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 0]

Income Tax Appellate Tribunal - Delhi

Prateek Gupta, Ghaziabad vs Pr, Cit, Ghaziabad on 6 December, 2022

                   INCOME TAX APPELLATE TRIBUNAL
                      DELHI BENCH "H": NEW DELHI


                                  BEFORE
               SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER
                                   AND
                MS. ASTHA CHANDRA, JUDICIAL MEMBER
                          ITA No.785/Del/2021
                           Asstt. Year: 2015-16
          Prateek Gupta,                   Vs.   Pr. CIT
          152, Chanderpuri,                      Ghaziabad
          Ghaziabad,
          Uttar Pradesh 201001
          PAN ATBPG8602J
          (Appellant)                            (Respondent)



          Assessee by:          Shri Satyajeet Goel, CA
                                Shri Prateek Gupta, CA
          Department by :       Shri Rajesh Kumar, CIT(DR)
                                Shri M. Baranwal, CIT(DR)
          Date of Hearing       02.12.2022
          Date of pronouncement 06.12.2022

                                  ORDER
PER ASTHA CHANDRA, JM

The appeal by the assessee is directed against the order dated 05.03.2021 of the Ld. Principal Commissioner of Income Tax, Ghaziabad ("Pr. CIT") passed under section 263 of the Income Tax Act, 1961 ("the Act") pertaining to assessment year ("AY") 2015-16.

2. The facts culled from the assessment order are these. The assessee is an individual. He derives income from salary and interest. He filed his return for AY 2015-16 on 30.03.2016 declaring income of Rs. 4,11,300/-. Exempted income of Rs. 17,46,906/- was also declared. His case was picked up for scrutiny. During the course of assessment proceedings questionnaire along with notice under section 142(1) of the Income Tax Act, 1961 (the "Act") was issued in response to which the assessee filed written reply and details as called for from time to time.

ITA No. 785/Del/2021

3. The Ld. Assessing Officer ("AO") found that during the year, the assessee has sold 17000 number of shares of M/s. Surabhi Chemicals and Investment Ltd. a listed entity on Bombay Stock Exchange for Rs. 17,80,906/- which were purchased from M/s. Sarvottam Advisory Pvt. Ltd. for Rs. 50,000/- through S. K. Khemka, Share broker and were transferred in the name of the assessee on 17.06.2013. The shares were reflected in the De-mat account on 04.09.2014. These shares were sold on 11.12.2014, 15.12.2014, 23.12.2014 and 24.12.2014, through Motilal Oswal Securities Ltd. in support of which the assessee filed the copy of contract notes. The assessee also filed copy of share transfer form, copy of share certificate. The assessee also filed copy of bank statement reflecting the payment receipts through banking channel of Rs. 17,80,261/-. The assessee claimed profit on sale of shares of Rs. 17,80,261/- as exempt under section 10(38) of the Act.

4. During assessment proceedings, the Ld. AO confronted the assessee with the fact that the company M/s. Surabhi Chemicals and Investment Ltd. is not a genuine company and a penny stock company the trading of which was suspended by the SEBI.

5. In response the assessee contended that the transactions made by him with the said company were genuine and all documentary evidence has been filed during assessment proceedings. However, to purchase peace of mind and to avoid any litigation, the assessee vide letter dated 27.11.2015 surrendered the capital gain amount of Rs. 17,46,906/-.

6. The Ld. AO completed the assessment on total income of Rs. 21,58,206/- including therein Rs. 17,46,906/-, the amount of capital gain surrendered, on 05.12.2017 under section 143(3) of the Act and initiated penalty proceedings under section 271(1)(c) of the Act.

2 ITA No. 785/Del/2021

7. The Ld. AO issued penalty notice dated 05.12.2017 under section 271(1)(c) of the Act for concealment of income and furnishing inaccurate particulars thereof.

8. In response the assessee filed a detailed reply on 25.01.2018 which is reproduced below:-

"To, The Income Tax Officer Ward-2(1) Ghaziabad In the matter of Sh. Sandeep Gupta Prop. M/s. Sandeep Traders 152, Chanderpuri Ghaziabad PA No. ACIPG5146P Sub:- Initiation of Penalty Proceedings u/s 271(l)(c) of the I.T. Act, 1961 - A.Y. 2015-16: Reg.
Sir, Kindly refer to the show cause notice issued u/s 271(l)(c) of the Income Tax Act, 1961 wherein assessee has been show caused as to why penalty u/s 271(l)(c) of the Act may not be levied on the assessee.
In this connection it is submitted that above section provides for penalty in the cases of concealment of income or furnishing inaccurate particulars but in the captioned matter neither any income was concealed nor any inaccurate particulars of income filed, at any stage. The notice is thus liable to be withdrawn.
Briefly stated facts of the case are as follows:-
(1) That the assessee has filed return of income on 30.03.2016 wherein Business income and income from other sources was declared amounting to Rs.4.11.300. Apart from the same exempt income of Rs. 17,46,906 was also declared in respect of long term capital gain earned on sale of equity shares of listed security of M/s. Surabhi Chemicals & Investment Ltd.
(2) That the case of the assessee was selected for scrutiny and notice u/s 143(2) of the Act was issued to the assessee. During the course of assessment proceedings various queries were raised by the Ld AO and the assessee had filed timely replies to the same. Further during the proceedings to purchase peace and avoid penal proceedings the assessee surrendered an amount of 3 ITA No. 785/Del/2021 long term capital gain claimed to be exempt for taxation purpose.

Considering the assessee submissions the income was assessed as under:-

                  Returned Income          Rs. 4,11,300
                  Capital Gain income      Rs. 17,46,906
                  (Long term capital gain) ___________________
                                           Rs. 21,58,206
                                           ___________________

That during the year under consideration assessee had earned Gain on sale of equity shares of M/s. Surabhi Chemicals and Investment Ltd. for Rs. 17,46,906/-.

Initially 2500 No. of shares of Surabhi Chemicals and Investment Ltd. were purchased for Rs. 50,000 from M/s. S.K. Khemka and later on these shares were converted into 25,000 of face value of Re. 1 each bearing distinctive no. 177908161 to 177933160.. The details of such shares was filed during the assessment proceedings. The aforementioned shares were later on dematerialized with Depository Participant M/s. Motilal Oswal Securities Ltd. and the shares were sold through Bombay Stock Exchange which is a recognized stock exchange. The contract notes and ledger account issued by the broker were also filed during the assessment proceedings. The fact that the equity shares sold on the recognized stock exchange were subject to levy of security transaction tax upon sale of shares and the shares were held for more than 365 days is uncontroverted and hence accepted by the department. Further the claim u/s 10(38) of the Act being made by assessee was also a valid claim as the conditions stipulated in section 10(38) were duly meet by the assessee and the same was also accepted by the department as no adverse inference was made in respect of same.

The details of capital gain were duly disclosed in the Income Tax Return and there was nowhere any concealment of income on the part of the assessee. However at a later stage assessee came to know that certain investigations has been undertaken by the SEBI and Income Tax Department according to which it has been ascertained that the company M/s. Surabhi Chemicals & Investment Ltd. was engaged in some unwanted / wrong activities therefore in view of same the assessee surrendered the benefit of exemption validity claimed u/s 10(38) of the Act and offered the income for taxation purpose subject to a condition that no penal action would be initiated against him. Therefore the show cause notice issued for levy of penalty is on an income which has been duly disclosed in the Income Tax Return and later on offered suo moto by the assessee for taxation purpose.

(1) That from above it can be stated that assessee has not concealed any income nor furnished inaccurate particulars of income. As a matter of fact the claim of the assessee was not a false claim but it was surrendered by the assessee himself to avoid litigation and purchase peace, 4 ITA No. 785/Del/2021 (2) The assessee finds support from the decision of various courts which are as follows:
(a) That the word "conceal" implies to hide or withdraw from observation to cover or keep away from sight, to prevent the discovery of, to withdraw knowledge of. It is, thus, implicit in the word 'concealed' that there has been a deliberate act on the part of the assessee. The meaning of the word 'concealment' as found in shorter Oxford English Dictionary, 3rd Edition, Vol. I is in law, the intentional suppression of truth or fact known to the injury or prejudice of another. Thus, an element of deliberateness is embedded in the word 'concealment' even though the word 'deliberately' was omitted by the Finance Act. In other words, in the case of levy of penalty, always there should be men's rea- CIT v, Susai Kalyanamandapam (P) Ltd. [2004] 271 ITR 138/(20051 142 Taxman 555 (Mad.), India Cine Agencies v.

Dy. CIT(2005] 275 ITR 430 (Mad.), Bharat Rice Mill v. CIT {2005] 148 Taxman 145 (All.) CIT VS. S.M Construction, Bombay High Court, CIT VS. Reliance Petroproduct Pvt. Ltd. 322 ITR 158.

(b) Penalty proceedings are penal in nature. Elementary principles of criminal law will apply. It is a quasi-criminal proceedings. There should be conscious concealment - Dy, CIT v. Mahadik Bros. [2003] 84 ITD 1 (Pune).

(c) The apex court in the case of CIT v. Reliance Petroproducts Pvt. Ltd. 322ITR 158 reiterated that disallowance of claim of expenditure does not amount to furnishing incorrect particulars of income as such, no concealment penalty can be levied based on that.

(d) In the case of CIT v, Suresh Chandra Mittal the Hon'ble Supreme Court upheld the finding of the Hon'ble High Court and Tribunal wherein it was observed that when the department had not discharged its burden of proving concealment and had simply rested its condusion on the act of voluntary surrender done by the assessee in good faith and that penalty could not be levied. [(2001) 119 Taxman 433(sc)l.

(e) In the case of Commissioner of Income Tax v. Nath Bross.

Exim International Ltd. (288 ITR 670), Hon'ble High Court of Delhi observed that.

"Where assessee had claimed dividend income as its business income and according to assessee, it was entitled to a deduction under clause (bba) of Explanation to section 80HHC (4C'), merely because assessing officer held that assessee's claim was wrong, penalty for concealment of income could not be imposed".
5 ITA No. 785/Del/2021

(f) Hon'ble High Court of Bombay in the case of Director of Income Tax (IT)-I, Mumbai v. Administrator of the Estate of Late Mr, E.F. Dinshaw (35taxmann.com 95) (2013) has observed that penalty for concealment of income cannot be levied for claim being rejected by the revenue, where full details were disclosed in return.

(g) Hon'ble High Court of Allahabad in the case of J.K. Synthetics Ltd, v. The Commissioner of Income Tax (ITA No. 125 of 2002 dated 19.12.2016) has observed that if a claim is not accepted does not in itself comes to the inevitable conclusion that the details supplied by the assessee were false, inaccurate or suffered from any concealment.

(h) Delhi ITAT Bench in case of Poysha Goyal vs. ACIT [2015-ITRV-

ITAT-DEL-012] has held that no penalty u/s 271(l)(c) could be imposed when all necessary facts were disclosed by the assessee as such it could not be said that the assessee has either concealed any income or furnished inaccurate particulars.

Further to above assessee has already deposited an amount of Rs. 5,04,660 /- as raised vide notice issued u/s. 156 of the Act vide challan no.0002 dated 19.01,2018. Copy of challan is enclosed.

As such it is clear that then was no malafide intention and the assessee neither concealed any income nor filed inaccurate particulars of income. In view of above various judicial pronouncements, no action u/s 271(l)(c) is called for.

Prayer It is therefore prayed that the notice may kindly be withdrawn.

Thanking you, Date:

Yours faithfully sd/-
(Prateek Gupta)"
9. On 23.02.2018, the Ld. AO made the following ordersheet entries:
"in view of reply filed by the assessee in as much as the fact that the assessee has deposited the tax along with interest, penalty proceedings under section 271(1)(c) have been dropped. "
6 ITA No. 785/Del/2021

10. It is against the dropping of the penalty proceedings under section 271(1)(c) of the Act that the Ld. Pr. CIT initiated proceedings under section 263 of the Act and issued a show cause notice on 03.1.2020 to which the assessee furnished written submission dated 11.02.2020, the gist of which the Ld. Pr. CIT has incorporated in his order in para 3.1 thereof. The Ld. Pr. CIT has recorded his findings in para 3.2 and 3.3 of his order which are reproduced below:

"3.2 I have given a careful consideration to the written submission filed by the assessee and perused the assessment records. It is difficult to deny that the assessee was not aware that Income Tax Department was investigating a large number of beneficiaries during the same period who had booked bogus long term capital gain or penny stocks for converting their unaccounted money. The investigation revealed that the share prices of these penny stock companies were manipulated by syndicate of operators. As per the details available on the website of the Securities and Exchange Board of India (hereinafter referred to as 'SEBI'), it conducted an investigation into the trading activities in the scrip of Surabhi Chemicals & Investments Ltd. during the period 01.08.2012 to 06.01.2015 for possible violation and ultimately suspended the trading in the scrip on 07.01.2015. It is also difficult to believe the assessee's version that he only came to know during assessment proceedings that the share of the company in which he had booked LTCG was a penny stock despite knowing that the percentage gain in the stock was abnormally high compared to other stocks. Thus, it cannot be denied that the assesee used the tool of penny stock as one-off investment to claim bogus exemption u/s 10(38) of the Act. The AO had rightly initiated penalty u/s 271(1)(c) of the Act while finalizing the assessment order as the assessee had filed inaccurate particulars in his return and by claiming false exemption on LTCG had also concealed the true income on which he agreed to pay tax only after being confronted with the fact that the LTCG claim was bogus. Thus, the AO had initiated penalty on both the limbs. However, while dealing with the penalty proceedings, the AO noted on the order-sheet as under:
' In view of reply filed by the assessee in as much as the fact that the assessee has deposited the tax a/w interest, penalty proceedings u/s 271(1)(c) have been dropped."

3.3 The noting of the AO is cryptic, not speaking and made without application of mind. The fulcrum of decision for dropping the penalty is based on payment of tax and interest rather than the issue of concealment for which the penalty was initiated. The AO should have analysed the decisions quoted in the reply of the assessee filed on 7 ITA No. 785/Del/2021 25.01.2018 in response to the show cause notice issued by the AO for levy of penalty u/s 271(1)(c) of the Act. He should have distinguished the decisions, if the same was not applicable in the asessee's case, which he has not done. In the course of proceedings u/s 263 of the Act, the AR quoted a few court's judgment vide his letter dated 11.2.2020. I have gone through these decisions which are clearly distinguishable. The assessee's case is not regarding claim of routine expenditure. It is also not a case where a claim was not accepted by the AO, rather it was a case of a bogus claim which was withdrawn by the assessee himself when he was confronted. Again, there was a reason why the assessee readily agreed to the addition and hence the initiation of penalty was not automatic only because the assessee agreed for the addition. It is, therefore, concluded that dropping of penalty proceedings was both erroneous and prejudicial to the interests of the Revenue and there was no application of mind by the Assessing Officer for dropping the penalty. It is also reiterated that the ratio of decision in the case of MAK data Pvt. Ltd. vs. CIT (2014) 358 ITR 593 (SC) is very much applicable to the assessee's case. In. this regard, the surrender of the assessee cannot be said to be voluntary' but was made only after the AO confronted him with the facts about the bogus claim of exemption on penny stock."

11. Accordingly the Ld. Pr.CIT directed the Ld. AO to re-decide the penalty proceedings initiated under section 271(1)(c) of the Act vide show cause notice dated 05.12.2017. He also directed the Ld. AO to re-compute the income tax and interest payable as per provisions of section 115BBE of the Act.

12. Aggrieved, the assessee is before the Tribunal challenging the order of the Ld. Pr. CIT on the following grounds:-

"1.(i) That on facts and circumstances of the case, the Id, CIT has erred in assuming jurisdiction u/s 263 of the Act even though the order passed by the learned AO u s. I43(3) of the Act is neither erroneous nor prejudicial to the interest of the revenue.
(ii) That the show cause notice issued u/s 263 is illegal and without jurisdiction as the same has been issued in respect of assessment proceedings whereas the subject matter of revisionary proceedings as per show cause notice relates to penalty proceedings u/s 271(l)(c) of the I.T. Act, 1961.
(iii) That the show cause notice u/s 263 being in respect of unconnected proceedings, the same is invalid and bad in law.
8 ITA No. 785/Del/2021

2(i) That on facts and circumstances of the case, the id. CIT failed to appreciate that the order passed by the learned A.O. u/s 271(l)(c) dropping the penalty proceedings was neither erroneous nor prejudicial to the interest of the revenue therefore, the revision order passed by the learned CIT u/s 263 is bad in law.

(ii) That the assessing officer having dropped the penalty proceedings u/s 271(1X0 vide speaking order after due considerations of facts and on the basis of detailed reply by the assessee, the order dropping penalty is neither erroneous nor prejudicial to the interest of the revenue.

(iii) That in any case, the penalty proceedings u/s 271(1)(c) having been innate without proper application of mind or issuance of valid show cause notice u/s 274 and same being illegal and void-ab-inito, there is no justification for assuming jurisdiction u/s 263 of the Act.

(iv) That the Id. CIT has grossly erred in directing the assessing officer to re-decide the penalty proceedings u/s 271(l)(c) of the Income Tax Act, 1961.

3(i) That on facts and circumstances of the case, the Ld. CIT was not justified in directing the assessing officer to re-compute tax liability in accordance with section 115BBE of the Act even though the computation of tax in the assessment order is neither erroneous nor prejudicial to the interest of the revenue.

(ii) That assessing officer having considered the addition without invoking provision of section 68, 69, 69A, 69B, 69C or 69D of the Act, there is no case of applicability of section 115BBE of the Act.

(iii) That that direction to re-compute tax and interest on assessed income in terms of provisions of section 115BBE is illegal, invalid and without jurisdiction."

13. The Ld. AR submitted that the Ld. Pr. CIT is not justified in giving direction to the Ld. AO to initiate penalty proceedings and relied on the decision of the Hon'ble Delhi High Court in CIT vs. Nihal Chand Rekyan (2002) 242 ITR 45 (Delhi). Regarding direction for recomputation of income tax and interest as per section 115BBE of the Act, the Ld. AR submitted that no show cause notice relating thereto was issued by the Ld. Pr. CIT and therefore the assessee was denied the opportunity to present his case on this aspect of the matter. Reference was made to the decision of Hon'ble Bombay High Court in Pr. CIT vs. M/s. Universal Music India Pvt. Ltd. (ITA No. 238 of 2018 dated 09.04.2022). The Ld. AR submitted before us a Paper Book containing therein ordersheet entry dropping penalty under section 271(1)(c) of the Act, copy of notice under section 274 r.w.s 271(1)(c) dated 9 ITA No. 785/Del/2021 05.12.2017 and copy of reply filed on 25.01.2018 during penalty proceedings.

14. The Ld. DR supported the order of the Ld. Pr. CIT. He drew our attention to Explanation 2 inserted by the Finance Act, 2015 w.e.f 01.06.2015 following which the Ld. Pr. CIT assumed jurisdiction under section 263 of the Act in the case. He argued that there was complete non application of mind by the Ld. AO in dropping the penalty proceedings. He however, conceded that in this case the Ld. AO has himself applied the provisions of section 115BBE of the Act. Hence, only penalty part of the impugned order is to be considered. In rejoinder the Ld. AR refuted the allegation of non application of mind by the Ld. AO for dropping the penalty proceedings.

15. We have given careful thought to the rival submission and perused the material on records. Perusal of the impugned order under section 263 of the Act would reveal that the primary reason for assuming jurisdiction under section 263 by the Ld. Pr. CIT is that while dropping the penalty proceedings the Ld. AO has not appreciated the ratio of the decision of the Hon'ble Supreme Court in the case of MAK Data Pvt. Ltd. vs. CIT 358 ITR 593 (SC). We have gone through the decision (supra). In that case the Hon'ble Supreme Court observed that offer of surrender was made in view of detection made by the Assessing Officer in search conducted in the sister concern of the assessee. It was in that situation, the Hon'ble Supreme Court held that it cannot be said that the surrender of income was voluntary. Moreover, it was found as a matter of fact that the assesee had no intention to declare its true income in its return and in fact true income was not declared in the return filed. Surrender of the amount was made during the course of assessment proceedings and not by showing in the return. None of these peculiar features exist in the case of the assessee before us. In this case, no survey or search was conducted in the premises of the assessee or any person connected with him. The entire transaction of purchase and sale of the shares of M/s. Surabhi Chemicals and Investment Ltd. by the 10 ITA No. 785/Del/2021 assessee has been discussed by the Ld. AO in the assessment order itself in support of which all necessary documents were brought on record by the assessee duly acknowledged by the Ld. AO.

16. The assessee had entered into the equity share transaction with a company which was a listed company with Bombay Stock Exchange. The sale transaction of share took place through the recognised Bombay Stock Exchange and were subjected to levy of Security Transaction Tax. There is no dispute that these shares were held by the assessee for more than a year which qualified these shares to be treated as long term capital assets giving rise to the impugned LTCG which was duly disclosed by the assessee in his return. In such a fact situation, it cannot be said that the assessee concealed the impugned income in his return. It is an admitted position that even the Department became aware about the investigation conducted by the SEBI into the scrip of Surabhi Chemicals And Investment Ltd. during the period 01.08.2012 to 06.01.2015 from details uploaded on the website of SEBI and local news. There is no allegation that the assessee was connected in any way in the wrong doing of the above company which was a listed company with a duly recognised stock exchange. The contention of the assessee is that he was confronted about the above investigation during the course of assessment proceedings and it was then that the assessee surrendered the benefit of exemption claimed under section 10(38) of the Act and offered the income for taxation subject to the condition that no penal action would be initiated against him. This contention of the assessee has been brushed aside by the Ld. Pr. CIT merely on the basis of surmises and conjectures. We, therefore, hold that assumption of jurisdiction under section 263 of the Act by the Ld. Pr. CIT on the ground that while dropping the penalty, the Ld. AO did not appreciate the decision of the Hon'ble Supreme Court in MAK data Pvt. Ltd. (supra) is not sustainable.

17. The next ground taken by the Ld. Pr. CIT for assumption of jurisdiction under section 263 of the Act is that there is failure on the part of the Ld. AO to make proper enquiries before dropping the penalty 11 ITA No. 785/Del/2021 proceedings. This, in fact is contrary to the material available in the records. In response to show cause notice dated 05.12.2017, the assessee submitted detailed reply on 25.01.2018 running into four pages which has earlier been reproduced and duly acknowledged by the Ld. AO in the ordersheet entry dated 23.02.2018. It is also evident from the notesheet that the Ld. AO considered the facts of the case as also the written submission furnished by the assessee and then he arrived at his decision to drop the penalty proceedings initiated under section 271(1)(c) of the Act. As per the Ld. Pr. CIT the noting of the Ld. AO is cryptic, non speaking and made without application of mind. With due respect, we disagree. In Toyota Motor Corporation vs. CIT (2008) 306 ITR 52 (SC) the Hon'ble Supreme Court held that where the Assessing Officer dropped the penalty proceedings initiated by him without giving detailed reason, there can be no revision, when the record indicated that he had gone into the facts before dropping the penalty proceedings. Similar view has been taken by Hyderabad Bench of the Tribunal in Shabir T. Chass vs. ACIT (2010) 4 ITR (Trib.) 297 (Hyd.).

18. Facts on record and even the notesheet entry dated 23.02.2018 made by the Ld. AO would reveal that the explanation offered by the assessee in penalty proceedings was acceptable to the Ld. AO. If that be so, dropping of penalty proceedings initiated by him cannot be branded as erroneous. In other words when the Ld. AO examined and considered the issue of imposing the impugned penalty or not, though not mentioned in so many words, his decision to drop the penalty proceedings cannot be said to be erroneous. A mere possibility of a different view does not justify assumption of revisional jurisdiction. Decision by the Ld. AO not to levy penalty and drop the penalty proceedings cannot be said to be prejudicial to the interest of the Revenue as penalty which is not levied cannot be put on par with income that has not been brought to tax. The Hon'ble Supreme Court has observed in Malabar Industrial Co. Ltd. vs. CIT 243 ITR 83 (SC) that the scheme of the Act is to levy and collect tax in accordance with the provisions of the Act and this task is entrusted to the Revenue. If due to an erroneous order of the AO, the Revenue is losing tax lawfully payable by a person, it 12 ITA No. 785/Del/2021 will certainly be prejudicial to the interest of Revenue. In the case before us the Ld. AO has collected tax and interest relatable to the impugned addition. Assessment and penalty proceedings are distinct and separate. To our mind, when the Ld. AO has dropped the penalty proceedings after due consideration of facts and circumstances of the case, the direction of the Ld. Pr. CIT to consider levying penalty under section 271(1)(c) afresh was not in order. We are of the view that in the case before us the twin conditions to assume jurisdiction suo moto by the Ld. Pr. CIT, namely that the order of the Ld. AO is erroneous in so far as it is prejudicial to the interest of Revenue are not satisfied.

19. In CIT vs. Subhash Kumar Jain (2011) 335 ITR 364 (P&H), the Hon'ble Punjab & Haryana High Court held that where failure to levy penalty was because the assessee surrendered an income, subject to no penalty being levied, there can be no justification for a revisional order for purposes of levy of penalty.

20. For the reasons set out above, the impugned order of the Ld. Pr. CIT under section 263 of the Act is hereby vacated.

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

Order pronounced in the open court on 6 th December, 2022.

         sd/-                                                 sd/-


   (N.K. BILLAIYA)                                    (ASTHA CHANDRA)
ACCOUNTANT MEMBER                                    JUDICIAL MEMBER

Dated:        06/12/2022
Veena
Copy forwarded to -
1.    Applicant
2.    Respondent
3.    CIT

                                       13
                                                          ITA No. 785/Del/2021


4.    CIT (A)
5.    DR:ITAT
                                                     ASSISTANT REGISTRAR
                                                       ITAT, New Delhi

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 14