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 33, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Mapsa Tapes Pvt. Ltd., New Delhi on 21 February, 2020

               ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10


                    IN THE INCOME TAX APPELLATE TRIBUNAL
                          DELHI BENCH "E" NEW DELHI

           BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
         AND SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                      आ.अ.स/ं .I.T.A Nos.1216 & 1217/Del/2017
                  िनधारणवष/Assessment Years:2008-09 & 2009-10

 ACIT                                                  बनाम Mapsa Tapes Pvt. Ltd.
 Central Circle-19,                                    Vs. 4th Floor, PP Tower,
 Room NO. 104, 1st Floor,                                   Plot No. C-1, C-2, C-3,
 ARA Centre,                                                Netaji Subhash Place,
 Jhandewalan Extn.                                          Pitampura, New Delhi.
 New Delhi.

                                                                    PAN No. AAAACM6345H
          अपीलाथ  Appellant                                              यथ /Respondent


 राज वक ओरसे /Revenue by                               Ms. Pramita M. Biswas, CIT DR
 िनधा  रतीक ओरसे /Assessee by                          Shri C.S. Aggarwal, Sr. Adv.
                                                       Shri Gautam Jain, Adv.


 सनु वाईक तारीख/ Date of hearing:                      17.02.2020
 उ ोषणाक तारीख/Pronouncement on                        21.02.2020

                                            आदेश /O R D E R

PER BHAVNESH SAINI, J.M.

1. Both the appeals by Revenue are directed against the order of Ld. CIT(Appeals)-28, New Delhi dated 15.12.2016 for AYs 2008-09 and 2009-10 on the following grounds:

1) "That the Ld. CIT(A) erred in law and on facts in annulling order passed by the Assessing Officer and is held to be null and void, without property appreciating the facts and circumstances of the case.
1

ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10

2) Assessment year in respect of proceedings u/s 153C of the Act to be same 6 years in the case of other person, for which the proceedings u/s 153A is initiated in the case of connected searched person.

3) (a) the order of the CIT(A) is erroneous and not tenable in law and on facts.

(b) the appellant craves leave to add, alter or amend any/all of the grounds of appeal before or during the course of the hearing of the appeal."

2. In this case, search and seizure action u/s 132 of the Act was carried out on 20.01.2014 in the case of M/s Mapsa Logistics Pvt. Ltd., M/s Mapsa Infra Pvt. Ltd. and in case of Shri Pyare Lal Gupta, Mrs. Veena Gupta at D-

28, Model Town, Delhi. During the course of search operation at the above said premises certain documents/hard disk pertaining to the assessee were found and seized. Accordingly, notice u/s 153C of the Act was issued and in compliance return was filed declaring income of Rs. 41,13,310/- and Rs.

55,47,180/- for both the years respectively. Assessments u/s 153C/143(3) were completed on 31.03.2016 by making additions on account of share capital/premium and commission.

3. Assessee challenged the addition as well as assessment order to the illegal and without jurisdiction. It was submitted that AO had no jurisdiction to make assessment u/s 153C of the Act as no relevant material belonging to the assessee was found during the course of search.

In absence of any incriminating material, proceedings u/s 153C of the Act could not be initiated. In addition, it was submitted that even otherwise, 2 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 the proceedings in respect of assessment years 2008-09 & 2009-10 were beyond the period of six years from the end of financial year preceding the year in which seized material in question pertaining to assessee was handed over to the AO of the assessee from the AO of the searched person and, thus, outside the scope of section 153C of the Act. It was submitted that since satisfaction was recorded u/s 153C on 23.02.2016, therefore, relevant assessment year for initiating proceedings u/s 153C would be assessment years 2010-11 to 2015-16 and, as such, no assessments would be framed u/s 153C of the Act for assessee under appeals. The assessee relied upon the judgment of Delhi High Court in the case of CIT Vs. RRJ Securities Ltd. 380 ITR 612.

4. The Ld. CIT(A) considering the explanation of the assessee in the light of the above judgment, quash the proceedings u/s 153C of the Act.

The findings of Ld. CIT(A) in para 3 to 3.4 are reproduced as under:

"3. I have carefully considered the fact of the case and the submission of the Ld. AR. In the case under consideration the Assessing Officer of M/s Mapsa Logistics Pvt. Ltd., M/s Mapsa Infra Pvt. Ltd. Sri Pyare Lal Gupta and Mrs. Veena Gupta recorder his satisfaction on 23.02.2016 that certain document pertaining to the assessee M/s Mapsa Tapes Pvt. Ltd. has been seized during the search and seizure operation carried out in the premises of M/s Mapsa Logistics Pvt. Ltd., M/s Mapsa Infra Pvt. Ltd. at C1-3 Netaji Subhash Place, Pritampura, Delhi, and in the case of Shri Pyare Lal Gupta, Mrs. Veena Gupta at D-28, Model Town, Delhi. Subsequently, the Assessing Officer of the appellant M/s Mapsa Tapes Pvt. Ltd. also recorded his satisfaction note on 23.02.2016 for initiating proceeding u/s 153C r.w.s. 153A of the Act and, accordingly, notice u/s 153C dated 23.02.2016 was issued.
3.1 There is no ambiguity that for initiation of proceedings u/s 153C of the Act, the AO of the searched person to be satisfied that the assets or documents seized belong to other 3 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 person (being a person other than the searched person) and accordingly the same has to be handed over to the AO of the other person. Subsequently, the AO of the other person, on receiving the documents and the assets seized, would have jurisdiction to commence proceedings u/s 153C of the Act. Section 153C(1) of the Act clearly postulates that once the AO of a person, other than the one searched, has received the assets or the documents, he is to issue a notice to assess/re- assess the income of such person - that is, the assessee other than the person searched - in accordance with provisions of Section 153A of the Act.
3.2 The proviso to Section 153C(1) of the At expressly indicates that reference to the date of initiation of search for the purposes of second proviso to section 153A shall be construed as a reference to the date on which valuable assets or documents are received by the Assessing Officer of an assessee (other than a searched person). Hon'ble Jurisdictional High Court in the case of CIT vs. RRJ Securitis Ltd. 380 ITR 612 (Del) has held that the date in terms of proviso to section 153C of the Act, a reference to the date of the search under the second proviso to section 153A of the Act has to be construed as the date of handing over of assets/documents belonging to the Assesee (being the person other than the one searched) to the AO having jurisdiction to assess the said Assessee. Further the reference to the date of handing over of assets/documents and accordingly the date of search would have to be construed as the reference to the date of recording of satisfaction by the Assessing Officer of the searched person. Further the relevant assessment years for issue of notice u/s 153C has to be reckoned with reference to the date of recording of satisfaction by the AO of the searched person.
3.3 In the case under consideration the date of the recording of satisfaction u/s 153C of the Act, is 23rd February, 2016. It would follow that the six assessment years for which assessments/reassessments could be made u/s 153C of the Act would also have to be construed with reference to the date of handing over of assets/documents to the AO of the assessee i.e. 23.02.2016. In this case, the documents seized pursuant to the search were deemed to be handed over to the AO of the assessee on 23rd February, 2016, being the date of recording of satisfaction and, therefore, six years which could be assessed u/s 153C of the Act were the preceding previous years from 1st April, 2009 to 31st March, 2015 being relevant to AYs 2010-11 to 2015-16. In this view, the assessments made in respect of AY 2008-09 would be beyond the period of six years. In view 4 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 of the above, assessment for AY 2008-09 were outside the scope of Section 153C of the Act and the AO had no jurisdiction to make an assessment of the Assessee's income for the year in question. Hence, respectively following the decision of the jurisdiction High court, it is held that the order in question passed by the AO is not in accordance with the provision of the Income Tax Act, 1961. Accordingly, the order passed by the Assessing Officer is held to be null and void and, accordingly, it is annulled.
3.4 Since the order under consideration has been held to be null and void, the other ground taken by the appellant become academic. In result, the appeal is allowed."

5. Ld. DR relied upon the order of the AO and submitted that view of the CIT(A) have not been accepted by the Department. On the other hand, Ld. Counsel for assessee reiterated the submissions made before authorities below.

6. We have considered the rival submissions. It is not in dispute that search was conducted on 20.01.2014 in the cases of M/s Mapsa Logistics Pvt. Ltd. & Ors. and satisfaction u/s 153C was recorded on 23.02.2016 that the documents pertaining to assessee have been seized during the course of search. The AO, accordingly, issued notice u/s 153C on 23.02.2016.

The issue is, therefore, covered by judgment of Hon'ble Delhi High Court in the case of RRJ Securities Ltd. (supra) as is considered by the Ld. CIT(A) in the impugned order. The six assessment years for which assessments/reassessments could be made u/s 153C of the Act would also have to be construed with reference to the date of handing over of the assets/documents to the AO of the assessee i.e. 23.02.2016. Therefore, the relevant assessment years for initiating proceedings u/s 153C would be assessment years 2010-11 to 2015-16. Therefore, the assessment years 5 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 under appeal i.e. 2008-09 & 2009-10 would be beyond the period of six years. The same view is considered by ITAT Delhi 'A' Bench in the case of M/s BNB Investment & Properties Vs. DCIT & Ors. reported in 68 ITR 567 (Del.) following the judgment of Delhi High Court in the case of RRJ Securities Ltd. and Pr. CIT Vs. Server Agency Pvt. Ltd. & Ors. 397 ITR 400.

The findings of the Tribunal are reproduced as under:

IN THE INCOME TAX APPELLATE TRIBUNAL DELHI BENCHES "A" : DELHI BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER AND SHRI L.P. SAHU, ACCOUNTANT MEMBER ITA.No.504/Del./2015 Assessment Year 2012-2013 M/s. BNB Investment & The DCIT, Central Circle-1 Properties Ltd., Ground Floor, Faridabad.
     Soltaire Plaza, M.G. Road,        vs
     Gurgaon, Haryana.
     PAN AAACB3800A
                (Appellant)                          (Respondent)
                                ITA.No.503/Del./2015
                             Assessment Year 2012-2013
     Shri Ranjan Gupta,                     The DCIT, Central Circle-1
     W-40, G.K.-II,                         Faridabad.
     New Delhi.                        vs
     PAN AAGPG8809F
                (Appellant)                          (Respondent)

                              For Assessee :          Shri Raj Kumar Gupta, C.A.
                              For Revenue :           Shri Ravi Kant Gupta, Sr. D.R.

                         Date of Hearing :            25.05.2018
                 Date of Pronouncement :              27.06.2018

                                                ORDER

    PER BHAVNESH SAINI, J.M.

Both the appeals by different assessees are directed against the different orders of the Ld. CIT(A)-3, Gurgaon, dated 09th December, 2014, for the A.Y. 2012-2013.
1.1. Both the parties mainly argued in ITA.No.504/Del./2015 in the case of M/s. BNB Investments & Properties Ltd., and submitted that the issue is same in the remaining appeal.
6

ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 1.2. We have heard the learned Representatives of both the parties and perused the material on record and gone through the findings of the authorities below. For the purpose of disposal of both the appeals, we decide the appeal in the case of M/s. BNB Investments & Properties Ltd., as under. ITA.No.504/Del./2015 - M/s. BNB Investments & Properties Ltd., A.Y. 2012- 2013 :

2. Briefly, the facts of the case are that in this case, a search and seizure operation was conducted on M/s Krrish Group of cases on 09.11.2011. A survey u/s 133A of the Act was also carried out on the business premises of the assessee. Assessee earned income from business and other sources. The assessee filed its original return declaring total income of Rs.2,08,95,242/- on 28.09.2012. In response to notice under section 153A(1) (a] r.w.s 153C, assessee filed revised return declaring total income of Rs. 2,22,43,593/-. Assessment was framed at Rs. 5,22,43,593/- by making addition of Rs.3 crores as surrendered amount not incorporated in the return of income. Assessee challenged the validity of the assessment proceedings as well as addition on merit before the Ld. CIT(A). However, appeal of the assessee has been dismissed.

3. Assessee in the present appeal, challenged the validity of the proceedings under section 153C of the I.T. Act and addition of Rs.3 crores. The assessee also moved an application for admission of additional grounds in which assessee raised the following additional grounds :

1. Additional Ground No. 1
"That under the facts and circumstances, in the absence of issuance and service of notice U/s. 153 C r/w. Sec. 153A of the I.T.Act, the jurisdiction for framing the impugned Asstt. has been wrongly assumed, hence, the impugned Asstt. is without jurisdiction, illegal and unsustainable in law."
Additional Ground No. 2
"That without prejudice, As the seized documents in search of a 3rd party have been received by the AO of the assessee on 29.08.2013, therefore, in view of Sec. 153C(1) (first proviso), the search year is A.Y. 2014-2015 and not impugned A.Y. 2012-2013, hence, in case, if impugned Asstt. has been framed U/s. 153 B (1) (b) treating A.Y. 2012-2013 as the search year, the whole Asstt. Proceedings stands vitiated in law and unsustainable because the A.Y. 2012-2013 falls within period of preceding 6 Asstt. Years as provided in Sec.153A (1)(b), therefore, the Asstt. of A.Y. 2012- 2013 was to be framed only U/s. 153C and that too after issuance and service of 7 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 notice U/s. 153C r/w. Sec. 153A of the I.T.Act which has never been issued as admitted by AO in RT1 reply. "

2. That both the above grounds are pure legal grounds which goes to the root of the matter which can be taken at any stage of proceedings before Hon'ble ITAT.

3. That, further,no new facts are required to be investigated or place on records for adjudicating these grounds which are already available on records.

4. That under above mentioned facts and circumstances and as per the following authorities, these additional grounds deserves to be admitted:-

NATIONAL THERMAL POWER COMPANY LTD.
229 ITR 383 (SC) GEDORE TOOLS PVT. LTD., 238 ITR 268 (DEL.)

5. That without prejudice,the issues covered in these additional grounds are covered in G.N. 1 and G. N. 2, as taken initially in Form - 36 also, however, these have been taken specifically only as a matter of abundant precaution and to meet out the situation in case the Hon'ble Court is of the opinion that the same are not covered in Ground Nos. 1 & 2 as initially taken."

3.1. Learned Counsel for the Assessee submitted that additional grounds are legal in nature and no new facts shall have to be considered. He, therefore, submitted that additional grounds may be admitted. He has relied upon the decision of the Hon'ble Supreme Court in the case of National Thermal Power Co. Ltd., (1998) 229 ITR 383 (SC) and Gedore Tools Pvt. Ltd., 238 ITR 268 (Del.).

4. On the other hand, Ld. D.R. submitted that additional grounds have no merit and the same may be rejected. The assessment has been rightly framed under section 153A(1)(b) of the I.T. Act, 1961.

5. After considering the rival submissions, we are of the view that the additional grounds are legal in nature and no new facts shall have to be considered. The additional grounds go to the validity of the assessment proceedings under section 153C of the I.T. Act, therefore, the same should be admitted for deciding the appeal. The Hon'ble Punjab & Haryana High Court in the case of VMT Spinning Co Ltd., vs. CIT (2016) 389 ITR 326 (P & H) considering various decisions including the decision of the Hon'ble Supreme Court in the case of National Thermal Power Co. Ltd., (1998) 229 ITR 383 (SC) held that "the Tribunal could decide the appeal on a ground neither taken in the Memorandum of Appeal nor by seeking its leave. The only requirement was that the Tribunal could not rest its decisions on any other ground unless the party who might be affected had sufficient opportunity of being heard 8 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 given on that ground. Therefore, the Tribunal ought to have exercised its discretion in view of the fact that assessee intended raising only a legal argument without reference to any disputed question of facts."

5.1. Considering the issue in the light of the factthat additional grounds are legal in nature and shall have bearing on the validity of the assessment proceedings, therefore, the same is admitted for the purpose of disposal of the appeal.

5.2. Learned Counsel for the Assessee submitted that search was conducted in the case of M/s Krrish Group of cases on 09.11.2011. A survey u/s 133A of the Act was also carried out on 22.11.2011 at the business premises of the Assessee-Company and its Director. The seized/impounded documents in the group were received by the A.O. on 29.08.2013. These facts are mentioned in the assessment order. He has referred to PB-161 which is satisfaction note recorded under section 153C of the I.T. Act in the case of assessee dated 03.10.2013. The satisfaction note was, therefore, recorded in the A.Y. 2014-2015 in the case of the person searched. PB-190 to 195 are the notices issued under section 153A r.w.s.153C of the I.T. Act in the case of the assessee for A.Ys. 2006-2007 to 2011-2012. He has submitted that no notice under section 153C have been issued for assessment year under appeal i.e., 2012-2013. He has referred to PB-160 which is a reply filed under RTI Act dated 01.11.2016 by DCIT, CC-1, Gurgaon, in which, A.O. has reported that no notice under section 153C was issued for A.Y. 2012-2013 as it was a search year. Hence, notice under section 143(2)/142(1) were issued. Learned Counsel for the Assessee submitted that the A.O. accordingly did not pass any assessment order under section 153C of the I.T. Act and passed the assessment order under section 153B(1)(b) of the I.T. Act being a search year. He has submitted that First Proviso to Section 153C is applicable in the case of the assessee because no search was conducted in the case of the assessee. The Amendment in Section 153C came w.e.f. 01.04.2017 which is prospective in nature. Assessment in A.Y. 2012-2013 under appeal should have been completed under section 153C being 5th year in the Block of 06th year. The First Proviso to Section 153C(1) provides that in case of Section 153C, the date of receiving of books of account by the jurisdictional A.O. shall have to be construe as date of initiation of search. Since the books of account/impounded documents have been received by the A.O. on 9 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 29.08.2013, therefore, A.Y. 2014-2015 will be the year of search and assessments under section 153C of the I.T. Act should have been computed for A.Ys. 2008-2009 to 2013-2014. Since, no notice under section 153C have been issued for assessment year in appeal, therefore, the assessment order is illegal, void and bad in law. He has relied upon the Judgment of Hon'ble Delhi High Court in the case of Pr. CIT vs. Sarwar Agency P. Ltd., (2017) 397 ITR 400 (Del.), Order of ITAT, Delhi, B-Bench in the case of ACIT vs. Empire Casting Pvt. Ltd., New Delhi in ITA.No.4018/Del./2011 and C.O.No.207/Del./2012 dated 21.11.2017 and Order of ITAT, Delhi, C-Bench in the case of PavitraRealcon Pvt. Ltd., New Delhi vs. ACIT, Central Circle-32, New Delhiin ITA.Nos. 3185, 3186 & 3253/Del./2015 dated 04.10.2017. He has also referred to Memorandum explaining Finance Bill 2017 in which it is provided that "Amendment in Section 153C shall apply in respect of search conducted or requisition made on or after 1st day of April, 2017."

6. On the other hand, Ld. D.R. submitted that Section 153A(1) deals with the years of reopening in the case of search proceeding and as per Section 153C(1) after the satisfaction, the A.O. shall proceed in accordance with provisions of Section 153A(1) of the I.T. Act. Section 153A(1)(b) is very clear that "A.O. shall assess or re-assess the total income of 06 assessment years immediately preceding the assessment year relevant to the previous year in which search is conducted".No where the Section contains the word "Date of initiation of the Search" which are referred to by the First Proviso to Section 153C of the I.T. Act. Hence, the First Proviso to Section 153C of the I.T. Act is only referring to the abatement of the existing proceedings mentioned in the Second Proviso to Section 153A(1) of the I.T. Act, as clearly mentioned in the First Proviso and further clarified by usage of words "the date of initiation of search" which are no where mentioned in Section 153A(1) of the I.T. Act. Even after the Amendment in Section 153C, the First Proviso stands as it is in the statute which makes it further clear that First Proviso to Section 153C always referred to abatement of proceedings as mentioned in the second proviso Section 153A(1) of the I.T. Act, otherwise, the current 153C shall have major incongruity as to whether six years would be reckoned from the date of search as mentioned in the amended Section 153C(1) or from the date of handing over of the documents as mentioned in the First Proviso of Section 153C which remained unamended. He has, therefore, submitted 10 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 that assessment have been rightly framed under section 153A(1)(b) of the I.T. Act, 1961.

7. We have considered the rival submissions. Section 153C of the I.T. Act, 1961, as is applicable to assessment year under appeal reads as under :

"153C.Assessment of income of any other person.- (1) Notwithstanding anything contained in section 139, section 147, section 148, section 149, section 151 and section 153, where the Assessing Officer is satisfied that any money, bullion, jewellery or other valuable article or thing or books of account or documents seized or requisitioned belongs or belong to a person other than the person referred to in section 153A, then the books of account or documents or assets seized or requisitioned shall be handed over to the Assessing Officer having jurisdiction over such other person and that Assessing Officer shall proceed against each such other person and issue such other person notice and assess or reassess income of such other person in accordance with the provisions of section 153A :
Provided that in case of such other person, the reference to the date of initiation of the search under section 132 or making of requisition under section 132A in the second proviso to sub-section (1) of section 153A shall be construed as reference to the date of receiving the books of account or documents or assets seized or requisitioned by the Assessing Officer having jurisdiction over such other person.
[Provided furtherthat the Central Government may by rules made by it and published in the Official Gazette, specify the class or classes of cases in respect of such other person, in which the Assessing Officer shall not be required to issue notice for assessing or reassessing the total income for six assessment years immediately preceding the assessment year relevant to the previous year in which search is conducted or requisition is made except in cases where any assessment or reassessment has abated.] [(2) Where books of account or documents or assets seized or requisitioned as referred to in sub-section (1) has or have been received by the Assessing Officer having jurisdiction over such other person after the due date for furnishing the return of income for the assessment year relevant to the previous year in which search is conducted under section 132 or requisition is made under section 132A and in respect of such assessment year--
(a) no return of income has been furnished by such other person and no notice under sub-section (1) of section 142 has been issued to him, or 11 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10
(b) a return of income has been furnished by such other person but no notice under sub-section (2) of section 143 has been served and limitation of serving the notice under sub-section (2) of section 143 has expired, or
(c) assessment or reassessment, if any, has been made, before the date of receiving the books of account or documents or assets seized or requisitioned by the Assessing Officer having jurisdiction over such other person, such Assessing Officer shall issue the notice and assess or reassess total income of such other person of such assessment year in the manner provided in section 153A.

7.1. The Hon'ble Delhi High Court in the case of Pr. CIT vs. Sarwar Agency P. Ltd., (2017) 397 ITR 400 (Delhi.) (HC) (supra), considering the identical issue held as under :

"Sub-section (1) of section 153C of the Income-tax Act, 1961 provides that the assessment or reassessment of the income of the "other person" would be in accordance with the provisions of section 153A. The first proviso to subsection (1) of section 153C further states that, in case of such other person, the reference to the date of initiation of search in the second proviso to section 153A(l) "shall be construed as reference to the date of receiving the books of account or documents or assets seized or requisitioned by the Assessing Officer having jurisdiction over such other person". In terms of section 153A(1)(b) of the Act. the Assessing Officer shall assess or reassess the total income of six assessment years immediately preceding the assessment year relevant to the previous year in which the search was conducted. The second proviso to sub-section (1) of section 153A of the Act states that assessment or reassessment relating to any assessment year falling within the period of six assessment years referred to in the said sub-section pending on the date of initiation of the search under section 132, would abate. In CIT v. RRJ Securities Ltd. [2016] 380 ITR 612 (Delhi), the court held that in the context of proceedings under section 153C of the Act, the reference to the date of initiation of the search in the second proviso to section 153A has to be construed as the date on which the Assessing Officer receives the documents or assets from the Assessing Officer of the searched person, that further proceedings, by virtue of section 153(1) of the Act, would have to be in accordance with section 153A of the Act and the reference to the date of search would have to be construed as the reference to the date of recording of satisfaction. It would follow' that the six assessment years for 'which assessments or reassessments could be made under section 153C of the Act would also have to be construed with reference to the date of handing aver of assets or documents to the Assessing Officer of the assessee.
12
ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 The amendment in section 153C of the Act by the Finance Act, 2017 with effect from April 1, 2017 to the effect that the Block Period for the person in respect of whom the search was conducted as well as the "other person" would be the same six assessment years immediately preceding the year of search is prospective. A search under section 132 of the Income-tax Act, 1961 took place on November 11,2010 in the T group of cases. The documents pertaining to the assessee were forwardedalong with a satisfaction note by the Assessing Officer of the party in respect of which the search was conducted to the Assessing Officer of the*assessee on January 3, 2013. The Assessing Officer of the assessee issued notice to the assessee under section 153C of the Act on January 4,2013 for the assessment year 2006-07. The Tribunal held that the notice issued to the assessee under section 153C of the Act for the assessment year 2006-07, was without jurisdiction since the assessment year was beyond the purview of issuance of notice in terms of the provision under section 153C of the Act. On appeal:
Held accordingly, dismissing the appeal, that the Tribunal was justified in holding that the notice issued to the assessee under section 153C of the Act for the assessment year 2006-07 was without jurisdiction since the assessment year was beyond the purview of issuance of notice in terms of the provision."

7.2. The ITAT, Delhi, B-Bench in the case of ACIT, C.C.-2, New Delhi vs. Empire Casting Pvt. Ltd., New Delhi (supra), held in paras 5 and 5.1 as under:

"5. We have heard the rival submission on this issue and also perused the judgment dated 30th October, 2015 of the Hon'ble jurisdictional High Court in the case of CIT Vs RRJ Securities in ITA No. 164/2015 and ITA No. 175 to 177/2015. For ready reference, the relevant Para of the judgment is reproduced as under:
"24. As discussed hereinbefore, in terms of proviso to Section 153C of the Act, a reference to the date of the search under the second proviso to Section 153A of the Act has to be construed as the date of handing over of assets/documents belonging to the Assessee (being the person other than the one searched) to the AO having jurisdiction to assess the said Assessee. Further proceedings, by virtue of Section 153C(1) of the Act, would have to be in accordance with Section 153A of the Act and the reference to the date of search would have to be construed as the reference to the date of recording of satisfaction. It would follow that the six assessment years for which assessments/reassessments could be made under Section 153C of the Act would also have to be construed with reference to the date of handing over of assets/documents to the AO of the Assessee. In this case, it would be the date of the recording of satisfaction under Section 153C of the Act, i.e., 8th September, 2010. In this view, the assessments made in respect of assessment year 2003-04 and 2004-05 would be beyond the period of 13 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 six assessment years as reckoned with reference to the date of recording of satisfaction by the AO of the searched person. It is contended by the Revenue that the relevant six assessment years would be the assessment years prior to the assessment year relevant to the previous year in which the search was conducted. If this interpretation as canvassed by the Revenue is accepted, it would mean that whereas in case of a person searched, assessments in relation to six previous years preceding the year in which the search takes place can be reopened but in case of any other person, who is not searched but his assets are seized from the searched person, the period for which the assessments could be reopened would be much beyond the period of six years. This is so because the date of handing over of assets/documents of a person, other than the searched person, to the AO would be subsequent to the date of the search. This, in our view, would be contrary to the scheme of Section 153C(1) of the Act, which construes the date of receipt of assets and documents by the AO of the Assessee (other than one searched) as the date of the search on the Assessee. The rationale appears to be that whereas in the case of a searched person the AO of the searched person assumes possession of seized assets/documents on search of the Assessee; the seized assets/documents belonging to a person other than a searched person come into possession of the AO of that person only after the AO of the searched person is satisfied that the assets/documents do not belong to the searched person. Thus, the date on which the AO of the person other than the one searched assumes the possession of the seized assets would be the relevant date for applying the provisions of Section 153A of the Act. We, therefore, accept the contention that in any view of the matter, assessment for AY 2003-04 and AY 2004-05 were outside the scope of Section 153C of the Act and the AO had no jurisdiction to make an assessment of the Assessee's income for that year."

5.1. The fact that satisfaction u/s 153C of the Act in the case was recorded on 2nd November, 2009, is not disputed by both the parties. In the judgment cited above, the Hon'ble High Court has held that when the Assessing Officer of searched person and such other person in whose case proceedings under section are initiated, is the same officer, then the date of recording of satisfaction would be construed as the date of handing over of the seized records by the Assessing Officer of searched person to the Assessing Officer of such other person in whose case proceedings under section 153C are initiated. Since the Hon'ble High Court has already construed the relevant provisions, we do not concur with the arguments advanced by the ld. CIT DR on this count. Respectfully following the above judgment of the Hon'ble High Court in RRJ Securities (supra) the date of handing over of seized material/ record by the Assessing Officer of searched party to the Assessing Officer of the assessee would be 2nd November, 2009. Further, following the judgment, the six assessment years for which 14 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 assessment/re-assessment could be made u/s 153C of the Act would also have to be construed as from the reference date of handing over of assets/documents to the Assessing Officer of the assessee. In the case in hand, it would be the date of recording satisfaction under section 153 of the Act i.e. 2nd November, 2009, and therefore, six assessment years which would eligible for assessment/re- assessment would commence from assessment year 2004-05 to assessment year 2009-10. The assessment/re-assessment in respect of assessment year 2003-04 would, thus, be beyond the period of six assessment year as reckoned with reference to the date of satisfaction recorded by the Assessing Officer of the searched person. We, therefore, hold that the learned CIT(A) was quite justified in considering the assessment for assessment year 2003-04 as outside the scope of section 153C of the Act, being barred by limitation and without jurisdiction. Accordingly, the impugned assessment order is liable to be quashed. We decide accordingly."

7.3. The ITAT, Delhi, C-Bench, in the case of Pavitra Realcon Pvt. Ltd., New Delhi vs. ACIT, C.C.32, New Delhi (supra) under the same circumstances held that "assessment completed under section 143(3) is invalid". The relevant para-16 of the order is reproduced as under :

16. "We find the year for which the impugned assessment order has been passed u/s 143(3) is for assessment year 2011-12. This year falls within the period of six years when counted from the date of recording of satisfaction note u/s 153/153C of the I.T. Act which is deemed date of search. The Act h a s been amended recently by the Finance Act, 2017 with prospective effect i.e., from assessment year 2018-19. Thus, the period is same now only for the searched parties as well as the other person as per the amended provisions of the said section. In view of the above, we hold that the assessment completed u/s 143(3) is invalid."

8. It is not in dispute that search was conducted on Krrish Group of cases on 09.11.2011. The impounded documents have been received by the A.O. on 29.08.2013. The satisfaction under section 153C has been recorded on 03.10.2013. The A.O. passed the assessment order under section 153B(1)(b) of the I.T. Act, considering the assessment year under appeal i.e., A.Y. 2012- 2013 to be the year of search. However, the First Proviso to Section 153C of the I.T. Act provides that the 06 assessment years for which assessments or re-assessments could be made under section 153C of the I.T. Act, would also have to be construed with reference to the date of handing-over of the assets or documents to the A.O. of the assessee. Therefore, the 06 assessment years 15 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 under section 153C of I.T. Act in the case of assessee would be A.Y. 2008-2009 to 2013-2014. The A.O, therefore, shall have to pass the assessment order under section 153C of the I.T. Act. However, A.O. has not issued any notice under section 153C of the I.T. Act before initiating the proceedings against the assessee which is also admitted by the A.O. in reply to the assessee under RTI Act. The Amendment in Section 153C of the I.T. Act by the Finance Act, 2017, w.e.f. 01.04.2017 to the effect that block period for the person in respect of whom the search was conducted as well as the "other person"would be the same six assessment year immediately preceding the year of search is prospective in nature. The issue have been dealt in detail by the Hon'ble jurisdictional Delhi High Court in the case of Pr. CIT vs. Sarwar Agency P. Ltd., (supra) and by ITAT, Delhi, B-Bench, in the case of Empire Casting Pvt. Ltd., New Delhi vs. ACIT, C.C.2, New Delhi and Pavitra Realcon Pvt. Ltd., New Delhi vs. ACIT, C.C.32, New Delhi (supra). The A.O, therefore, should have framed the assessment under section 153C of the I.T. Act in the case of the assessee and at the time of initiating the proceeding against the assessee, should have issued notice under section 153C of the I.T. Act which have not been done in this case. The issue of notice under section 153C is mandatory and a condition precedent for taking action against the assessee under section 153C of the I.T. Act. The assessment order, therefore, vitiate, void, illegal and bad in law and cannot be sustained. The contentions of the Ld. D.R. have already taken care in the above judgments.

9. Considering the totality of the facts and circumstances of the case, we set aside the orders of the authorities below and quash the same and allow the additional grounds of appeals. Resultantly, all additions stands deleted. Since the assessment order is set aside on legal grounds, therefore, there is no need to decide the addition on merit which has been left with academic discussion only.

10. In the result, ITA.No.504/Del./2013 of the Assessee is allowed.

ITA.No.503/Del./2015 - Shri Ranjan Gupta - A.Y. 2012-2013

11. In this appeal, the facts and issue is identical. The assessee also moved for admission of the additional grounds as have been considered in the case of M/s. BNB Investment and Properties Ltd. Following the reasons for decision in the case of M/s. BNB Investment and Properties Ltd., (supra), we admit the additional grounds of appeal, set aside the orders of the 16 ACIT Vs. Mapsa Tapes Pvt. Ltd./ I.T.A.Nos.1216 & 1217/Del/2017/A.Ys.2008-09 & 200-10 authorities below and quash the same. Resultantly, delete the entire addition.

12. In the result, appeal of assessee is allowed.

13. To sum-up, both the appeals of the assessees are allowed."

Order pronounced in the open court.

             Sd/-                                                                     Sd/-
         (L.P. SAHU)                                                           (BHAVNESH SAINI)
     ACCOUNTANT MEMBER                                                        JUDICIAL MEMBER
     Delhi, Dated 27th June, 2018


7. In view of the above, it is clear that Ld. CIT(A) correctly quash the assessment orders u/s 153C to be null and void. No infirmity has been pointed out in the order of Ld. CIT(A). Therefore, there is no merit in both the appeals of Revenue. Same are accordingly dismissed.

8. In the result, both the appeals of the Revenue are dismissed.

Order pronounced in the open court.

      Sd/-                                                                           Sd/-
(PRASHANT MAHARISHI)                                                               (BHAVNESH SAINI)
 ACCOUNTANT MEMBER                                                                 JUDICIAL MEMBER

Dated: 21st February, 2020
*Kavita Arora, Sr. P.S.

Copy of order sent to- Assessee/AO/Pr. CIT/ CIT (A)/ ITAT (DR)/Guard file of ITAT.

By order Assistant Registrar, ITAT: Delhi Benches-Delhi.

17