded the following reasons for reopening the assessment: -

"Subject: Reasons recorded for reopening of assessment u/s.147 for A.Y.2012-13
- reg.
Please find the reasons recorded for reopening of assessment u/s.147 of the Income Tax Act, 1961 in your case for A.Y.2012-13, for your perusal and necessary action on or before 10.10.2019 as under-
1. The assessee company filed its return of income on 27-09-2012 declaring total income at Rs. 13,14,40,80,112/-. The scrutiny assessment assessment was completed on 17-02-2015, determining the revised total income of the assessee at Rs. 13,16,89,72,260/-. The Assessee Company is engaged in the business such as long term project finance outside India and other export financing activities.
2. It was seen from the records that while working deduction u/s 36(1)(viii) assessee had considered the interest earned on HUDCO bonds as being eligible for the purpose of quantifying admissible deduction. However the assessee failed to explain as to how the interest earned on these bonds can be termed as profit derived from business providing long term finance in India. In the case of M/s Tourism Finance Corporation (2010) 2 ITR (Trib.) 1 Delhi and National Coop Development Corporation (2012204 Taxman 6 Delhi interest earned on deposits etc. do not fall within the ambit of income derived from long term finance and as such no deduction is therefore allowable u/s 36(1)(viii). The income of Rs. 77,15,084/- has escaped assessment and consequently short levy of tax of Rs. 25,03,159/-. Therefore, I have reasons to believe that income amounting to Rs. 77,15,084/- has escaped assessment.
3. In this case a return of income was filed for the year under consideration and regular assessment u/s 143(3) was made on 17-02-2015. Since, 4 years from the end of the relevant year has expired in this case, the requirements to initiate proceeding u/s 147 of the Act are reason to believe that income for the year under consideration has escaped assessment because of failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment for the assessment year under consideration. It is pertinent to mention here that reasons to believe that income has escaped assessment for the year under consideration have been recorded above (Para 2). I have ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 8 carefully considered the assessment records containing the submissions made by the assessee in response to various notices issued during the assessment proceedings and have noted that the assessee has not fully and truly disclosed the material facts necessary for assessment for the year under consideration.
4. It is true that the assessee company had filed a copy of annual report and audited P&L A/c and balance sheet along with return of income where various information/material were disclosed. However, the requisite full and true disclosure of all material facts necessary for assessment has not been made as noted above. It is pertinent to mention here that even though the assessee has produced books of accounts, annual report, and balance sheet or other evidence as mentioned above, the requisite material facts as noted above in the reasons for reopening were embedded in such a manner that material evidence could not be discovered by the AO and could have been discovered with due diligence, accordingly attracting provisions of Explanation 1 of section 147 of the Act.
5. It is evident from the above discussion that in this case, the issue under consideration was never examined by the AO during the course of regular assessment. This fact is corroborated from the contents of notices issued by the AO u/s 143(2) and order sheet entries up to 16.02.2015 recorded during the 143(3) proceedings. It is important to highlight here that material facts relevant for the assessment on the issue under consideration was not filed during the course of assessment proceeding and the same may be embedded in annual report, audited P&L A/c, balance sheet and books of account in such a manner that it would require due diligence by the AO to extract these information. For aforestated reasons, it is not a case of change of opinion by the AO.
6. In view of the above, it is a fit case for initiation of proceedings u/s.147 of Income Tax Act, 1961, in order to frame proper assessment to bring to tax the amount of Rs. 77,15,084/-, which has escaped assessment.
7. In this case more than four years have lapsed from the end of the assessment year under consideration. Hence necessary sanction to issue the notice u/s 148 of the Income Tax Act, 1961 has been obtained separately from Pr. Commissioner of Income Tax-3, Mumbai as per provisions 151 of the Income Tax Act, 1961."

11. At this stage, it is relevant to analyse the provisions of the first proviso to section 147 of the Act, as it stood prior to its substitution by the Finance Act 2021, which reads as follows: -

"Provided that where an assessment under sub-section (3) of section 143 or this section has been made for the relevant assessment year, no action shall be taken under this section after the expiry of four years from the end of the relevant assessment year, unless any income chargeable to tax has escaped assessment for such assessment year by reason of the failure on the part of the assessee to make a return under section 139 or in response to a notice issued under sub- section (1) of section 142 or section 148 or to disclose fully and truly all material facts necessary for his assessment, for that assessment year."

ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 9

12. Thus, as per the first proviso to section 147 of the Act, in a case where the assessment was completed under section 143(3), reassessment under section 147 can be done after the expiry of 4 years from the end of the relevant assessment year, only if income has escaped assessment (i) due to failure on the part of the assessee to make a return under section 139 or in response to the notice issued under section 142(1) or section 148; or (ii) due to failure on the part of the assessee to disclose fully and truly all material facts necessary for its assessment. In the present case, from the facts, it is evident that the assessment was completed in the case of the assessee under section 143(3) of the Act. Further, notice under section 148 of the Act was issued on 30/03/2019, i.e. beyond a period of 4 years from the end of the relevant assessment year, i.e. 2012-13. Therefore, it needs to be examined whether the conditions prescribed in the first proviso to section 147 of the Act are satisfied in the present case. There is no dispute that a return of income was filed by the assessee under section 139(1) of the Act. The next condition to be satisfied under the aforesaid proviso is failure on the part of the assessee to disclose fully and truly all material facts necessary for its assessment.

13. From the perusal of the reasons recorded by the AO for reopening the assessment, as noted in the foregoing paragraph, at the outset, it is evident that the fact that while working the deduction under section 36(1)(viii) of the Act, the assessee had considered the interest earned on HUDCO bonds as being eligible for the purpose of quantifying admissible deduction was only noted on the basis of the records, as is evident from para-2 of the reasons which starts with the words "It was seen from the records...". It is further ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 10 pertinent to note that even though in paragraph 4 of the reasons recorded for reopening the assessment, the AO alleged that the requisite full and true disclosure of all material facts necessary for the assessment was not made by the assessee. However, the AO did not point to any such fact in the reasons recorded that came to its possession after the completion of the scrutiny assessment proceedings, which formed the basis for reopening the assessment. Therefore, from the bare perusal of the reasons recorded for reopening the assessment, it is evident that there was no new or tangible material which formed the basis for "reason to believe" that income chargeable to tax has escaped assessment in the present case.

14. During the hearing, the learned AR brought to our attention the details of the computation of total income, which forms part of the paper book. From the perusal of these details on page 9 of the paper book, we find that the assessee specifically mentioned the interest income earned on HUDCO bonds for the purpose of computing the deduction under section 36(1)(viii) of the Act. The said computation on page 9 of the paper book is reproduced as follows for ready reference: -

"STATEMENT SHOWING TOTAL INTEREST INCOME FROM LONG TERM FINANCE FOR QUANTIFYING DEDUCTION U/S 36(1) (viii) OF THE ACT FOR THE PURPOSE OF TAX PROVISION AS AT 31ST MARCH 2012 Sr. Particulars Amount (Rs.) No. 1 Interest Income on Performing Loans (INR) 9,268,752,749 2 Interest Income on Performing Loans (FC) 4,971,023,179 3 Interest Income on Non Performing Loans (INR) 63,805,600 4 Interest Income on Non Performing Loans (FC) 73,180,763 5 Service/ Upfront Fees 95,416,309 6 Penal Interest 123,542,106 7 Commitment Charges 90,595,985 ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 11 Sr. Particulars Amount (Rs.) No. 8 Exchange, Commission, Brokerage & Upfront Fees -
referrable to Long Term finance 9 Additional Estimate Interest Income on debentures 10 Participation Fees 2,829,027 11 Interest Income on HUDCO Bonds-1 & 2 241,175,651 12 Interest Equalisation Support - LOCS 2,454,640,519 13 Interest Equalisation Support - Buyers Credit 28,262,729 17,413,224,618

15. We find that even in the notes forming part of the computation of total income for the year ending 31/03/2012, the assessee specifically mentioned that the interest income on HUDCO bonds was considered as being eligible for the purpose of quantifying admissible deduction under section 36(1)(viii) of the Act, as done in the past. Thus, on the basis of the reappraisal of the very same records, which were available with the AO since the scrutiny assessment proceedings, we find that the AO initiated reassessment proceedings in the present case. Thus, from the perusal of the record, we are of the considered view that, except for making an allegation of failure to disclose fully and truly material facts, the AO has not referred to any material fact which the assessee failed to disclose fully and truly. Therefore, we are of the considered view that one of the essential conditions for initiating the reassessment proceedings after the expiry of 4 years from the end of the relevant assessment year, in a case where the assessment was completed under section 143(3) of the Act, is not fulfilled in the present case.

16. Further, the existence of a valid "reason to believe" is a sine qua non to exercise the jurisdiction under section 147 of the Act. The expression "reason to believe" imports the cumulative presence of following four elements, viz.

ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 12 some new or tangible material or materials to establish that income has escaped assessment; nexus between such material and the belief of escapement of income from assessment as envisaged under section 147; application of mind by the AO to such material; and an inference, based on reason drawn tentatively by the officer that income has escaped assessment. However, in the present case, as noted in the foregoing paragraph, the entire exercise of reassessment was initiated on the basis of material already available on record of the AO, and thus, no new or tangible material came into the possession of the AO to initiate reassessment proceedings.

17. We find that the Hon'ble Jurisdictional High Court in Ananta Landmark (P.) Ltd. vs. Deputy Commissioner of Income-tax, reported in [2021] 439 ITR 168 (Bom.), observed as follows: -

"...It is also settled law that the Assessing Officer has no power to review an assessment which has been concluded. If a period of four years has lapsed from the end of the relevant year, the Assessing Officer has to mention what was the tangible material to come to the conclusion that there is an escapement of income from assessment and that there has been a failure to fully and truly disclose material fact. After a period of four years even if the Assessing Officer has some tangible material to come to the conclusion that there is an escapement of income from assessment, he cannot exercise the power to reopen unless he discloses what was the material fact which was not truly and fully disclosed by the assessee."

18. The observations of the AO in para-5 of the reasons that the issue under consideration was never examined by the AO during the regular assessment, also do not justify initiating the reassessment proceedings under section 147 of the Act, as the remedy to the Revenue lies elsewhere in the statute, and the same is definitely not under section 147 of the Act.

ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13) 13

19. Therefore, having considered the facts and circumstances of the present case, in light of the statutory provisions and judicial pronouncements, we are of the considered view that reassessment proceedings initiated by the AO are not in conformity with the provisions of section 147 of the Act, and thus, are bad in law. Therefore, the same is quashed. Consequently, the assessment order is also quashed.

20. Since the relief has been granted to the assessee on the aforenoted jurisdictional aspect, the other grounds raised by the assessee in the present appeal are rendered academic and therefore are left open.

21. In the result, the appeal by the assessee is allowed.

22. Accordingly, the cross appeal filed by the Revenue for the assessment year 2012-13 is rendered infructuous and therefore is dismissed.

23. To sum up, the appeal by the assessee is allowed, while the appeal by the Revenue is dismissed.


             Order pronounced in the open Court on 02/04/2026




                 Sd/-                                   Sd/-
           OM PRAKASH KANT                     SANDEEP SINGH KARHAIL
          ACCOUNTANT MEMBER                        JUDICIAL MEMBER

MUMBAI, DATED: 02/04/2026
Prabhat
                                    ITAs No.9465 & 9466/Mum/2025 (A.Ys. 2012-13)   14



Copy of the order forwarded to:

(1)   The Assessee;
(2)   The Revenue;
(3)   The PCIT / CIT (Judicial);
(4)   The DR, ITAT, Mumbai; and
(5)   Guard file.
                                                                         By Order


                                                                  Assistant Registrar
                                                                       ITAT, Mumbai