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 6]

Delhi High Court

Vishwanath Khanna vs Union Of India & Others on 3 June, 2011

Author: A.K. Sikri

Bench: A.K. Sikri, M.L. Mehta

*          IN THE HIGH COURT OF DELHI AT NEW DELHI

+                      W.P. (C) No.21428 of 2005


                                   Reserved On: March 08, 2011
%                                   Pronounced On: June 03, 2011

     VISHWANATH KHANNA                               . . . APPELLANT

                       through :          Mr. C.S. Gupta, Advocate for
                                          the petitioner.

                             VERSUS


     UNION OF INDIA & OTHERS                       . . .RESPONDENT

                       through:           Mr. Sanjeev Sabharwal, Sr.
                                          Standing Counsel for the
                                          Revenue.

CORAM :-
    HON'BLE MR. JUSTICE A.K. SIKRI
    HON'BLE MR. JUSTICE M.L. MEHTA

     1.    Whether Reporters of Local newspapers may be allowed
           to see the Judgment?
     2.    To be referred to the Reporter or not?
     3.    Whether the Judgment should be reported in the Digest?

A.K. SIKRI, J.

1. The petitioner is a proprietor of M/s Foto Traders, a firm started in the year 1993 to trade in gold, silver and bullion. Income Tax Department conducted a search and seizure operations on 04.02.1995 whereby cash and silver were restrained initially but subsequently seized as under:

           Cash        `49,86,500/-




W.P.(C) No.21428 of 2005                                Page 1 of 15
            Silver       222 bars of total weight 70003.859Kgs.

                        Having     market        value     estimated      at

                        `4,44,66,395/-      by     the     Income        Tax

                        Department.

2. The Assistant Commissioner of Income Tax, Investigation Circle (20)(1), New Delhi passed order under Section 132(5) of the Income Tax Act (hereinafter referred to as „the Act‟) dated 02.06.1995 declaring that cash found during search as unexplained and hence, cash seized of `49,86,500/- was retained and not released. Subsequently, vide another order under Section 132(5) dated 19.06.2005, various disputed additions were made and tax and penalty @200% were raised. Therefore, entire silver seized valuing `4,44,66,395/- was retained and not released. We may mention at this state that the Income Tax Department disputed the status of M/s Foto Traders, as according to it, it was an unregistered partnership firm. Therefore, the Department intended to tax income in the hands of this firm. The concerned Assessing Officer (AO) passed the assessment order under Section 143(3) in the name of M/s Foto Traders after making huge additions of `10,49,53,527/- on protective basis. In the appeal filed against the said order, additions of `6,32,84,274/- were deleted and rest additions were confirmed. We may also mention at this W.P.(C) No.21428 of 2005 Page 2 of 15 stage that in the meantime and before the aforesaid protective assessment orders were passed in the case of M/s Foto Traders, the petitioner had approached the Department to allow him to sell the seized silver after deposing the amount of equal value. As no heed was paid to this request, the petitioner filed Writ Petition (Civil) No.4767/1998 in this Court. While disposing of the writ petition, this Court directed the Department to release seized silver after depositing rotational deposits of `50 lacs or equal amount of silver to be released. In this manner, the Department released silver in installments against deposit of `50 lacs each time. The entire silver was, thus, released against total payment of `4,20,50,000/- deposited by the petitioner from time to time on the sale of released silver. Details of this deposit are as under:

           "Date of Deposit                  Amt. Deposited
           05-02-1999                                  50,00,000
           15-02-1999                                  46,00,000
           01-03-1999                                  60,00,000
           29-10-1999                                  25,00,000
           05-11-1999                                  25,00,000
           15-11-1999                                  25,00,000
           22-11-1999                                  25,00,000
           26-11-1999                                  44,00,000
           14-12-1999                                  24,00,000
                                                       16,00,000
           14-02-2000                                  50,00,000
           05-04-2000                                  30,50,000
           Total                                    4,20,50,000




W.P.(C) No.21428 of 2005                                 Page 3 of 15
            Cash    seized and                             49,86,500
           retained on 04-02-
           1995


           Grand Total                                 4,70,36,500"




3.   The      necessary      consequence         of       the         aforesaid

     developments/orders       was      that     against        deposit       of

`4,70,36,500/- lying with the Department, liability of the petitioner was ascertained to `17,22,608/- and thus, he was entitled to refund of the balance amount along with interest. To give effect of the orders of the Settlement Commission, the Deputy Commissioner of the Income Tax [Investigation Circle, 20 (1)] passed the orders dated 11.03.1999 under Section 250 of the Act. The net demand after giving effect was arrived at `3,57,73,695/- including interest under Section 234A of `10,63,883/-, interest under Section 234B of the Act of `1,27,66,599/-, interest under Section 234C of the Act of `6,142/-, interest under Section 220(2) of the Act of `50,66,660/-. This amount, however was not released to the petitioner, in spite of his request to release the same and also return Original Title Deeds of the property kept as security.

4. In the meantime, the petitioner also approached the Settlement Commission by moving application under Section 245C of the Act to determine his income for the Assessment Year 1995-96. W.P.(C) No.21428 of 2005 Page 4 of 15 This application was admitted on 07.03.2000 for assessment. During the pendency of this application, certain events which took place and have bearing on the dispute involved in this writ petition may now be recapitulated. As mentioned above, according to the petitioner, the amount deposited with the Department was much more than the tax liability and therefore, he had been making request for refund of the same and till it is refunded, to keep the same in the fixed deposit bearing interest. This was not done. The petitioner was supposed to file the income tax return for the successive years, i.e., Assessment Years 1999-2000, 2000-01, 2001-02, 2002-03 and 2003-04. He filed these returns. He was also required to pay the advance tax due and payable in respect of these income tax returns. According to the petitioner, since he was facing cash flow problems in his business and there was sufficient surplus money lying with the Department which belonged to the petitioner, he made request vide various letters for adjusting the advance tax payable out of the aforesaid amount lying with the Department. Separate letters and reminders were written in respect of each of the aforesaid assessment year. These requests of the petitioner also remained unattended. On the contrary, the AO while passing the assessment order imposed levied interest under Section W.P.(C) No.21428 of 2005 Page 5 of 15 234B, Section 234C and Section 220 of the Act for making deposit of advance tax. A total demand raised was as under:

Assessment Year 1999-2000 `15,86,347/-
             Assessment Year 2000-01           `22,75,638/-

             Assessment Year 2001-02           `8,30,476/-
                                  Total =      `46,92,461/-


5. Letter dated 11.02.2002 was written by the Department stating that the aforesaid amount would be adjusted in P.D. account with which deposit of the petitioner was lying. The petitioner objected to levy of these interest & demand and filed rectification application under Section 154 of the Act in respect of these assessment years.
6. While this was pending, the Income Tax Settlement Commission finally disposed of settlement application preferred by the petitioner vide order dated 07.07.2003 passed under Section 245D(4) of the Act. Vide this order, income of the petitioner for the assessment year 1995-96 was assessed at `43,69,023/- on which tax was of `1,78,430/-. After this order was passed, the petitioner again requested for release of the amount as the final tax payable for the assessment year 1995- 96 was only `17.22 lacs. The petitioner approached various authorities in this behalf including the ITO, CBDT, Commissioner of Income Tax, etc. He even faced claim from one M/s. Inter W.P.(C) No.21428 of 2005 Page 6 of 15 Gold (India) Limited, his supplier whom he could not make payment who filed OMP No.61 of 2004. In that OMP, this Court directed the Department to issue refund due to the petitioner by making the payment of `4,20,00,000/- to the said M/s. Inter Gold (India) Limited.
7. Ultimately, order dated 27.09.2004 was passed by the AO giving effect to the orders of the Income Tax Settlement Commission. As per this order, refund payable to the petitioner was `4,69,50,288/- and since the sum of `4,20,00,000/- was already paid to the Inter Gold (India) Limited, balance amount of `49,50,288/- was refunded to the petitioner. While computing the amount, the AO adjusted the interest charged from the petitioner in respect of non-payment of advance tax pertaining to the Assessment Years 1999-2000, 2001-02. That is the first grievance of the petitioner. The interest charged is as under:
Asst. Yr. 1995-96 1999-00 2000-01 2001-02 2003-04 Total Interest 68,226 -- -- --
under Section
234A
Interest        8,18,712      5,30,541   5,54,920   1,03,581   38,391
under Section
234B            2,75,491                            5,06,491

Interest        --            55,042     90,471     38,220
under
Section234C




W.P.(C) No.21428 of 2005                                 Page 7 of 15
 Total             11,62,429      5,85,583   6,45,391     6,48,292   38,391   30,80,086



              INTEREST UNDER SECTION 220(2)

                                                                             TOTAL

Interest          3,33,960       3,70,798   5,31,927     57,220     15,310
under section     4,64,886                               30,105
220 (2)
TOTAL             7,98,846       3,70,798   5,31,927     87,325     15,310   18,04,206
              "



8. Secondly, while calculating interest payable to the petitioner, the Department has admitted that an amount of `4,39,91,00/-

against the amount of `4,70,36,500/-. However, the alleged draft of `30.50 lacs dated 05.04.2000 to have been paid finds no mention in the Public Deposit account of M/s. Foto Traders. No original record is available in this regard with the Department. We are not concerned with this, as it is fairly stated that in this regard, litigation between the parties is pending in this Court.

9. Insofar as interest payable to the petitioner on the aforesaid deposit is concerned, the Department has calculated the same with effect from the date when the amount was transferred into the account of AO from P.D. Account. The petitioner claims that he is entitled to interest under Section 132B of the Act at least till the time order is passed by the Income Tax Settlement Commission on 07.07.2003d, whereas the Department on W.P.(C) No.21428 of 2005 Page 8 of 15 27.09.2004, the Department had granted interest under Section 244A of the Act ignoring provisions of Section 132B completely. The claim of the petitioner is that under Section 132B of the Act, he is entitled to interest after six months from the date of order passed under Section 132(5) of the Act on initial seized amount of `49,86,500/- minus tax due/payable and on further deposits in P.D. Account from the date of such deposit. In this backdrop, following reliefs are sought by the petitioner in this petition:

"a.(i) Issue appropriate writ, direction or order to the respondents declaring that no interest could be charged on such alleged demands raised for Assessment Years 1995-96, 1999-2000, 2000-01, 2001-02, 2002-03 and 2003-04 in view of the sufficient amount lying and deposited with the Income Tax Department since 1995.
a(ii) Issue appropriate writ, direction or order to the respondent to quash and/or set aside impugned actions of respondents in levying interest charged for Assessment years 1995-96, 1999-2000, 2000-01, 2001-02, 2002-03, 2003-04 in view of sufficient amount lying and deposited with the Income Tax Department since 1995.
a(iii) Issue appropriate writ, direction or order to the respondents that they should refund an amount of `48,16,066/- as being interest illegally recovered (as per statement marked as Annexure - 43 enclosed) by deducting from amount refundable.
b.(i) Issue appropriate writ, direction or order to the respondent that petitioner is entitled for interest from the date of deposit of money in Public Deposit Account and consequentially, respondent be directed to pay the petitioner the interest amount in accordance with law and as described in statement enclosed marked as ANNEXURE - 42.
W.P.(C) No.21428 of 2005 Page 9 of 15 b.(ii) Issue appropriate writ, direction or order to the respondents that petitioner is entitled for interest on the amount illegally adjusted from refund. Interest has already been covered in the statement marked as ANNEXURE -42.
            c.     Award cost to the petitioner.

            d.     Pass such further order or orders as this Court may
deem fit and proper in the facts and circumstances of the case."

10. It would be clear from the above that this petition basically raises two issues, viz.,

(i) Whether interest under Sections 234A, 234B, 234C and 220 (2) of the Act could be charged when according to the petitioner, sufficient amount of the petitioner was lying deposited with the Department wherever advance tax could be adjusted?

(ii) From which date the petitioner is entitled to interest on the amount which became refundable after giving effect to the orders passed by the Income Tax Settlement Commission?

ISSUE NO.(1):

11. Submissions made by the learned counsel for the petitioner on the basis of which he has argued that no interest could be charged for non-payment of advance tax was that there was sufficient amount was already lying with the Department. The W.P.(C) No.21428 of 2005 Page 10 of 15 Department, however, contends that it was not permissible for the petitioner to seek adjustment from the amount lying with the Department, which in fact belonged to M/s. Foto Traders and the same was assessed as unregistered partnership and not as the sole proprietorship of the petitioner. To support this plea, the Department has relied upon the statement of the petitioner himself at the time of search/survey, which was given on oath stating that material seized belonging to M/s. Foto Traders. The Panchnama was also prepared at the address of M/s. Foto Traders at Chandni Chowk. It is the petitioner who had changed the stand later on contending that M/s. Foto Traders was not a partnership firm, but his sole proprietorship, a protective assessment order was passed in the status of firm. This order was even confirmed by the CIT (A) vide order dated 17.03.1999 and only thereafter, adjustments from P.D. Account of M/s. Foto Traders beginning from 31.03.1999 were made. Therefore, as per the Department, there was a dispute about the amounts seized and/or rotational payments either belonged to M/s. Foto Traders or Mr. Khanna in his personal capacity. That dispute was ultimately settled vide order under Section 245D(4) of the Act dated 07.07.2003 passed by the Income Tax Settlement Commission. Hence, no amount was available for adjustment W.P.(C) No.21428 of 2005 Page 11 of 15 of the demands raised in the case of Shri V.N. Khanna upto 07.07.2003.

12. Under Section 234B of the Act, interest is payable by the assessee if there is default in payment of advance tax. Likewise, under Section 234C of the Act, interest can be charged for deferment of advance tax. On the other hand, when the income is assessed and the tax is payable for which notice of demand under Section 156 of the Act is issued and the tax payable is not deposited within 30 days of the service, the assessee would be deemed in default.

13. Taking shelter of all these provisions, the Department has levied the interest. It is not in dispute that when the assessee filed his income tax returns for the Assessment Years 1999- 2000 to 2003-04, he did not deposit advance tax due and payable in respect of these income tax returns. However, his case is that sufficient amount was tending to his credit with the Department and his request for adjustment of the advance tax, etc. was legitimate which should have been allowed by the Department. It is also not in dispute that at least `4.2 Crores were lying with the Department. The only reason given by the respondent for not making adjustment from this account is that it was not permissible for the petitioner to seek adjustment from this amount, as this belonged to M/s Foto Traders which W.P.(C) No.21428 of 2005 Page 12 of 15 was assessed as unregistered partnership and not as the sole proprietorship of the petitioner.

14. However, to our mind, this plea taken by the respondent is totally misconceived. No doubt, M/s Foto Traders was assessed as unregistered partnership. However, the petitioner was clamouring that it was his sole proprietorship concern and had submitted proofs in respect thereof. If the plea of the petitioner was not accepted erroneously by the Department, it cannot take advantage of its own wrong. Ultimately, the petitioner was vindicated when the Settlement Commission accepted that he was the sole proprietor of M/s Foto Traders. There is an ample discussion in this behalf in the order of the Settlement Commission. The arguments of the learned counsel for the respondent that it is only on 07.07.2003 when the Settlement Commission passed the orders under Section 245D(4) of the Act that the amount became available to the petitioner, is without any substance. As stated above, the petitioner was questioning the assessment of M/s Foto Traders as unregistered partnership firm. He has been proved correct. Merely because order to this effect passed by the Settlement Commission on 07.07.2003 would not mean that it is on this date the amount became available at the hands of the petitioner. What is held by the Settlement Commission is that M/s Foto Traders is the W.P.(C) No.21428 of 2005 Page 13 of 15 sole proprietorship concern of the petitioner and it would follow from this finding that the request of the petitioner to adjust the advance tax from the amount lying deposited with the Department in the accounts of M/s Foto Traders was justified, which was unnecessarily turned down by the Department.

15. We are of the view that the respondent would not be justified in levying interest, as the amount of advance tax payable by the petitioner for these assessment years could be adjusted from the amount lying with the Department in the petitioner‟s own account.

ISSUE NO.(2):

16. Insofar as the petitioner‟s entitlement to interest on the amount which became refundable after giving effect to the orders passed by the Settlement Commission, it cannot be disputed that the petitioner is entitled to interest on such an amount under Section 132D (4) of the Act. This provision clearly mandates the Central Government to pay simple interest @ 1 ½ % for every month on amount by which the credit money seized under Section 132, etc. of the Act. Clause (b) sub- Section (4) of Section 132B of the Act stipulates that such interest shall run from the date immediately following the expiry of the period of 120 days from the date on which the last of the authorizations for search under Section 132 or requisition W.P.(C) No.21428 of 2005 Page 14 of 15 under Section 132A was executed to the date of completion of the assessment. In accordance with this provision, from the date of search and seizure of the gold, 120 days would be calculated and from the expiry of this period, the interest shall become payable.

17. This interest is upto the date of assessment. However, in the present case, even after giving effect to the orders of the Settlement Commission, the excess amount was not refunded to the petitioner. On this count, the petitioner has demanded interest under Section 132A of the Act.

18. The petitioner would, thus, be entitled to interest under Section 244A of the Act from the date of amount transferred into the account of AO from PD account after adjusting `49,86,500/-, which was the tax due/payable. The amount shall be calculated accordingly.

19. Writ petition is allowed in the aforesaid terms. The petitioner shall also be entitled to cost quantified at `10,000/-.

(A.K. SIKRI) JUDGE (M.L. MEHTA) JUDGE JUNE 03, 2011/pmc W.P.(C) No.21428 of 2005 Page 15 of 15