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 4, Cited by 63]

Bombay High Court

Commissioner Of Income-Tax vs M.K.E. Memon on 13 March, 2000

Equivalent citations: [2001]248ITR310(BOM)

Author: S.H. Kapadia

Bench: S.H. Kapadia, A.P. Shah

JUDGMENT

 

 S.H. Kapadia, J. 
 

1. On March 13, 2000, the appeal filed by the Department was dismissed for the reasons to be given subsequently.

2. Accordingly, we now give reasons.

3. This appeal is directed against the judgment and order passed by the Income-tax Appellate Tribunal dated May 4, 1999, for the block period April 1, 1986, to December 11, 1996, under Chapter XIV-B of the Income-tax Act, 1961.

4. The assessee is a doctor by profession. His main source of income has been by way of medical examination fees charged for issuing medical fitness certificates for candidates going to Gulf countries. On December 11, 1996, there was a search under Section 132 of the Income-tax Act at the clinic and at the residence of the assessee. During the search, registration books were seized for the period November, 1993, onwards. On a perusal it was noticed that the fees recorded in the registration books exceeded the fees reflected in the cash book. During the course of search operations, he made a declaration of undisclosed income of Rs. 60 lakhs. In the return filed in reply to a notice under Section 158BC of the Income-tax Act, he offered the undisclosed income of Rs. 75.60 lakhs which comprised Rs. 13.80 lakhs for the period up to November, 1993. In respect of the period November, 1993, to December, 1996, for which the registration book was found, he made a disclosure of Rs. 53.22 lakhs (approximately) received by way of medical fees. The Assessing Officer made the assessment for the entire block period at Rs. 2.33 crores as against undisclosed income by the assessee of Rs. 75.60 lakhs. The assessee accordingly carried the matter in appeal to the Tribunal disputing the additions made by the Assessing Officer mainly on two grounds-addition of Rs. 1.04 crores made by the Assessing Officer for the period prior to November, 1993, and, secondly, the assessee disputed the addition of Rs. 47.28 lakhs made by the Assessing Officer on the ground that the assessee had refunded the said amount to unfit candidates. The Tribunal accepted both the aforementioned grounds and accordingly ordered deletion of Rs. 47,28,150. Hence, the Department has filed this appeal.

5. At the outset, it may be mentioned that in this appeal we are only concerned with the question of additions made by the Assessing Officer under Chapter XIV-B of the Act. The assessee had filed the returns during the aforestated period. He has been regularly assessed by the Department. In the present case, the Department has rightly invoked Chapter XIV-B of the Income-tax Act. However, the short point which arises for determination is whether the Assessing Officer was right in estimating the undisclosed income for the above block period at Rs. 2.33 crores as against undisclosed income of Rs. 75.60 lakhs disclosed subsequently by the assessee.

6. The assessee is a general physician. He is on the panel of the embassies of Saudi Arabia, Qatar and Kuwait. He has a clinic where the candidates going abroad are registered for medical check-up and then it is his duty to issue fitness certificates. The registration books, which were seized, related to the period November, 1993, onwards. During the course of search operation it was noticed that the cash book of the assessee was prepared on the basis of cash deposits in bank and on the basis of paying-in-slips. When the cash book was compared with the registration book, it was noticed that a number of candidates reflected in the cash book and the corresponding fees received were not fully reflected in the cash book. However, in the return of income filed for the block period, the amount of undisclosed income offered for taxation has been given both for pre-November, 1993, and post-November, 1993. The question before this court briefly on the facts which has been raised is whether the Assessing Officer was right in estimating the undisclosed income by applying the post-1993 weighted average rate of income to the period 1983 up to November, 1993. In this connection, it is stated that the assessee was registered as a panel doctor for the Saudi Consulate in 1984. In 1986 and 1991, he was registered as a panel doctor for the Qatar and Kuwait Consulates, respectively. The case of the assessee before the Tribunal was that during the earlier period of his practice, the work relating to medical screening of candidates for Gulf countries was less as compared to the work which he got after November, 1993. Moreover, the assessee contended before the Tribunal that the Gulf war in 1991 also adversely affected his income. On the facts, the Tribunal found that the assessee's income under the above block period increased from November, 1993, onwards and, therefore, the Assessing Officer was not right in applying the peak income of the post-November, 1993 period, to the entire period of the block assessment commencing from April 1, 1986, to December 11, 1996. We agree with the finding of fact recorded by the Tribunal. While estimating the undisclosed income under Chapter XIV-B, the Assessing Officer cannot apply a rule of thumb. The Assessing Officer cannot estimate the undisclosed income on an arbitrary basis. We cannot lose sight of the fact that the assessee is a professional. It is highly improbable that his professional income remained constant from 1983-84 (when he was put on the panel) right up to 1996. It is highly improbable that the fees which he was charging in 1993 were the same also during the period 1984, up to November, 1993. We agree with the contention advanced on behalf of the Department that in matters under Chapter XIV-B the Assessing Officer is required to estimate the undisclosed income. We agree with the contention of the Department that this estimation involves guess work. However, the Assessing Officer under Chapter XIV-B cannot act arbitrarily while estimating the undisclosed income. In the present case, the Assessing Officer has not considered the adverse impact of the Gulf war. In the present matter, the Assessing Officer has not considered the fact that the fees of the professional in the ordinary course could not have remained static for the entire period commencing from April 1, 1986, to December 11, 1996. The Assessing Officer has also not considered that the assessee used to take a deposit of a fixed amount from each candidate. That on screening, if the assessee found the candidate to be unfit he used to retain Rs. 100 and return the balance amount. It is pointed out to us that if on a preliminary examination a candidate was suffering from a serious ailment then there was no necessity of the candidate undergoing further tests and in which event the assessee used to retain Rs. 100 and return the balance amount. None of the explanations have been considered by the Assessing Officer and, therefore, the Tribunal held that the estimation of income by the Assessing Officer was without any evidence/ basis. This is a pure finding of fact. We also agree with the said finding. Before concluding we may mention that in all matters of block assessment, the Department heavily relies upon the judgment of the Supreme Court in the case of CST v. H. M. Esufali H. M. Abdulali . That was a case in which unreported sales were detected for a period of 19 days in a year. The Assessing Officer estimated the turnover for the entire period of one year on the basis of the unreported sales for the period of 19 days. The question arose before the Supreme Court is as to whether the Assessing Officer was right in doing so. It was held by the apex court that in a matter involving unreported sales, the Assessing Officer has to proceed on the basis of estimation which involves some amount of guess work. The apex court accordingly upheld the order of the Assessing Officer in estimating the turnover on the basis of the unreported sales for a shorter period. However, in the present matter, we are concerned with block assessment of ten years. Ultimately, the said judgment of the Supreme Court must be seen in the context of the facts of each case. In the present matter, the assessee is a professional. It is highly improbable that the rate of fees charged by a professional in 1983 would remain static for the entire block period of ten years. The proportionate amount of refund also could not have remained static for the entire period of ten years. The assessee further pointed out that during the Gulf war the number of persons who went to the Gulf countries stood substantially reduced. These facts should have been considered by the Department. On the other hand, in the present matter, the Department has applied the peak income rate of post-1993 period to the entire block period commencing from April 1, 1986, up to December 11, 1996. Hence, the Tribunal was right in coming to the conclusion that an arbitrary method has been adopted by the Assessing Officer in estimating the income of the assessee under Chapter XIV-B.

7. In conclusion we would also like to mention that Chapter XIV-B lays down a special procedure for assessment of search cases and provides for assessment of undisclosed income as a result of search. Under Section 158BC read with Section 158BC, what is assessed is the undisclosed income of the block period and not the total income or loss of the previous year required to be assessed under regular assessment vide Section 143(3). This exercise under Section 143(3) for regular assessment stands on a different footing in contrast to the exercise undertaken by the Assessing Officer under Chapter XIV-B where the Assessing Officer has to assess only the undisclosed income. Therefore, the scope of regular assessment is quite different from the scope of assessment under Chapter XIV-B. The regular assessment is to ensure that the assessee had not understated the income or has not computed excessive loss or has not underpaid the tax in any manner whereas what is assessed under Chapter XIV-B is only the undisclosed income for the block period and not the income or loss of the previous year which is only done in the normal regular assessment under Section 143(3). In a large number of cases we find that the above distinction is not kept in mind by the Assessing Officer. It is for this reason that we have spelt out the difference between the regular assessment and the block assessment under Chapter XIV-B of the Income-tax Act.

8. As stated hereinabove, the decision of the Tribunal is based on the facts of this case. No substantial question of law arises. Hence, the appeal is dismissed. No order as to costs.