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 24, Cited by 0]

Income Tax Appellate Tribunal - Delhi

M/S. Niit Smartserve Ltd., New Delhi vs Dcit, New Delhi on 31 July, 2020

                                       1


       IN THE INCOME TAX APPELLATE TRIBUNAL, DELHI 'D' BENCH,
               NEW DELHI [THROUGH VIDEO CONFERENCE]
            BEFORE MS. SUSHMA CHOWLA, VICE PRESIDENTAND
                  SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER

                         ITA No. 5173/DEL/2015
                      [Assessment Year: 2005-06]

The Dy.C.I.T                   Vs.               NIIT Smartserve Ltd
Circle - 18(2)                                   8, Balaji Estate
New Delhi                                        Guru Ravidas Marg
                                                 New Delhi
                                                 PAN: AABCN 4598 E
                                   And
                          CO No. 217/DEL/2018
                       (in ITA No.5173/DEL/2015)
                      [Assessment Year: 2005-06]
NIIT Smartserve Ltd                   Vs.        The DCIT
8, Balaji Estate                                 Circle - 18(2)
Guru Ravidas Marg                                New Delhi
New Delhi
PAN: AABCN 4598 E

  [Appellant]                                          [Respondent]

                       Date of Hearing                 :      23.07.2020
                      Date of Pronouncement            :      31.07.2020


                 Assessee by :        Shri Gaurav Jain, CA
                                      Shri Deepesh Jain, CA

                  Revenue by     : Shri Saras Kumar, DR

                                     ORDER

PER N.K. BILLAIYA, ACCOUNTANT MEMBER,

This appeal by the Revenue and cross objection by the assessee are preferred against the order of the CIT(A) - 6, Delhi dated 25.05.2015 pertaining to A.Y 2005-06..

2

2. The grievances of the revenue read as under:

1. Whether on the facts and circumstances of the case & in law, the Ld. CIT(A)is justified in not upholding the reopening of assessment proceedings u/s 148 of the Income Tax act, 1961 (the Act) and in quashing reassessment proceedings?
2. Whether on the facts and circumstances of the case & in law, the Ld. C1T(A) is justified in quashing the proceedings u/s 147 of the Act without considering Explanation 1 to section 147 of the Act?
3. Whether on the facts and circumstances of the case and in law, the Ld. C1T(A) is justified quashing the proceedings u/s 147 of the Act without considering that one of the purpose of section 147 is to ensure that an assessee cannot get away by making an incorrect claim of deductions?
4. That the order of the CIT(A) is erroneous and is not tenable on facts and in law."

3. The assessee has raised the following grounds in its cross objections:

3

"1. That the CIT(A) erred on facts and in law in upholding the action of the assessing officer of initiating reassessment proceedings u/s 147 of the Income Tax Act, 1961 (The Act') on the basis of audit objections, without any independent satisfaction regarding escapement of income. Without prejudice:
2. That the C1T(A) erred on facts in not deciding the appeal on merits thereby upholding the action of the assessing officer in disallowing business development and marketing expenses amounting to Rs. 1.71,75,835/- holding the same to be capital expenditure, as against revenue expenditure claimed by the assessee.
2.1 Further without prejudice, if the business development and marketing expenses aggregating to Rs. 1,71,75.835 are to be held as capital expenditure, the assessing officer be directed to allow depreciation u/s 32 of the Act."

4. The representatives of both the sides were heard at length, the case records carefully perused and with the assistance of the ld. Counsel, we have considered the documentary evidences brought on record in the form of Paper Book in light of Rule 18(6) of ITAT Rules 4 and have also perused the judicial decisions relied upon by both the sides.

5. Briefly stated, the facts of the case are that the assessee is a limited company, engaged in the business of offering full range BPO and call-center solution services. The assessee filed return of income declaring loss of Rs.8.81 crores. The return was selected for scrutiny assessment and assessment order was framed u/s 143(3) of the Income-tax Act, 1961 [hereinafter referred to as 'The Act'] vide order dated 26.03.2007.

6. On the basis of audit objection raised by the Internal Audit Wing of the Department, the Assessing Officer issued notice dated 24.09.2007 directing the assessee to explain as to why the business development and marketing service expenses of Rs.1.71 crores debited in profit and loss account under head "Professional Charges" may not be treated as capital expenditure and thus disallowed.

7. A detailed reply was filed by the assessee vide letter dated 05.12.2007 explaining the nature, details and breakup of such 5 expenses. No further query/clarification was sought by the Assessing Officer.

8. However, based on the audit objection reassessment proceedings were initiated vide notice dated 23.03.2012. The reasons for reopening the assessment read as under:

6

9. The reassessment proceedings were completed vide order dated 04.02.2013 wherein loss was assessed at Rs. 7.09 crores after disallowing business development and marketing service expenses of Rs.1.71 crores holding the same to be capital in nature.

10. The assessee preferred an appeal before the ld. CIT(A) and the ld. CIT(A) allowed the appeal of the assessee quashing the reassessment proceedings by holding that it is a case of change of opinion.

11. Before us, the ld. DR strongly supported the findings of the Assessing Officer. It is the say of the ld. DR that no specific query was raised by the Assessing Officer in relation to business development and marketing development services.

12. Strong reliance was placed on the decision of the Hon'ble Bombay High Court in 315 ITR 84 wherein the Hon'ble High Court has held that the points which have not been discussed/decided by the Assessing Officer do not tantamount to change of opinion. 7

13. Referring to Explanation (1) to section 147 of the Act, the ld. DR stated that mere production of books of account before the Assessing Officer will not amount to disclosure within first Proviso of section 147 of the Act.

14. The ld. DR continued by saying that the audit party of the department raised objections in respect of the impugned expenditure and, therefore, reopening on the basis of objections of the audit party is valid.

15. In support of this contention, the ld. DR placed reliance on the decision of the Hon'ble Delhi High Court in 256 ITR 391 wherein the Hon'ble High Court has held that "Where the audit objections relate to factual error pointed out by the audit party, reopening is valid."

16. Similar view was taken by the Hon'ble Apex Court in 237 ITR 13.

17. The ld. counsel for the assessee, on the other hand, vehemently stated that the reassessment proceedings are barred by limitation of four years as prescribed in proviso to section 147 and captioned reassessment is merely based on change of opinion which is not 8 permissible in law as the Assessing Officer had no new tangible material on the basis of which prima facie belief of escarpment of income by the assessee could be formed.

18. It is the say of the ld. counsel for the assessee that reassessment is merely on the basis of objections raised by audit party, which is impermissible. Strong reliance was placed on various judicial decisions which are considered in the latter part of this order.

19. Having heard the rival contentions, we have carefully perused the reasons for reopening of the assessment which have been exhibited elsewhere. We find that in the reasons, the Assessing Officer himself has mentioned "The scrutiny of assessment revealed". This itself shows that the details were very much available in the assessment record. We find that in the original assessment proceedings, the Assessing Officer raised a query asking the assessee to give details of expenditure of more than Rs. 10 lakhs. The assessee filed complete list of expenses which were more than Rs. 10 lakhs. 9

20. The expenses are found to be debited in the Profit and Loss Account under Schedule 15 which is demonstrated at page 17 of the paper book. Under Schedule 17 of the financial statement, which is exhibited at page 20 of the paper book, the assessee has shown professional service expenses incurred during the relevant Assessment Year under the head "Expenditure in foreign currency".

21. In the tax audit report, in clause 17 relating to expenditure of capital nature, it is mentioned as "NIL". This means that even the auditors were of the opinion that no capital expenditure was incurred during the year under consideration, which is debited to the profit and loss account.

22. Since this reimbursement of professional expenses tantamount to international transactions, the assessee has, in Form 3CEB, which relates to particulars relating to International Transactions required to be furnished u/s 92E of the Act, furnished complete details in relation to transactions with NIIT Technologies INC UK and US. 10

23. In column 10 of Form No. 3CEB, it was stated that amount has been paid to the sister concerns in lieu of services rendered by them and further, such transactions have been entered into at Arm's Length price

24. The details of such expenses are as under:

S. No. Particulars Nature of exp. Name of Amount (Rs.) Reference Party JUNE-
2004
1. Professional Business NUT 26,29,323.86 Annx-22C Development & Technologies, @Pg.61 of Marketing USA PB Services
2. Professional Business NUT 35,92,341.13 Annx-22C Development & Technologies, @Pg.61 of Marketing UK PB Services SEP-
2004
1. Professional Business NUT 13,48,037.02 Annx-22F Development & Technologies, @Pg.64 of Marketing USA PB Services
2. Professional Business NUT 96,05,533.61 Annx-22F Development & Technologies, @Pg.64 of Marketing UK PB Services Total 1,71,75,235.6 2

25. A perusal of the record shows that similar payments have been made by the assessee for the months of December 2004 and March 2005, which details are available at pages 67 and 70 of the paper book. 11

26. Surprisingly, no adverse inference has been drawn in so far as the payments made in the months of December and March are concerned and adverse inference has only been drawn in the months of June 2004 and September 2004, as exhibited elsewhere.

27. Before issuing the notice u/s 148 of the Act, the Assessing Officer sought clarification from the assessee regarding Audit Party Objections and the assessee has furnished complete details. No further queries/clarifications were called for by the Assessing Officer.

28. In our considered opinion, first proviso to section 147 of the Act squarely applies on the facts of the case in hand as discussed hereinabove and the same reads as under:

"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- 12 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."

29. In light of first proviso, we find that the reasons for reopening the assessment do not specify any failure on the part of the assessee to disclose truly and fully all material facts. On the contrary, we find that full and true disclosure was duly made by the assessee.

30. We are of the considered opinion that all material information was duly filed and was available on record before the Assessing Officer. Therefore, on perusal of reasons, it cannot be comprehended as to what more information remained to be disclosed by the assessee and moreover, no instance of any non disclosure has been pointed out by the Assessing Officer in the reasons recorded.

31. A perusal of the assessment framed u/s 143(3) r.w.s 147 of the Act shows that there is not even a whisper of non disclosure of any material facts. Moreover, there is no reference to any new fact or any new material which came to light of the Assessing Officer after framing original assessment order. In fact, adverse inference has been drawn 13 only from material which, were very much available during the assessment proceedings. These glaring facts make the decisions relied upon by the ld. DR distinguishable.

32. The decision of the Hon'ble Supreme Court in the case of New Delhi Television Ltd 116 Taxmann.com 152 is very relevant on the facts of the case in hand. The observations of the Hon'ble Supreme Court read as under:

"22. A perusal of the aforesaid judgments clearly shows that subsequent facts which come to the knowledge of the assessing officer can be taken into account to decide whether the assessment proceedings should be reopened or not. Information which comes to the notice of the assessing officer during proceedings for subsequent assessment years can definitely form tangible material to invoke powers vested with the assessing officer under Section 147 of the Act.
23. The material disclosed in the assessment proceedings for the subsequent years as well as the material placed on record by the minority shareholders form the basis for taking action under Section 147 of the Act. At the stage of issuance of notice, the assessing officer is to only form a prima facie view. In our opinion the material disclosed in assessment proceedings for 14 subsequent years was sufficient to form such a view. We accordingly hold that there were reasons to believe that income had escaped assessment in this case. Question No.1 is answered accordingly.
24. Coming to the second question as to whether there was failure on the part of the assessee to make a full and true disclosure of all the relevant facts. The case of the assessee is that it had disclosed all facts which were required to be disclosed.
25. The revenue has placed reliance on certain complaints made by the minority shareholders and it is alleged that those complaints reveal that the assessee was indulging in round tripping of its funds. According to the revenue the material disclosed in these complaints clearly shows that the assessee is guilty of creating a network of shell companies with a view to transfer its untaxed income in India to entities abroad and then bring it back to India thereby avoiding taxation. We make it clear that we are not going into this aspect of the matter because those complaints have not seen light of the day either before the High Court or this Court and, therefore, it would be unfair to the assessee if we rely upon such material which the assessee has not been confronted with.
26. Even before the assessment order was passed on 03.08.2012, the assessing officer was aware of the entities which had subscribed to the convertible bonds. This is apparent 15 from the communication dated 08.04.2011. The case of the revenue is that the assessee did not disclose the amount subscribed by each of the entities and furthermore the management structure of these companies. We are not in agreement with this submission of the revenue. It is apparent from the records of the case that the revenue was aware of the entities which subscribed to the convertible bonds. It has been urged that these are bogus companies, but we are not concerned with that at this stage. The issue before us is whether the revenue can take the benefit of the extended period of limitation of 6 years for initiating proceedings under the first proviso Section 147 of the Act. This can only be done if the revenue can show that the assessee had failed to disclose fully and truly all material facts necessary for its assessment. The assessee, in our view had disclosed all the facts it was bound to disclose. If the revenue wanted to investigate the matter further at that stage it could have easily directed the assessee to furnish more facts.
27. The High Court held that there was no "true and fair disclosure" in view of the law laid down by this Court in Phool Chand's case (supra), and the judgment of the Delhi High Court in Honda Siel Power Products Limited vs. Deputy Commissioner IncomeTax and Another4. We have already 4 (2012) 340 ITR 53 (Delhi) 19 20 referred to the judgment in Phool Chand's case (supra), 16 wherein it was held that where the transaction of a particular assessment year is found to be a bogus transaction, the disclosures made could not be said to be all "true" and "full".

Relying upon the said judgment the High Court held that merely because the transaction of convertible bonds was disclosed at the time of original assessment does not mean that there is true and full disclosure of facts. 28. We are unable to agree with this reasoning given by the High Court. The assessee as mentioned above made a disclosure about having agreed to stand guarantee for the transaction by NNPLC and it had also disclosed the factum of the issuance of convertible bonds and their redemption. The income, if any,arose because of the redemption at a discounted price. This was an event which took place subsequent to the assessment year in question though it may be income for the assessment year. As we have observed above, all relevant facts were duly within the knowledge of the assessing officer. The assessing officer knew who were the entities who had subscribed to other convertible bonds and in other proceedings relating to the subsidiaries the same assessing officer had knowledge of addresses and the consideration paid by each of the bondholders as is apparent from assessment orders dated 03.08.2012 passed in the cases of M/s. NDTV Labs Ltd. and M/s. NDTV Lifestyle Ltd. Therefore, in our opinion there was full and true disclosure of all material facts necessary for its assessment by the assessee. 17

29. The fact that stepup coupon bonds for US$ 100 million were issued by NNPLC was disclosed; who were the entities which subscribed to the bonds was disclosed; and the fact that the bonds were discounted at a lower rate was also disclosed before the assessment was finalised. This transaction was accepted by the assessing officer and it was clearly held that the assessee was only liable to receive a guarantee fees on the same which was added to its income. Without saying anything further on merits of the transaction we are of the view that it cannot be said that the assessee had withheld any material information from the revenue. 30. According to the revenue the assessee to avoid detection of the actual source of funds of its subsidiaries did not disclose the details of the subsidiaries in its final accounts, balance sheets, and profit and loss account for the relevant period as was mandatory under the provisions of the Indian Companies Act, 1956. It is not disputed that the assessee had obtained an exemption from the competent authority under the Companies Act, 1956 from providing such details in its final accounts, balance sheets, etc. As such it cannot be said that the assessee was bound to disclose this to the Assessing Officer. The Assessing Officer before finalising the assessment of 03.08.2012 had never asked the assessee to furnish the details. 31. The revenue now has come up with the plea that certain documents were not supplied but according to us all these documents cannot be said to be documents which the assessee was bound to disclose at the time of assessment. The main ground raised by the revenue is that the assessee did not 18 disclose as to who had subscribed what amount and what was its relationship with the assessee. As far as the first part is concerned it does not appear to be correct. There is material on record to show that on 08.04.2011 NNPLC had sent a communication to the Deputy Director of Income Tax (Investigation), wherein it had not only disclosed the names of all the bond holders but also their addresses; number of bonds along with the total consideration received. This chart forms part of the assessment orders dated 03.08.2012 in the case of M/s.NDTV Labs Ltd. and M/s. NDTV Lifestyle Ltd. The said two assessment orders were passed by the same officer who had passed the assessment order in the case of the assessee on the same date itself. Therefore, the entire material was available with the revenue.

32. A number of decisions have been cited as to what is meant by true and full disclosure. It is not necessary to multiply decisions, as law in this regard has been succinctly laid down by a Constitution Bench of this Court in Calcutta Discount Co. Ltd. vs. Income tax Officer, Companies District I, Calcutta and Another5 , wherein it was held as follows :"(

8)...The words used are "omission or failure to disclose fully and truly all material facts necessary for his assessment for that year". It postulates a duty on every assessee to disclose fully and truly all material facts necessary for his assessment. What facts are material, and necessary for assessment will differ from case to case. In every assessment proceeding, the 19 assessing authority will, for the purpose of computing or determining the proper tax due from an assessee, require to know all the facts which help him in coming to the correct conclusion. From the primary facts in his possession, whether on disclosure by the assessee, or discovered by him on the basis of the facts disclosed, or otherwise -- the assessing authority has to draw inferences as regards certain other facts; and ultimately, from the primary facts and the further facts inferred from them, the authority has to draw the proper legal inferences, and ascertain on a correct interpretation of the taxing enactment, the proper tax leviable. Thus, when a question arises whether certain income received by an 5 AIR 1961 SC 372 assessee is capital receipt, or revenue receipt, the assessing authority has to find out what primary facts have been proved, what other facts can be inferred from them, and taking all these together, to decide what the legal inference should be. (9) There can be no doubt that the duty of disclosing all the primary facts relevant to the decision of the question before the assessing authority lies on the assessee. To meet a possible contention that when some account books or other evidence has been produced, there is no duty on the assessee to disclose further facts, which on due diligence, the Incometax Officer might have discovered, the Legislature has put in the Explanation, which has been set out above. In view of the Explanation, it will not be open to the assessee to say, for example -- "I have produced the account books and the documents: You, the assessing officer examine them, and find 20 out the facts necessary for your purpose: My duty is done with disclosing these account books and the documents." His omission to bring to the assessing authority's attention these particular items in the account books, or the particular portions of the documents, which are relevant, will amount to "omission to disclose fully and truly all material facts necessary for his assessment." Nor will he be able to contend successfully that by disclosing certain evidence, he should be deemed to have disclosed other evidence, which might have been discovered by the assessing authority if he had pursued investigation on the basis of what has been disclosed. The Explanation to the section, gives a quietus to all such contentions; and the position remains that so far as primary facts are concerned, it is the assessee's duty to disclose all of them -- including particular entries in account books, particular portions of documents and documents, and other evidence, which could have been discovered by the assessing authority, from the documents and other evidence disclosed. (10) Does the duty however extend beyond the full and truthful disclosure of all primary facts? In our opinion, the answer to this question must be in the negative. Once all the primary facts are before the assessing authority, he requires no further assistance by way of disclosure. It is for him to decide what inferences of facts can be reasonably drawn and what legal inferences have ultimately to be drawn. It is not for somebody else -- far less the assessee -- to tell the assessing authority what inferences -- whether of facts or law should be 21 drawn. Indeed, when it is remembered that people often differ as regards what inferences should be drawn from given facts, it will be meaningless to demand that the assessee must disclose what inferences -- whether of facts or law -- he would draw from the primary facts. (11) If from primary facts more inferences than one could be drawn, it would not be possible to say that the assessee should have drawn any particular inference and communicated it to the assessing authority. How could an assessee be charged with failure to communicate an inference, which he might or might not have drawn?"

A careful analysis of this judgment indicates that the Constitution Bench held that it is the duty of the assessee to disclose full and truly all material facts which it termed as primary facts. Nondisclosure of other facts which may be termed as secondary facts is not necessary. In light of the above law, we shall deal with the facts of the present case.
33. In our view the assessee disclosed all the primary facts necessary for assessment of its case to the assessing officer. What the revenue urges is that the assessee did not make a full and true disclosure of certain other facts. We are of the view that the assessee had disclosed all primary facts before the assessing officer and it was not required to give any further assistance to the assessing officer by disclosure of other facts. It was for the assessing officer at this stage to decide what 22 inference should be drawn from the facts of the case. In the present case the assessing officer on the basis of the facts disclosed to him did not doubt the genuiness of the transaction set up by the assessee. This the assessing officer could have done even at that stage on the basis of the facts which he already knew. The other facts relied upon by the revenue are the proceedings before the DRP and facts subsequent to the assessment order, and we have already dealt with the same while deciding Issue No.1. However, that cannot lead to the conclusion that there is nondisclosure of true and material facts by the assessee."

33. The Revenue has heavily relied upon Explanation 1 to section 147 of the Act. In our considered opinion, the onus is also on the Assessing Officer to show that primary disclosure was not sufficient for further investigation by the Assessing Officer.

34. The Hon'ble Delhi High Court in the case of Donaldson India Filters Systems (P.) Ltd. vs. DCIT 371 ITR 87 has very lucidly reconciled Explanation 1 and the first proviso to section 147 of the Act. The relevant findings read as under:

23

"22. Reading of the proviso to Section 147 and the decisions of this Court discussed above makes it amply clear that after a period of four years from the end of the Assessment Year, for the AO to assume jurisdiction, it becomes necessary that 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, or to disclose all material facts necessary for that assessment year.
23. We find force in the submissions advanced by Mr. Kaushik that in the present case, the test for reopening the assessment as per proviso to Section 147 has not been met. The questionnaire raised by the AO during the course of assessment proceedings categorically adverted to the question of withholding tax. The details of the TDS paid and EDC charges were available with the AO. Revenue has sought to contend that even if the AO could have, with due diligence, discovered material from the tax audit report, it does not necessarily mean that the petitioner had made a full and true disclosure of material facts. The mere production of evidence before AO is not enough and there may be a failure to make full and true disclosure, if some material for the assessment lies embedded in that evidence which the AO could uncover, but did not do so. The aforesaid submissions may be correct proposition in law; however, each case has to turn on its own facts. In the present case, the details of the TDS and EDC charges paid to HUDA were brought to the notice of the AO. On this question, it would be sufficient to refer to the decision of this Court in Donaldson India Filters Systems Pvt. Ltd. vs. DCIT, (2015) 371 ITR 87 (Del. In the said case, the Court held that the 24 explanation clarifies the general refrain by the words "not necessarily". Burden is equally placed on the AO to exercise due diligence in examining the record (account books or evidence) produced before him in light of the declarations made in the return or responses to the notices or questionnaires. This is necessary as the AO has to gather "tangible" material which is a pre-requisite for reopening the matter under Section 147 of the Act. In CIT v. Central Warehousing Corporation, (2015) 371 ITR 81 (Del.), the Court held that the expression "reason to believe" on which a re-assessment under Section 147 of the Act can be validly ordered should necessarily be based on "tangible material" which an AO comes by after original assessment.
24. It would also be profitable to refer to the decision of Central Warehousing Corporation (supra) and CIT vs Kelvinator of India Ltd., (2002) 256 ITR 1and CIT vs. Usha International Ltd., 348 ITR 485 (Del.) and several other decisions wherein it has been repeatedly held that reopening initiated without any failure on the part of the Assessee in fully and truly disclosing all material facts without any fresh tangible material deserves to be quashed. In view of the aforesaid test laid down by this Court for re-opening of the assessment in cases where proviso to Section 147 of the Act is attracted, we find that in the present case, the test is not met. It is well settled proposition under the Income Tax Act that merely a change of opinion would not give the AO the jurisdiction to reopen the assessment under Section 147/148, as the same would amount to reviewing the earlier decision. There has to be some relevant tangible material for the AO to come to the conclusion that there 25 is escapement of income from assessment, and there must be a live link with such material for the formation of the belief. The reasons should also disclose due application of mind as reopening of the assessment proceeding is not an empty formality. On a perusal of the recorded reasons, we are not able to discern as to how the AO has come to a conclusion that there is a failure on the part of the Assessee in fully and truly disclosing all material facts for the purpose of the assessment. Though, the recorded reasons allude to an ostensible failure on the part of the Assessee to disclose fully and truly all material facts, however, the recorded reasons except for using the expression "failure on the part of the Assessee to disclose fully and truly all material facts", do not specify as to what is the nature of default or failure on the part of the Assessee. The reasons also do not explain or specify as to what is the rationale connection between the reasons to believe and the material on record. The Supreme Court in Income Tax Officer v. Techspan Pvt. Ltd And Ors. (2018) 6 SCC 685 has held that "The use of the words "reason to believe" in Section 147 has to be interpreted schematically as the liberal interpretation of the word would have the consequence of conferring arbitrary powers on the assessing officer who may even initiate such re-assessment proceedings merely on his change of opinion on the basis of some facts and circumstances which has already been considered by him during the original assessment proceedings. Such could not be the intention of the legislature." The said judgment further held that "Section 147 of the IT Act does not allow the reassessment of an income merely because of the fact that the assessing officer has a change of opinion with regard to the interpretation of law 26 differently on the facts that were well within his knowledge even at the time of assessment. Doing so would have the effect of giving the assessing officer the power of review and Section 147 confers the power to reassess and not the power to review."

25. It becomes evident on perusal of the Scrutiny questionnaires issued by the AO and the information furnished in response thereto by the Assessee that there has been no failure on the part of the Assessee in furnishing the information. On the other hand, there appears to be non application of mind on such material on the part of the AO to make an appropriate determination in accordance with law. Thus, the AO cannot now review its decision, having failed to perform its statutory duty and therefore the impugned action of reopening is nothing but a change of opinion.

26. The AO in paragraph 2 of the recorded reasons quotes that "EDC is covered by the provisions of Section 194 of the Income Tax Act,1961. The Assessee has failed to deduct TDS on the payments made to the HUDA ". There is no explanation or rationale for the aforesaid observation made by the AO. We, therefore, cannot understand as to how the payment of EDC-being in the nature of statutory fees, could be subject to withholding tax under Section 194 of the Act, a provision that is applicable to dividends. The nature of dividend payment is intrinsically different from EDC and, therefore, the apparent reason for reopening seems to be erroneous, irrational and fallacious. The subsequent observation in paragraph 2 "as per the provisions of Section 40(a)(ia) of the Income Tax Act, any sum payable on which tax is deductable at source under Chapter XVII B but the same has not 27 been deducted" appears to be based on the understanding that the provisions of Section 194 are attracted to EDC and, therefore, it is subject to withholding tax and consequently the provisions of Section 40 (a) (ia) of the Act would be attracted. Even if one were to ignore the provision of law quoted and relied upon by the AO, and we were to agree with the contention of Revenue that while exercising the power, the source may not be specifically referred to or if wrongly mentioned to, it would not render the exercise of such power to be invalid, yet, we are unable to fathom as to how the AO has arrived at the conclusion that EDC payment was subject to tax deduction at source. Revenue in its counter affidavit has sought to elaborate on the aforesaid reasons by contending that the EDC payment is akin to rent. However, we are not impressed with this submission. Firstly, such an understanding is not borne out from the recorded reasons and, secondly, the department cannot by way of a counter affidavit supplement the recorded reasons by introducing such legal submissions. The source of the power in this case, as sought to be argued, is not discernible.

27. If the AO harboured a reason to believe that the payment of EDC requires TDS under the provisions of the Income Tax Act, it ought to have disclosed the basis for such a view. The entire reasoning disclosed in the recorded reasons, for initiating the proceedings is completely silent on this aspect. It merely states that "Since, EDC has Income Character, therefore it should have been subjected to TDS by Assessee." The AO has further proceeded to observe since the Assessee is a development authority of State of Government of Haryana and is a taxable 28 entity, TDS provisions could be applicable on EDC payable by the Assessee through HUDA. Apart from making aforenoted observations and referring to Section 194 and Section 40 (a) (ia), there is no apparent rationale for assumption of jurisdiction by the AO. The judgment in Greater Mohali Area (supra) is of no assistance to the Revenue as the same is distinguishable on facts. In the said case, the Petitioner who was recipient of EDC had approached the Court seeking quashing of the order disposing of its objections to the reasons recorded for reopening the assessment under Section 147 and 148 of the Act. In the assessment under Section 143 (3) of the Act, the effect of EDC upon Petitioner's income was not referred to, the AO sought to reopen the assessment on the basis of reason to believe that income on account of EDC had escaped assessment. In these circumstances, since, the assessment order, did not deal with the character of the income of EDC or its effect on Petitioner's income, the Court upheld the action of reopening on the ground that the issue had not been considered at the time of the assessment. Likewise, the other judgment relied upon by the Revenue in the case of M/s New Okhla Industrial Development Authority (supra) is also distinct on facts. In the said case, the Court was examining as to whether Greater Noida and Noida Authorities were local authorities within the meaning of Section 10(20) of the Income Tax Act and whether their income was exempt from income tax. Deciding this question, the Court held that the Noida and Greater Noida are not local authorities for the purpose of the Act. Therefore, the aforesaid decision has no relevance to the facts of the present case.

29

28. We would also like to reflect on Section 194-I and its explanation which deals with rent and has been relied upon by the Revenue to contend that the definition of „rent' is broad and would also envisage the payment of EDC and is subject to withholding tax. In support of this provision, Revenue has relied upon the observations of the Supreme Court in M/s New Okhla Industrial Development Authority (supra), the relevant portion whereof is reproduced herein below:-

"The definition of rent as contained in the Explanation is a very wide definition. Explanation states that "rent" means any payment, by whatever name called, under any lease, sub-lease, tenancy or any other agreement or arrangement for the use of any land. The High Court has read the relevant clauses of the lease deed and has rightly come to the conclusion that payment which is to be made as annual rent is rent within the meaning of Section 194-I, we do not find any infirmity in the aforesaid conclusion of the High Court. The High Court has rightly held that TDS shall be deducted on the payment of the lease rent to the Greater Noida Authority as per Section 194-I. Reliance on the Circular dated 301-1995 has been placed by the Noida/Greater Noida Authority. A perusal of the Circular dated 30-1-1995 indicate that the query which has been answered in the above circular is "Whether requirement of deduction of income tax at source under Section 194-I applies in case of payment by way of rent to Government, statutory authorities referred to in Section 10(20-A) and local authorities whose income under the head "Income from house property" or "Income from other sources" is exempt from income tax." 30

35. In light of the judicial decisions discussed hereinabove, the assessment order could be quashed.

36. In our considered opinion, reassessment is based on mere change of opinion and on this ground also, it deserves to be quashed. The present reassessment proceedings have been initiated merely to reappraise the material which was already on record as discussed elsewhere and with respect to which the Assessing Officer, after specifically examining the same, formed an opinion in the course of the original proceedings, which is sought to be substituted by way of the impugned proceedings by a different opinion, which, according to us, is impermissible in law.

37. In fact, the entire attempt of the assessing officer was to hold that the expenditure incurred, in respect of which details are already available on record and was examined in original assessment, as capital expenditure and such opinion is solely based out of the opinion of the audit party, which in itself is not permissible. .

38. The Hon'ble Supreme Court in the case of TechSpan India (P.) Ltd. 404 ITR 10 (SC), has quashed reassessment proceedings wherein 31 reassessment proceedings initiated on the basis of facts and circumstances already within the knowledge of the assessing officer were quashed, by holding the same to be based out of mere change in opinion. Relevant findings of the Hon'ble Supreme Court read as under:

"9. Section 147 of the IT Act does not allow the re- assessment of an income merely because of the fact that the assessing officer has a change of opinion with regard to the interpretation of law differently on the facts that were well within his knowledge even at the time of assessment. Doing so would have the effect of giving the assessing officer the power of review and Section 147 confers the power to reassess and not the power to review.
10. To check whether it is a case of change of opinion or not one has to see its meaning in literal as well as legal terms. The word change of opinion implies formulation of opinion and then a change thereof. In terms of assessment proceedings, it means formulation of belief by an assessing officer resulting from what he thinks on a particular question. It is a result of understanding, experience and reflection. xxx xxx
12. Before interfering with the proposed re-opening of the assessment on the ground that the same is based only on a change in opinion, the court ought to verify whether the 32 assessment earlier made has either expressly or by necessary implication expressed an opinion on a matter which is the basis of the alleged escapement of income that was taxable. If the assessment order is non-speaking, cryptic or perfunctory in nature, it may be difficult to attribute to the assessing officer any opinion on the questions that are raised in the proposed re-assessment proceedings. Every attempt to bring to tax, income that has escaped assessment, cannot be absorbed by judicial intervention on an assumed change of opinion even in cases where the order of assessment does not address itself to a given aspect sought to be examined in the re-assessment proceedings.
13. The fact in controversy in this case is with regard to the deduction under Section 10A of the IT Act which was allegedly allowed in excess. The show cause notice dated 10.02.2005 reflects the ground for re-assessment in the present case, that is, the deduction allowed in excess under Section 10A and, therefore, the income has escaped assessment to the tune of Rs. 57,36,811. In the order in question dated 17.08.2005, the reason purportedly given for rejecting the objections was that the assessee was not maintaining any separate books of accounts for the two categories, i.e., software development and human resource development, on which it has declared income separately. However, a bare perusal of notice dated 09.03.2004 which was issued in the original assessment proceedings under 33 Section 143 makes it clear that the point on which the reassessment proceedings were initiated, was well considered in the original proceedings. In fact, the very basis of issuing the show cause notice dated 09.03.2004 was that the assessee was not maintaining any separate books of account for the said two categories and the details filed do not reveal proportional allocation of common expenses be made to these categories. Even the said show cause notice suggested how proportional allocation should be done. All these things leads to an unavoidable conclusion that the question as to how and to what extent deduction should be allowed under Section 10A of the IT Act was well considered in the original assessment proceedings itself. Hence, initiation of the reassessment proceedings under Section 147 by issuing a notice under Section 148 merely because of the fact that now the Assessing Officer is of the view that the deduction under Section 10A was allowed in excess, was based on nothing but a change of opinion on the same facts and circumstances which were already in his knowledge even during the original assessment proceedings."

2.28 To the similar effect is the decision of the Bombay High Court in case of State Bank of India v. ACIT: 411 ITR 664 wherein, reassessment notice issued on claims accepted by the assessing officer at the time of original assessment proceedings, was held to be change in opinion, in the absence of any new facts/ or law with the assessing officer." 34

39. Similar view was taken by the Hon'ble Bombay High Court in the case of State Bank of India 411 ITR 664 wherein reassessment notice issued on claims accepted by the Assessing Officer at the time of original assessment proceedings was held to be change of opinion in the absence of any new facts or law with the Assessing Officer.

40. The Hon'ble Supreme Court in the case of Kelvinator of India Ltd 320 ITR 561 has clearly laid down the ratio that in the absence of fresh information /material coming to the possession of the Assessing Officer, reopening is not permissible.

41. Considering the totality of the facts in light of the judicial decisions discussed hereinabove, we do not find any reason to interfere with the findings of the ld. CIT(A). The reassessment is bad in law and, therefore, no interference is called for.

42. Since the very basis [assessment order] has been removed, we do not find it necessary to dwell in to the merits of the case. Therefore, the cross objections raised by the assessee have become otiose and accordingly, dismissed.

35

43. In the result, the appeal of the revenue in ITA No. 5173/DEL/2015 as well as the Cross Objections in CO No. 217/DEL/2018 are dismissed.

The order is pronounced in the open court on 31.07.2020.

       Sd/-                                                         Sd/-

     (SUSHMA CHOWLA)                                          (N. K. BILLAIYA)
      VICE PRESIDENT                                     ACCOUNTANT MEMBER



Dated: 31st July, 2020.



VL/




Copy forwarded to:

1.     Appellant
2.     Respondent
3.     CIT                                                   Asst. Registrar
4.     CIT(A)                                                ITAT, New Delhi
5.     DR
                                        36


Date of dictation

Date on which the typed draft is placed before the dictating Member Date on which the typed draft is placed before the Other Member Date on which the approved draft comes to the Sr.PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr.PS/PS Date on which the final order is uploaded on the website of ITAT Date on which the file goes to the Bench Clerk Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order