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 11, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Hbn Insurance Agencies Private ... vs Dcit, Cc- 29,, New Delhi on 18 March, 2021

      IN THE INCOME TAX APPELLATE TRIBUNAL
            DELHI BENCH 'C', NEW DELHI
          Before Sh. Bhavnesh Saini, Judicial Member
            Dr. B. R. R. Kumar, Accountant Member
                  (Through Video Conferencing)

      ITA No. 4013/Del/2017 : Asstt. Year : 2005-06
      ITA No. 4014/Del/2017 : Asstt. Year : 2006-07
HBN Insurance Agencies Pvt. Vs              ACIT,
Ltd., 527B, 5th Floor, HBN Officer,         Central Circle-29,
D-Mall, Plotod, Distt. Centre,              New Delhi
Paschim Vihar, New Delhi
(APPELLANT)                                 (RESPONDENT)
PAN No. AABCH4386E
                  Assessee by : Sh. Dewnath Arora, CA
                  Revenue by : Sh. Prakash Dubey, Sr. DR
Date of Hearing: 19.01.2021           Date of Pronouncement: 18.03.2021


                                      ORDER

Per Dr. B. R. R. Kumar, Accountant Member:

The present appeals have been filed by the assessee against the orders of the ld. CIT(A)-30, New Delhi dated 07.04.2017.

2. Since, the issues involved in both the appeals are common, they were heard together.

3. The assessee has filed application under Rule 11 of the Income Tax(Appellate Tribunal) Rules, 1963 for admission of additional grounds of appeal. The additional ground taken up by the assessee is as under:

2 ITA No. 4013 & 4014/Del/2017
HBN Insurance Agencies Pvt. Ltd.
"1. Under the facts and the circumstances of the case, the order of penalty passed under section 271(1)(c) of the Act is bad in law as the notice issued under section 274 read with section 271 of the Act is not discernable as to whether the penalty proceedings is initiated for furnishing of inaccurate particulars of income or concealment of income and therefore, the impugned penalty order passed deserves to be cancelled."

4. Admission of the additional ground has been opposed in principle by the ld. DR. Keeping in view, the judgment of the Hon'ble Apex Court in the case of National Thermal Power Co. Ltd. Vs CIT (1998) 229 ITR 383, the additional ground filed by the assessee is accepted. The relevant portion of the judgment is as under:

"5. Under Section 254 of the Income-tax Act, the Appellate Tribunal may, after giving both the parties to the appeal an opportunity of being heard, pass such orders thereon as it thinks fit. The power of the Tribunal in dealing with appeals is thus expressed in the widest possible terms. The purpose of the assessment proceedings before the taxing authorities is to assess correctly the tax liability of an assessee in accordance with law. If, for example, as a result of a judicial decision given while the appeal is pending before the Tribunal, it is found that a non-taxable item is taxed or a permissible deduction is denied, we do not see any reason why the assessee should be prevented from raising that question before the tribunal for the first time, so long as the relevant facts are on record in respect of that item. We do not see any reason to restrict the power of the Tribunal under Section 254 only to decide the grounds which arise from the order of the Commissioner of Income-tax (Appeals). Both the assessee as well as the Department have a right to file an appeal/cross-objections before the Tribunal. We fail to see why the Tribunal should be prevented from considering questions of law arising in assessment proceedings although not raised earlier.

6. In the case of Jute Corporation of India Ltd. v. C.I.T. . this Court, while dealing with the powers of the Appellate Assistant Commissioner observed that an appellate authority has all the powers which the original authority may have in 3 ITA No. 4013 & 4014/Del/2017 HBN Insurance Agencies Pvt. Ltd.

deciding the question before it subject to the restrictions or limitations, if any, prescribed by the statutory provisions. In the absence of any statutory provision, the appellate authority is vested with all the plenary powers which the subordinate authority may have in the matter. There is no good reason to justify curtailment of the power of the Appellate Assistant Commissioner in entertaining an additional ground raised by the assessee in seeking modification of the order of assessment passed by the Income-tax Officer. This Court further observed that there may be several factors justifying the raising of a new plea in an appeal and each case has to be considered on its own facts. The Appellate Assistant Commissioner must be satisfied that the ground raised was bona fide and that the same could not have been raised earlier for good reasons. The Appellate Assistant Commissioner should exercise his discretion in permitting or not permitting the assessee to raise an additional ground in accordance with law and reason. The same observations would apply to appeals before the Tribunal also.

7. The view that the Tribunal is confined only to issues arising out of the appeal before the Commissioner of Income- tax (Appeals) takes too narrow a view of the powers of the Appellate Tribunal [vide, e.g., C.I.T, v. Anand Prasad (Delhi), C.I.T. v. KaramchandPremchand P. Ltd. and C.I.T. v. Cellulose Products of India Ltd. . Undoubtedly, the Tribunal will have the discretion to allow or not allow a new ground to be raised. But where the Tribunal is only required to consider a question of law arising from the facts which are on record in the assessment proceedings we fail to see why such a question should not be allowed to be raised when it is necessary to consider that question in order to correctly assess the tax liability of an assessee.

8. The reframed question, therefore, is answered in the affirmative, i.e., the Tribunal has jurisdiction to examine a question of law which arises from the facts as found by the authorities below and having a bearing on the tax liability of the assessee. We remand the proceedings to the Tribunal for consideration of the new grounds raised by the assessee on the merits."

4 ITA No. 4013 & 4014/Del/2017

HBN Insurance Agencies Pvt. Ltd.

5. Respectfully following the above judgment of the Hon'ble Apex Court, the additional grounds taken up by the assessee are hereby admitted.

6. Adjudication after admitting the additional grounds.

7. At the outset, the Ld. AR argued that the notice issued was bad in law and void ab initio as the notice prima facie did not satisfy the condition as to which limb of section 271(1)(c) the penalty has been levied either concealed income or furnished inaccurate particulars of income. It was argued that that it is elementary that for assuming valid jurisdiction to impose penalty, the assessing officer must, first be satisfied, though prima facie, that the assessee has either "concealed income" or furnished "inaccurate particulars of income" and on the basis of such satisfaction a show cause notice has to be issued under section 274 of the Act to the assessee specifying the addition/ disallowance in respect of which penalty is sought to be imposed and also the precise charge/ ground on which penalty is proposed to be imposed thereon. It was argued that notice issued under section 274 should specifically state the grounds mentioned in section 271(1)(c), i.e., whether it is for 'concealment of income' or for 'furnishing of incorrect particulars of income'. Sending printed form, where both the grounds mentioned in section 271 of the Act are mentioned, does not satisfy requirement of law.

8. Ld. DR argued that the assessed was well aware of the reason of levy of penalty and has indeed replied to the show cause notice.

9. We have gone through the penalty notice issued by the Assessing Officer and find that the penalty notice does not 5 ITA No. 4013 & 4014/Del/2017 HBN Insurance Agencies Pvt. Ltd.

specify whether the penalty was proposed for concealment of particulars of income or for furnishing inaccurate particulars of such income in terms of provisions of Section 271(1)(c).

10. The Hon'ble Karnataka High Court in the case of CIT vs. Manjunatha Cotton and Ginning Factory: 359 ITR 565 held that notice under section 274 should specifically state the grounds mentioned in section 271(1)(c) of the Act, i.e., whether it is for concealment of income or for furnishing of incorrect particulars of income. Sending printed form where all the grounds mentioned in section 271 are mentioned would not satisfy requirement of law.

11. The Hon'ble Delhi High Court in the case of PCIT vs. Sahara India Life Insurance Co. Ltd. in ITA No. 475 of 2019, reiterated that notice under section 274 should specifically state the grounds on which penalty was sought to be imposed as the assessee should know the grounds which he has to meet specifically.

12. The aforesaid principle has been reiterated in the in the case of CIT vs. SSA'S Emerald Meadows: 73 taxmann.com 241 (Kar) [Revenue's SLP dismissed in 242 Taxman 180]

13. In the present case, too, in notice dated 05.12.2011 and on 08.12.2014 issued under section 274 read with section 271 of the Act, initiated penalty against the appellant for alleged 'concealment of income or furnishing of inaccurate particulars of such income', that is to say, the specific default was not specified by the assessing officer in the notice issued.

14. Hence, respectfully following the order of the Jurisdictional High Court, since the notice u/s 274 has not been specified as 6 ITA No. 4013 & 4014/Del/2017 HBN Insurance Agencies Pvt. Ltd.

to whether penalty is proposed for alleged 'concealment of income' OR 'furnishing of inaccurate particulars of such income', the penalty levied is hereby obliterated.

15. As a result, both the appeals of the assessee are allowed. Order Pronounced in the Open Court on 18/03/2021.

            Sd/-                                    Sd/-
(Bhavnesh Saini)                            (Dr. B. R. R. Kumar)
 Judicial Member                            Accountant Member
Dated: 18/03/2021
*Subodh*
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
                                                ASSISTANT REGISTRAR