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 9, Cited by 22]

Gujarat High Court

Commissioner Of Income-Tax vs Shambhulal C. Bachkaniwala on 28 September, 1999

Equivalent citations: [2000]245ITR488(GUJ)

Author: P.B. Majmudar

Bench: P.B. Majmudar

JUDGMENT
 

 B.C. Patel, J. 
 

1. The CIT, Surat, being aggrieved by an order passed by the Tribunal has preferred this application. The Tribunal was moved by preferring six applications to refer the questions for the opinion of this Court. The finding pertaining to similar question/s would cover other references as well. So far as Appln. No. 266 of 1999 is concerned, the following three questions were sought to be referred by the applicant :

"(1) Whether, on the facts and in the circumstances of the case and in law, the Tribunal was justified in deleting the addition of Rs. 19,03,677, Rs. 17,27,447 and Rs. 1,62,349 in the block periods made by the AO by drawing an inference from the seized materials ?
(2) Whether, on the facts and in the circumstances of the case and in law, the Tribunal was justified in taking the value of silver as on the date of seizure, i.e., 9th January, 1997 rather than the date when the assessee was found to be the owner, namely, 21st November, 1996 ?
(3) Whether, on the facts and in the circumstances of the case and in law, the Tribunal was justified in allowing further deduction of 10 per cent of alloy contents although the approved valuer has finally determined net silver contents of the vessels and applied the rate, accordingly, after allowing the impurities ?"

2. The Tribunal, however, rejected the application and, hence, the present application is preferred praying that the Tribunal may be directed to raise and refer to this Court the questions set out earlier.

3. We will deal with question No. 3 first. Mr. Naik submitted that, when the expert has given his opinion, the Tribunal was not justified in granting further deduction of 10 per cent on alloy contents. It appears that the contentions raised by the assessee were rejected by the Tribunal. The articles, namely, silver utensils, weighing approximately 60 kgs. valued at Rs. 4,26,800 were put under prohibitory order in the custody of the assessee on 21st November, 1996. The value was assessed at the rate of Rs. 7,100 per kg. It transpires that the articles were seized later on 9th January, 1997. The utensils were weighed and it was found that the total weight was 75.455 kgs. as against the approximate weight of 60 kgs. So far as the value is concerned, it was calculated by the expert at the rate of Rs. 6,800 per kg. The assessee contended that if the valuation is taken after allowing deduction of 20 per cent on account of alloy used in the manufacture of silver articles, then, there will be no addition considering the price difference. It appears that the Departmental Representative supported the order of the AO, however, he fairly conceded that some deduction on account of use of alloy in the manufacture of silver articles/utensils should have been given by the AO and it is in view of this that 10 per cent deduction has been given. Therefore, question No. 3 cannot be said to be a question of law.

4. So far as question No. 2 is concerned, it appears that the Tribunal accepted the contentions raised by the Department. The actual seizure was effected on 9th January, 1997 and the price as per the Government Valuer's opinion was taken into consideration. Therefore, we find that when the case of the Department is accepted, it cannot be said that the Tribunal has committed any error in not referring the question to this Court.

5. So far as question No. 1 is concerned, we were taken through the assessment order and the decision rendered by the Tribunal. In para 12.9, undisclosed income is considered for the period from 1987-88 to 1990-91 on the basis of turnover. The AO estimated undisclosed income at the rate of 12.40 per cent of the turnover. The AO has noted in para 12.2 as under :

"Although no direct information as to their volume of business outside the books is available, there is a case to estimate such income outside books with reference to undisclosed income invested in the assets and estimation of such income and, accordingly, it should be made."

6. From the contentions raised before the Tribunal, it appears that the Tribunal has taken into consideration the estimated turnover of income for the asst. yrs. 1987-88 to 1990-91 and interest disallowance for the asst. yrs. 1987-88 to 1996-97. The Tribunal also noted depreciation s. 80J of the IT Act, 1961 and disallowance for the asst. yrs. 1991-92 and 1992-93. It was urged before the Tribunal that the AO was not justified in making the disputed addition. It was submitted in view of the decision of this Court in the case of N.R. Paper & Boards Ltd. vs. Dy. CIT (1999) 234 ITR 733 (Guj) : TC S10.1209, that, while framing the block assessment under s. 158BC of the Act, undisclosed income detected as a result of search can be taxed only on the basis of material found during the course of search, and the AO was not justified in recomputing the total income of the assessee for the various assessment years in the block assessment for which regular assessment is required to be made under s. 143(3) of the Act. The Tribunal also considered the submission with regard to (i) the action of the AO in making addition by rejecting the trading accounts and estimating higher turnover and higher gross profit earned by the various assessees, (ii) making disallowances on account of interest and other expenses which were debited in the regular book of account. It was submitted that there was absolutely no justification in considering these aspects while passing an order under s. 158BC where only undisclosed income is required to be computed under Chapter XIV-B of the Act. The Tribunal was of the view that the inescapable conclusion is that only undisclosed income as defined in s. 158B has to be assessed under Chapter XIV-B and, consequently, income other than undisclosed income has to be assessed under Chapter XIV. The Tribunal has considered the decision and has reproduced the relevant paragraph from the decision of this Court in the case of N.R. Paper & Boards Ltd. (supra) and, accordingly, rendered its decision.

7. So far as the application is concerned, the Tribunal pointed out the amendment in s. 158BA of the Act with retrospective effect from 1st July, 1995 by the Finance (No. 2) Act, 1998, which read as under :

"158BA. Assessment of undisclosed income as a result of search. - (1) Notwithstanding anything contained in any other provisions of this Act, where after the 30th June, 1995, a search is initiated under s. 132 or books of account, other documents or any assets are requisitioned under s. 132A in the case of any person, then, the AO shall proceed to assess the undisclosed income in accordance with the provisions of this Chapter.
xxxxx xxxxx xxxxx
(a) the assessment made under this Chapter shall be in addition to the regular assessment in respect of each previous year included in the block period;
(b) the total undisclosed income relating to the block period shall not include the income assessed in any regular assessment as income of such block period;
(c) the income assessed in this Chapter shall not be included in the regular assessment of any previous year included in the block period."

8. The Tribunal pointed out that the addition which is sought to be made can be made only for the regular assessment or reassessment framed under Chapter XIV and not in block assessment which is required to be completed under s. 158BC in Chapter XIV-B. The Tribunal was of the opinion that no referable question on law arises out of the order of the Tribunal and, accordingly, rejected the application.

9. We have heard the learned counsel Mr. Naik at length. In view of the decision of this Court and the amendment, we are of the view that the Tribunal has committed no error in rejecting the application and, therefore, this application is rejected. Rule is discharged with no order as to costs.