Madras High Court
Henri Isidore vs Commissioner Of Income-Tax on 29 October, 1997
Equivalent citations: [1999]240ITR247(MAD)
ORDERApparent mistake crept in penalty order Catch Note: Assessing officer had levied penalty under section 271(1)(a) on assessee but in view of mistake in the quantification of the penalty the said penalty order was rectified by invoking power under section 154--On challenge to rectification order by the assessee all appellate authorities dismissed the appeal(s)--In reference proceeding question for consideration was order passed under section 271(1)(a) was whether amenable to rectification proceedings under section 154--Section 154(1)(a) applies to any order passed by the assessing officer and if there are mistakes which are apparent in the records, it is open to the assessing officer to rectify the same--An Appellate Assistant Commissioner as well as Commissioner is also empowered to pass rectifying order under section 154--Thus, scheme of section 154 indicates that section 154 is not restricted to orders of assessment only passed under Chapter XIV, "Procedure for assessment" but extends to orders of penalty as well passed under chapter XXI "penalties imposable"--Rectification Order passed by the assessing officer, was, therefore, justified as apparent mistake crept in order passed under section 271(1)(a) could be rectified under section 154 Held: The expression "any other order passed by him" occurring in section 154 of the Act brings within its scope every order passed by the Income Tax Officer under the Act and that would necessarily include the order passed by the Income Tax Officer under section 271 of the Act as well. The power of the assessing officer under section 154(1)(a) of the Act is wide enough to include any order and there is no warrant to apply the principle of ejusdem generis and cut down the amplitude of the power of rectification under section 154(1)(a) to orders of assessment and refund, more particularly in view of the fact that the words "assessment" and "refund" do not constitute a "class" and, therefore, the language employed in section 154 of the Act is wide and brooks no ambiguity. It is permissible for the assessing officer to rectify any order passed by him under the provisions of the Income Tax Act. Section 154(1)(b) of the Act empowers the Appellate Assistant Commissioner to amend any order passed by him under section 250 or section 271 of the Act and it shows that Parliament has empowered the Appellate Assistant Commissioner, and he is one of the authorities mentioned in section 271 of the Act to levy penalty, to rectify the order of penalty passed by him under section 271 of the Act. If that is the intention of Parliament, there is absolutely no reason why the power of rectification should be denied to the assessing officer who is also one of the authorities mentioned in section 271 of the Act to levy penalty. Further, the question whether the order can be rectified under the provisions of section 154 of the Act, has to be tested on the language employed under section 154 of the Act and the condition prescribed under section 154 of the Act. If the ingredients found in section 154 of the Act are satisfied the order passed by the Income Tax Officer under section 271 of the Act is also liable to be rectified provided, other conditions found in section 154 of the Act are satisfied. There is no dispute that the source of power of the assessing officer and the Appellate Assistant Commissioner, to levy penalty is under section 271 of the Act and when the assessing officer has initiated penalty proceedings and completed the penalty proceedings within the period prescribed under section 275 of the Act, and if there are certain mistakes which are apparent on the face of the record in the order of penalty, the assessing officer has necessary power to rectify the same under section 154 of the Act. Section 154(1)(a) applies to any order passed by the assessing officer and if there are mistakes which are apparent in the records, it is open to the assessing officer to rectify the same. Further, the Appellate Assistant Commissioner is also empowered to pass an order rectifying the order passed by him under section 271 of the Act. Section 154(1)(b) of the Act indicates that it is not only confined to an order of assessment, but it also extends to the order of penalty passed under Chapter XXI, "penalties imposable". Further more, the Commissioner is also empowered to amend any order passed by way of revision and the provisions relating to revision are found in Chapter XX, "appeals and revision". Under the said provision, the Commissioner is also empowered to pass an order of rectification in the order of revision passed by him. Thus section 154 of the Act gives the indication that section 154 of the Act is not restricted to orders of assessment passed under Chapter XIV, "procedure for assessment" but extends to orders of penalty as well. Case Law Analysis: CIT v. Sri Ramakrishna Motor Transport (1983) 144 ITR 797 (AP). applied Application: Principle enunciated in this case is applicable also to current assessment year though provision of section 271(1)(a) is not on statute. Decision: In favour of revenue Income Tax Act 1961 s.154 Income Tax Act 1961 s.271 Words and phrases--MEANING OF THE EXPRESSION "ANY OTHER ORDER PASSED BY HIM" OCCURING UNDER SECTION 154 Catch Note: The expression "any other order passed by him" occuring under section 154 of the Act brings within its scope every order passed by the assessing officer under any provision of the Income Tax Act. Held: The expression "any other order passed by him" occurring in section 154 of the Act brings within its scope every order passed by the Income Tax Officer under the Act and that would necessarily include the order passed by the Income Tax Officer under section 271 of the Act as well. Application: Also to current assessment year. Decision: Provision explained. Income Tax Act 1961 s.154 Penalty under s. 271(1)(a)--BAR OF LIMITATIONOriginal penalty order rectified subsequently under section 154 Catch Note: Original penalty order under section 271(1)(a) was passed by the assessing officer on 29-3-1997 but in view of mistake in quantification of the penalty said order was rectified on 20-11-1979--Assessee inter-alia , challenged the rectified penalty order on the ground of limitation under section 275--Bar created by the provisions of section 275 would apply only to the initial order of penalty and if the order of penalty was passed within the time limit prescribed under section 275 of the Act, then it is not necessary to refer to the time limit prescribed under section 275 again if there were mistakes in the original order of penalty--The source of the power of the assessing officer is section 154 of the Act, when he rectifies the order of penalty and only the time limit prescribed under section 154 of the Act would apply, provided other conditions of section 154 of the Act are fulfilled--Thus, rectified penalty order passed by the assessing officer was legally justified Held: The period prescribed under section 275 of the Act within which the order imposing penalty should be passed appies only to the initial order of the first order of penalty which would be passed by the competent authority. The bar created by the provisions of section 275 of the Act would apply only to the initial order of penalty and if an order of penalty is passed on account of the direction of the higher authority in appeal or on revision, or on account of an answer given by the High Court, then, the time limit laid down in section 275 of the Act will not apply. The provisions of section 275 of the Act would apply only to the case of the first order of penalty passed by the authority. If the order of penalty was passed within the time limit prescribed under section 275 of the Act, it is not necessary to refer to the time limit prescribed under section 275 of the Act, if there are mistakes in the order of penalty. The source of the power of the assessing officer is section 154 of the Act, when he rectifies the order of penalty and only the time limit prescribed under section 154 of the Act would apply, provided other conditions of section 154 of the Act are fulfilled. By rectifying the mistake and calculating the correct amount of penalty, the officer is not imposing a penalty as penalty proceedings have already been initiated and penalty was imposed by the original order. There is no error or any infirmity in the order of the Tribunal in holding that the assessing officer was competent to rectify the order of penalty under section 154. Case Law Analysis: CIT v. Sara Enterprises (1997) 224 ITR 169 (Mad) , J. P. Sharma and Sons v. CIT (1985) 151 ITR 138 (Raj), CIT v. Vakharia Cotton D.aders (1986) 161 ITR 441 (Guj) applied. Mrs. Khorshed Shapoor Chenai v. Asst. CED (1980) 122 ITR 21 (SC) distinguished. Application: Principle enunciated in above case is applicable even to current assessment year. Decision: In favour of revenue. Income Tax Act 1961 s.275 Income Tax Act 1961 s.154 JUDGMENT N.V. Balasubramanian, J.
1. At the instance of the assessee, the Income-tax Appellate Tribunal, Madras, has stated a case and referred the following question of law under section 256(1) of the Income-tax Act, 1961, for the assessment year 1977-78, for the opinion of this court :
"Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in upholding the order of the Income-tax Officer as not barred by limitation and, therefore, valid ?"
2. The facts leading to the reference are as under :
The assessment year related to the tax case is 1972-73. For the said assessment year, the Income-tax Officer levied a penalty on the assessee under section 271(1)(a) of the Income-Tax Act, 1961 (hereinafter referred to as "the Act"), on March 29, 1977, for default in filing the return of income within the prescribed time. The Income-tax Officer in the order of the penalty passed by him, by mistake, had calculated the amount of penalty leviable at Rs. 4,569, instead of the correct amount of penalty leviable at Rs. 15,064. The mistake has occurred in the order of penalty as the period of default was erroneously taken as four months instead of 16 months. Since this mistake was apparent from the, record the Income-tax Officer was of the view that the order of penalty passed by him should be rectified under section 154 of the Act. The Income-tax Officer issued a show-cause notice to the assessee on June 27, 1979, calling for the assessee's objections and in the absence of any explanation from the assessee, the Income-tax Officer rectified the order of penalty by an order dated November 20, 1979, determining the correct amount of penalty at Rs. 15,864.
The assessee preferred an appeal challenging the order passed by the Income-tax Officer under section 154 of the Act on the ground that there was no mistake in the original order and the Income-tax Officer has no power to deal with the provisions of section 271 of the Act. The Appellate Assistant Commissioner, however, rejected the assessee's contention stating that the mistake in the order under section 271(1)(a) of the Act can be amended by passing an order under section 154 of the Act.
Dissatisfied with the order of the Appellate Assistant Commissioner, the assessee preferred a further appeal to the Income-tax Appellate Tribunal. It was contended before the Appellate Tribunal that the time limit prescribed in section 275 of the Act would equally apply to the order passed under section 154 of the Act, and therefore, the Income-tax Officer has no power to amend an order passed under section 271 of the Act. The Appellate Tribunal, however, rejected the contentions of the assessee and held that the time limit prescribed under section 275 of the Act would apply only to the first order of penalty passed by the Income-tax Officer. The Appellate Tribunal also rejected the contention of the assessee holding that the penalty order under section 271 of the Act can be rectified by the Income-tax Officer invoking the provisions of section 154(1)(a) of the Act. The Appellate Tribunal in this view dismissed the appeal preferred by the assessee.
The assessee has challenged the order of the Appellate Tribunal and sought for a reference on two questions of law. The first question that was sought for by the assessee was "whether, there was a mistake apparent on the record in the original order of penalty dated March 29, '1977". The Appellate Tribunal, however, rejected that question on the ground that the said question sought for did not arise out of the order of the Appellate Tribunal, but, however, it stated a case and referred the question of law set out supra.
Mr. K. Ramagopal, learned counsel appearing for the assessee, submitted that the source of the power of the Income-tax Officer to levy penalty is section 271 of the Act and under section 275 of the Act the order imposing penalty should be passed before the expiration of the two years from the end of the financial year in which the proceedings were completed. He, therefore, submitted that the last day for passing the order is March 31, 1977, and the order rectifying the penalty order was passed on November 20, 1979, and, therefore, the order passed is beyond the time limit prescribed in section 275 of the Act. The further submission of learned counsel appearing for the assessee is that penalty cannot be imposed under the guise of rectification and when the Income-tax Officer exercised suo Motu power for rectification he, in effect, levies penalty on the enhanced amount and it is not possible for him to get over the bar of limitation prescribed under section 275 of the Act and he submitted that the penalty levied has serious consequences and since section 271 of the Act is penal in nature, the benefit of doubt must be given to the assessee. The sum and substance of the argument of learned counsel for the assessee is that the source of power on the part of the Income-tax Officer to levy penalty is section 271 of the Act and after the time limit prescribed under section 275 of the Act, it is not open to the Income-tax Officer to levy penalty and rectify the order of assessment by recourse to section 154 of the Act.
Learned counsel for the assessee relied upon the decision of the Supreme Court in the case of Mrs. Khorshed Shapoor Chenai v. Asst. CED [1980] 122 ITR 21 and submitted that it is not permissible for the Income-tax Officer to invoke the powers of rectification as larger period is prescribed under section 154 of the Act when section 275 of the Act prescribes a shorter period for the levy of penalty.
Mr. C. V. Rajan, learned counsel appearing for the Revenue, on the other hand, submitted that the power to levy penalty has been exercised within the period prescribed under section 275 of the Act and under section 154 of the Act it is open to the Income-tax Officer to rectify the mistake in the order of penalty. His further submission was that the Income-tax Officer by the rectification order has not imposed penalty which was already imposed in the original order and in the rectification he only rectified the mistake that occurred in the calculation of the penalty in the original order. His submission was that the provisions of section 154 of the Act would apply to penalty orders as well.
We have carefully considered the submissions of learned counsel appearing for the assessee and learned counsel appearing for the Revenue. The facts of the case have been set out earlier. There is no dispute that the initial order of penalty was passed by the Income-tax Officer within the time limit prescribed in section 275 of the Act, namely, on March 29, 1977. The only question is whether the order of penalty passed under section 271(1)(a) of the Act can be rectified under section 154 of the Act. It is relevant to notice that the mistake is with reference to the calculation of penalty and the quantification of the penalty in the original order was made at Rs. 4,569 instead of the correct amount of Rs. 15,864. The mistake has occurred because the Income-tax Officer has erroneously taken the period of default as four months instead of 16 months. The question whether the order of penalty passed under section 271 of the Act can be rectified has to be considered in the light of the provisions of section 154 of the Act.
3. The material provisions of section 154 of the Act, in so far as it is relevant for the purpose of the case, reads as under :
"154. Rectification of mistake. - (1) With a view to rectifying any mistake apparent from the record -
(a) the Income-tax Officer may amend any order of assessment or of refund or any other order passed by him;
(b) the Appellate Assistant Commissioner may amend any order passed by him under section 250 or section 271;...
(e) the Commissioner may amend any order passed by him in revision under section 263 or section 264."
4. Section 154 empowers the Income-tax Officer to amend any order of assessment, any order of refund or any other order passed by him. We are of the view that the expression "any other order passed by him" occurring in section 154 of the Act brings within its scope every order passed by the Income-tax Officer under the Act and that would necessarily include the order passed by the Income-tax Officer under section 271 of the Act as well.
5. In CIT v. Sri Ramakrishna Motor Transport [1983] 144 ITR 797, the Andhra Pradesh High Court was dealing with a case of the power of the Income-tax Officer to rectify the order cancelling the registration under section 186 of the Act. The Andhra Pradesh High Court held that the power of the Income-tax Officer under section 154(1)(a) of the Act is wide enough to include any order and there is no warrant to apply the principle of ejusdem generis and cut down the amplitude of the power of rectification under section 154(1)(a) to orders of assessment and refund, more particularly in view of the fact that the words "assessment" and "refund" do not constitute a "class" and, therefore, the language employed in section 154 of the Act is wide and brooks no ambiguity. The above decision of the Andhra Pradesh High Court makes it clear that it is permissible for the Income-tax Officer to rectify any order passed by him under the provisions of the Income-tax Act.
6. Secondly, section 154(1)(b) of the Act empowers the Appellate Assistant Commissioner to amend any order passed by him under section 250 or section 271 of the Act and it shows that Parliament has empowered the Appellate Assistant Commissioner, and he is one of the authorities mentioned in section 271 of the Act to levy penalty, to rectify the order of penalty passed by him under section 271 of the Act. If that is the intention of Parliament, there is absolutely no reason why the power of rectification should be denied to the Income-tax Officer who is also one of the authorities mentioned in section 271 of the Act to levy penalty.
7. Thirdly, the question whether the order can be rectified under the provisions of section 154 of the Act, has to be tested on the language employed under section 154 of the Act and the condition prescribed under section 154 of the Act. If the ingredients found in section 154 of the Act are satisfied we are of the opinion that the order passed by the Income-tax Officer under section 271 of the Act is also liable to be rectified provided, other conditions found in section 154 of the Act are satisfied.
8. There is no dispute that the source of power of the Income-tax Officer and the Appellate Assistant Commissioner, to levy penalty is under section 271 of the Act and when the Income-tax Officer has initiated penalty proceedings and completed the penalty proceedings within the period prescribed under section 275 of the Act, and if there are certain mistakes which are apparent on the face of the record in the order of penalty, the Income-tax Officer has necessary power to rectify the same under section 154 of the Act. The period prescribed under section 275 of the Act within which the order imposing penalty should be passed in our opinion, apply only to the initial order of the first order, of penalty which would be passed by the competent authority. This court, in the case of CIT v. Sara Enterprises [1997] 224 ITR 169, following the decision of the Rajasthan High Court in the case of J. P. Sharma and Sons v. CIT [1985] 151 ITR 138, and the decision of the Gujarat High Court in the case of CIT v. Vakharia Cotton Traders [1936] 161 ITR 441, has taken the view that the bar created by the provisions of section 275 of the Act would apply only to the initial order of penalty and if an order of penalty is passed on account of the direction of the higher authority in appeal or on revision, or on account of an answer given by the High Court, then, the time limit laid down in section 275 of the Act will not apply. Applying the principles laid down by the decision of this court cited supra, we hold that the provisions of section 275 of the Act would apply only to the case of the first order of penalty passed by the authority. If the order of penalty was passed within the time limit prescribed under section 275 of the Act, it is not necessary to refer to the time limit prescribed under section 275 of the Act, if there are mistakes in the order of penalty. The source of the power of the Income-tax Officer is section 154 of the Act, when he rectifies the order of penalty and only the time limit prescribed under section 154 of the Act would apply, provided other conditions of section 154 of the Act are fulfilled. The decision relied upon by learned counsel appearing for the assessee in the case of Mrs. Khorshed Shapoor Chenai v. Asst. CED , in our opinion, has no application to the facts of the case. As rightly contended by learned counsel for the Revenue, the Income-tax Officer has already imposed penalty by the original' order dated March 29, 1977, and there was a mistake in the quantification of the penalty and the mistake was sought to be rectified in the order passed by him under section 154 of the Act. We are of the view that by rectifying the mistake and calculating the correct amount of penalty, the officer is not imposing a penalty as penalty proceedings have already been initiated and penalty was imposed by the original order. The Appellate Tribunal has found that the other conditions of the provisions of section 154 of the Act are fully satisfied.
9. We also do not find any force in the contention of Mr. K. Ramagopal, learned counsel for the assessee, that section 154 of the Act is placed under Chapter XIV, procedure for assessment and, therefore, the Income-tax Officer is not empowered to pass an order of rectification. A close study of section 154 of the Act shows that it applies not only to the order of assessment, but also to an order of refund. As already noticed by us, it applies to any other order passed by the Income-tax Officer. According to us, section 154(1)(a) applies to any order passed by the Income-tax Officer and if there are mistakes which are apparent in the records, it is open to the Income-tax Officer to rectify the same. Further, the Appellate Assistant Commissioner is also empowered to pass an order rectifying the order passed by him under section 271 of the Act. Section 154(1)(b) of the Act indicates that it is not only confined to an order of assessment, but it also extends to the order of penalty passed under Chapter XXI, "penalties imposable". Further more, the Commissioner of Income-tax is also empowered to amend any order passed by way of revision and the provisions relating to revision are found in Chapter XX, "appeals and revision". Under the said provision, the Commissioner is also empowered to pass an order of rectification in the order of revision passed by him. Thus section 154 of the Act gives the indication that section 154 of the Act is not restricted to orders of assessment passed under Chapter XIV, "procedure for assessment" but extends to orders of penalty as well. Therefore, we reject the contention of Mr. Ramagopal, learned counsel for the assessee, in this regard as untenable.
10. We find no error or any infirmity in the order of the Appellate Tribunal in holding that the Income-tax Officer was competent to rectify the order of penalty under section 154 of the Act. Accordingly, we answer the question of law referred to us in the affirmative and against the assessee. However, in the circumstances of the case, there will be no order as to costs.