Madhya Pradesh High Court
Commissioner Of Income Tax vs Omprakash Bagria (Huf) on 13 April, 2006
Equivalent citations: [2006]287ITR523(MP)
Bench: Chief Justice, A.M. Sapre
ORDER A.K. Patnaik, C.J.
1. This is an appeal under Section 260A of the IT Act, 1961 (for short 'Act'), filed by the CIT, Bhopal, against the order dt. 9th May, 2000 of the Tribunal, Indore Bench, Indore, in ITA No. 88/Ind/1998.
2. The facts briefly are that the respondent/assessee filed IT return for the asst. yr. 1994-95 on 29th July, 2004 in Ward-1, Ujjain, showing a loss of Rs. 2,77,300. The return was processed and an intimation dt. 17th Oct., 1994 was sent to the respondent under Section 143(1)(a) of the Act. Thereafter, the respondent filed a revised return of income on 31st Aug., 1995 showing a total income of Rs. 33,650. In the revised return, the respondent disclosed income from capital gains from the land used for the construction of Bagria Towers, which he had not shown in the original return. In the original return, the respondent had claimed house-tax, but in the revised return he withdrew the said claim towards payment of house-tax as the same had not been paid. In the revised return, the value of Bagria Towers (land and structure) as on 31st March, 1994 was shown at Rs. 14,14,828. The case was selected for scrutiny and notice dt. 19th April, 1996 was issued under Section 143(2) of the Act and in the course of assessment proceedings, the AO issued a commission under Section 131(1)(d) of the Act to the District Valuation Officer, Bhopal, for determination of cost of construction of Bagria Towers. On the basis of report of the District Valuation Officer, Bhopal, the AO determined the investment on the Bagria Towers during the previous year relevant to the year 1994-95 as Rs. 21,25,042 against the investment of Rs. 8,26,715 shown by the respondent. After giving an opportunity to the respondent, the AO made an addition of Rs. 12,98,328 on account of unexplained investment under Section 69 of the Act to the income of Rs. 33,646 shown in the revised return and determined the total income as Rs. 13,31,974.
3. Aggrieved, the respondent filed an appeal before the CIT(A) contending inter alia, that the original return for the asst. yr. 1994-95 was filed on 29th July, 1994 and an intimation was sent to the respondent under Section 143(1)(a) of the Act on 17th Oct., 1994. Thereafter limitation under the proviso to Section 143(2) of the Act for issue of notice in respect of original return expired on 31st July, 1995 and hence intimation dt. 17th Oct., 1994 under Section 143(1)(a) of the Act became a final assessment order and the revised return that was filed on 31st Aug., 1995 was not a valid return and the assessment made by the AO was a nullity. The respondent also contended before the CIT(A) that the reference to the District Valuation Officer, Bhopal, for determining the cost of construction of Bagria Towers was not a valid reference. The CIT(A) did not accept the aforesaid contentions of the respondent but accepted the contention of the respondent that no opportunity of hearing was given and restored the matter back to the AO to afford a reasonable opportunity of being heard to the respondent and make a fresh assessment.
4. Aggrieved by the order dt. 8th Dec., 1997 of the CIT(A), the respondent filed an appeal before the Tribunal, Indore Bench, Indore (for short Tribunal'). In the impugned order dt. 9th May, 2000, the Tribunal held that the assessment made by the AO on the revised return was invalid and void ab initio. In the impugned order, the Tribunal also held that the valuation report made by the District Valuation Officer, Bhopal, was not in accordance with the terms of reference of the commission and cannot be used as a piece of evidence against the respondent and no cognizance of valuation report prepared by the District Valuation Officer beyond the period of limitation can be taken. Aggrieved, the appellant has filed this appeal.
5. On 14th July, 2004, this Court while admitting the appeal against the impugned order of the Tribunal, formulated two substantial questions of law:
(1) Whether Tribunal was justified in holding that assessment made by the ITO, (i.e., AO) on the strength of a revised return submitted by the assessee is non est ?
(2) Whether Tribunal was justified in holding that AO had no jurisdiction to take into account and rely upon the valuation submitted by the District Valuation Officer in respect of the house property belonging to the assessee ?
When the matter was taken up again on 10th Jan., 2005, the Court lost sight of the fact that the appeal had already been admitted and substantial questions of law had already been formulated on 14th July, 2004 and again passed order admitting the appeal and formulated the following two substantial questions of law:
(1) Whether Tribunal was justified in coming to a conclusion that the assessment made on 27th March, 1997 for the asst. yr. 1994-95 is not a valid assessment and hence deserves to be annulled ?
(2) Whether the finding recorded by the Tribunal annulling the assessment in question is legally sustainable and can be said to be in conformity with the requirement of law and on the facts emerging on record ?
Thereafter on 31st Jan., 2006, the Court heard the learned Counsel for the parties on the substantial questions of law as formulated in the orders dt. 14th July, 2004 and 10th Jan., 2005.
6. The first substantial question of law as formulated by order dt. 14th July, 2004 and the first and second substantial questions of law as formulated by order dt. 10th Jan., 2005 relate to one and the same issue: whether the Tribunal was right in law in coming to the conclusion that the assessment made by the AO on 27th March, 1997 was not a valid assessment. The reasons given by the Tribunal in coming to the conclusion that the assessment was invalid, are contained in paras 9 and 10 of the impugned order dt. 9th May, 2000. The said paras 9 and 10 of the impugned order are quoted hereinbelow:
Para 9: Having regard to the above discussions, we are of the considered opinion that the intimation issued under Section 143(1)(a) of the Act will remain merely an intimation if the action for framing the regular assessment is initiated but if no action is taken within the prescribed period for framing the regular assessment, the intimation issued under Section 143(1)(a) of the Act will partake the character of assessment. Admittedly, the revised return was filed on 31st Aug., 1995, after the expiry of period prescribed for issuance of notice under Section 143(2) of the Act for framing of the regular assessment. The time for filing of the revised return is prescribed under Section 139(5) of the Act, according to which the revised return can only be filed at any time before the expiry of one year from the end of the relevant assessment year or before the completion of the assessment whichever is earlier. It means, in the instant case the revised return could only be filed before 1st Aug., 1995, the day on which the intimation issued under Section 143(1)(a) of the Act partook the character of an assessment order in the absence of issuance of any notice under Section 143(2) of the Act. We are, therefore, of the view that the revised return in the instant case was not filed within the period prescribed under Section 139(5) of the Act.
Para 10: We have carefully perused the judgments referred to by the parties specifically the judgment of the apex Court in the case of Panchmahal Steel Limited v. U.A. Joshi, ITO (supra) in which their Lordships have held that a revised return cannot be filed even after the draft assessment order referred with the assessee's objection to the IAC under the law. In these circumstances, the revised return is non est in law and no cognizance can be taken thereof. If any assessment is framed on the basis of such a revised return, it would be invalid and void ab initio. Since in the instant case, the assessment was framed on the basis of revised return which is non est in law, we have no option but to hold that the aforesaid assessment is invalid and void ab initio. We, therefore, annul the same.
7. Mr. R.L. Jain, learned senior advocate appearing for the appellant, submitted that the Tribunal has taken an erroneous view that an intimation issued under Section 143(1)(a) of the Act partakes the character of an assessment if no action is taken within the prescribed period for framing regular assessment. He cited the decision of the Madhya Pradesh High Court in Kamal Textiles and Ors. v. ITO and Ors. , the decision of Delhi High Court in Apogee International Ltd. v. Union of India and Anr. and the decision of the Allahabad High Court in Pradeep Kumar Har Saran Led v. AO in support of his contention that the intimation sent under Section 143(1)(a) of the Act was not an assessment. He submitted that since the intimation dt. 17th Oct., 1994 sent to the respondent on the original return dt. 29th July, 1994 was not an assessment, the revised return filed by the respondent on 31st Aug., 1995 was a valid return under Section 139(5) of the Act. He submitted that the view taken by the Tribunal that the revised return filed by the respondent was not a valid revised return after the intimation dt. 17th Oct., 1994 had partaken the character of an assessment, is not correct. He cited the decision of the Karnataka High Court in Chief CIT (Administration) and Anr. v. Machine Tool Corporation of India Ltd. , for the proposition that once the revised return is filed under Section 139(5) of the Act, the original return is substituted by the revised return. He argued that the limitation in the proviso to Section 143(2) of the Act will have to be with reference to the revised return and not to the original return, which stood substituted by the revised return and the notice dt. 19th April, 1996 issued under Section 143(2) of the Act is, therefore, within the period of twelve months from the end of the month in which the revised return was furnished. He submitted that the view taken by the Tribunal that the assessment was not a valid assessment and deserves to be annulled is therefore, not correct.
8. Mr. P.M. Choudhary, learned Counsel appearing for the respondent, on the other hand, submitted that an intimation under Section 143(1)(a) of the Act may not be an assessment and the AO may initiate assessment proceedings even after such intimation by issuing a notice under Section 143(2) of the Act to the assessee. But once the limitation period as prescribed in the proviso to Section 143(2) of the Act expires without issue of a notice under Section 143(2) of the Act to the assessee, the intimation partakes the character of an assessment and becomes final and this is what the Tribunal has held in the impugned order. He cited the decision of the Punjab & Haryana High Court in Punjab Tractors Ltd. v. Jt CIT in which it has been held that the intimation under Section 143(1) of the Act operates as an order of assessment unless the authority proceeds to issue notice under Section 143(2) of the Act and passes an order under Section 143 of the Act. He also relied on the decision of the Punjab & Haryana High Court in Vipan Khanna v. CIT and Ors. in support of his submissions that a notice under Section 143(2) of the Act cannot be served on the assessee after expiry of twelve months from the end of the month in which return is furnished and that in such a case the assessment proceedings under Section 143 of the Act come to an end and the matter becomes final. He also cited the decision of the Gujarat High Court in Panchmahal Steel Ltd. v. U.A. Joshi, ITO and Ors. wherein the Gujarat High Court has held that no revised return can be filed by the assessee after the ITO makes a draft order of assessment under Section 144B of the Act because under Section 139(5) of the Act a revised return cannot be filed after completion of the assessment. He submitted that since no notice was issued in the present case to the respondent under Section 143(2) of the Act within the period of one year from the end of July, 1994 in the month in which the original return was filed, the intimation dt. 17th Oct., 1994 operated as an assessment and had become final and hence the revised return filed on 31st Aug., 1995 by the respondent was not a valid revised return under Section 139(5) of the Act and the assessment made on the basis of revised return was invalid and had to be annulled. According to him, the Tribunal was right in taking the view that the assessment was an invalid assessment.
9. Sub-section (5) of Section 139, Sub-section (1)(a) and its first proviso and Sub-sections (2) and (3) of Section 143 of the Act then in force, which are relevant for deciding whether the assessment made by the AO on 27th March, 1997 pursuant to the revised return filed by the respondent was a valid assessment, are quoted hereinbelow:
Sec. 139. Return of income.--(1) to (4) ...
(5) If any person, having furnished a return under Sub-section (1), or in pursuance of a notice issued under Sub-section (1) of Section 142, discovers any omission or any wrong statement therein, he may furnish a revised return at any time before the expiry of one year from the end of the relevant assessment year or before the completion of the assessment, whichever is earlier:
Provided that where the return relates to the previous year relevant to the assessment year commencing on the 1st day of April, 1988, or any earlier assessment year, the reference to one year aforesaid shall be construed as a reference to two years from the end of the relevant assessment year.
Sec. 143. Assessment--(1)(a) Where a return has been made under Section 139, or in response to a notice under Sub-section (1) of Section 142,--
(i) If any tax or interest is found due on the basis of such return, after adjustment of any tax deducted at source, any advance tax paid and any amount paid otherwise by way of tax or interest, then, without prejudice to the provisions of Sub-section (2), an intimation shall be sent to the assessee specifying the sum so payable, and such intimation shall be deemed to be a notice of demand issued under Section 156 and all the provisions of this Act shall apply accordingly; and
(ii) if any refund is due on the basis of such return, it shall be granted to the assessee:
Provided that in computing the tax or interest payable by, or refundable to, the assessee, the following adjustments shall be made in the income or loss declared in the return, namely:
(i) any arithmetical errors in the return, accounts or documents accompanying it shall be rectified;
(ii) any loss carried forward, deduction, allowance or relief, which, on the basis of the information available in such return, accounts or documents, is prima facie admissible but which is not claimed in the return, shall be allowed;
(iii) any loss carried forward, deduction, allowance or relief claimed in the return, which, on the basis of the information available in such return, accounts or documents, is prima facie inadmissible, shall be disallowed: ...
(2) Where a return has been made under Section 139, or in response to a notice under Sub-section (1) of Section 142, the AO shall, if he considers it necessary or expedient to ensure that the assessee has not understated the income or has not computed excessive loss or has not underpaid the tax in any manner, serve on the assessee a notice requiring him, on a date to be specified therein, either to attend his office or to produce, or cause to be produced there, any evidence on which the assessee may rely in support of the return:
Provided that no notice under this Sub-section shall be served on the assessee after the expiry of twelve months from the end of the month in which the return is furnished.
(3) On the day specified in the notice issued under Sub-section (2), or as soon afterwards as may be, after hearing such evidence as the assessee may produce and such other evidence as the AO may require on specified points, and after taking into account all relevant material which he has gathered, the AO shall, by an order in writing, make an assessment of the total income or loss of the assessee, and determine the sum payable by him or refund of any amount due to him on the basis of such assessment."
10. Sub-section (5) of Section 139 of the Act quoted above provides that if the person, who has furnished a return under Sub-section (1), or in pursuance of a notice issued under Sub-section (1) of Section 142 of the Act, discovers any omission or any wrong statement therein, he may furnish a revised return at any time before the expiry of one year from the end of the relevant assessment year or before the completion of the assessment, whichever is earlier. Thus, before expiry of one year from the end of the relevant assessment year or before the completion of assessment whichever is earlier, a revised return can be filed by an assessee under Sub-section (5) of Section 139 of the Act. The Tribunal has taken a view in para Nos. 9 and 10 of the impugned order quoted above that since the revised return was filed by the respondent on 31st Aug., 1995 after the expiry of period prescribed for issuance of notice under Section 143(2) of the Act for framing of the regular assessment, the intimation issued under Section 143(1)(a) of the Act partakes the character of an assessment and the revised return filed after the intimation had become an assessment, was not a valid revised return under Sub-section (5) of Section 139 of the Act and the assessment framed on the basis of such revised return was consequently invalid.
11. We have to consider whether this view taken by the Tribunal in the impugned order is correct or incorrect in law. A plain reading of Sub-section (1)(a) of Section 143 of the Act would show that an intimation is sent to the assessee specifying the sum payable towards any tax or interest found due on the basis of return filed by the assessee. Similarly, intimation is sent to the assessee if such refund is found due on the basis of return filed by the assessee. Further, under the first proviso to Sub-section (1)(a) of Section 143 by adjustments arithmetical errors in the return may be corrected, losses, deduction, allowance or relief on the basis of information available in the return, accounts or documents may be allowed and similarly loss, deduction, allowance or relief claimed in the return on the basis of information available in such return, accounts or documents may be disallowed. In other words, the truth of the statement of income or loss made by the assessee in the return is not verified by the AO nor the assessee is required to adduce evidence in support of income or loss before the intimation is sent to the assessee under Sub-section (1)(a) of Section 143 of the Act. Sub-section (1)(a)(i) of Section 143 of the Act, however, makes it clear that such an intimation shall be deemed to be a notice of demand issued under Section 156 and all the provisions of this Act shall apply accordingly. Thus, by a statutory fiction the intimation is treated as a notice of demand under Section 156 of the Act, so that the provisions of the Act for recovery of demand applicable to the notice of demand under Section 156 can be taken recourse to for recovering the amount of tax or interest found due on the basis of return. This limited statutory fiction cannot convert the intimation to be an assessment.
12. Sub-section (1)(a)(i) of Section 143 of the Act makes it clear that the intimation is without prejudice to the provisions of Sub-section (2) of Section 143 of the Act. Sub-section (2) of Section 143 of the Act states that where a return has been made under Section 139, or in response to a notice under Sub-section (1) of Section 142, the AO shall, if he considers it necessary or expedient to ensure that the assessee has not understated the income or has not computed excessive loss or has not underpaid the tax in any manner, serve on the assessee a notice requiring him, on a date to be specified therein, either to attend his office or to produce, or cause to be produced there, any evidence on which the assessee may rely in support of the return. Sub-section (3) of Section 143 provides that the AO after hearing such evidence as the assessee may produce or after taking into account relevant material which he has gathered, make an assessment of the total income or loss of the assessee, and determine the sum payable by him on the basis of such assessment by an order in writing. Thus, in an assessment made in accordance with the procedure mentioned in Sub-sections (2) and (3) of Section 143 of the Act, the AO does not accept the truth of the statement of income or loss made in the return filed by the assessee without any verification. Instead, he requires the assessee to attend his office or to produce or cause to be produced any evidence on which the assessee relies on in support of his return and the AO takes into account such evidence and all relevant material which he has gathered and by an order in writing makes an assessment of the total income or loss of the assessee determining the sum payable by the assessee. There is, therefore, a marked difference between an intimation sent under Sub-section (1)(a) of Section 143 of the Act to the assessee and an assessment made in accordance with the procedure laid down in Sub-sections (2) and (3) of Section 143 of the Act.
13. For the aforesaid conclusion, we find support in the decisions of the Allahabad High Court in Pradeep Kumar Har Saran Lal (supra), Delhi High Court in Apogee International Ltd. (supra) and this Court in Kamal Textiles & Ors. (supra) cited by Mr. Jain. In the aforesaid three decisions, the difference between an intimation sent to the assessee under Section 143(1)(a) and an assessment made under Section 143(3) pursuance to a notice under Section 142 of the Act has been clearly brought out. In Pradeep Kumar Har Saran Lal (supra) as well as in Apogee International Ltd. (supra), Allahabad High Court and Delhi High Court, respectively, further held that the intimation under Section 143(1)(a) of the Act is treated as notice of demand under Section 156 of the Act only for the purpose of making the machinery provisions applicable for recovery of tax found to be due in the intimation under Section 143(1)(a)(i) of the Act.
14. Mr. Choudhary, however, submitted that a reading of Sections 246 and 246A of the Act would show that against the intimation under Section 143(1)(a), an appeal can be filed before the Dy. CIT(A) if the intimation has been issued by the AO and, before the CIT(A) in case the intimation has been sent by the Dy. CIT and this would show that an intimation sent under Section 143(1)(a) of the Act to an assessee would operate as an assessment. We are not persuaded by this argument of Mr, Choudhary. As we have seen, there is a marked difference between an intimation sent under Section 143(1)(a) of the Act and an assessment made under Section 143 of the Act pursuant to the notice under Section 142 of the Act and the fact that an appeal is also provided for against an intimation sent to the assessee under Section 143(1)(a) of the Act would not make the intimation an assessment.
15. Mr. Choudhary further submitted that if an intimation is not treated as an assessment even where no notice is served by the AO to the assessee within a period of 12 months in accordance with Section 143(2) of the Act, then no reassessment proceedings can be initiated under Section 147 of the Act in case some income escapes assessment. We are unable to accept the aforesaid submission of Mr. Choudhary. A plain reading of Section 147 of the Act would show that if the AO has reason to believe that any income chargeable to tax has escaped assessment for any assessment year, he may, subject to the provisions of Sections 148 to 153 of the Act, 'assess or reassess' such income. The use of the word 'assess' in Section 147 of the Act would show that under Section 147 of the Act, the AO can not only reassess but also assess where he has reason to believe that any income chargeable to tax has escaped assessment for any assessment year. Therefore, even where no assessment is made under Section 143(3) of the Act pursuant to the notice under Section 143(2) of the Act and only an intimation is sent, the AO can also assess under Section 147 of the Act if he has reason to believe that any income chargeable to tax has escaped assessment for any assessment year.
16. In Punjab Tractors Ltd. (supra) cited by Mr. Choudhary, the contention that was raised by the assessee was that in absence of an assessment made by the AO under Sub-section (3) of Section 143 of the Act, a notice for reassessment under Section 148 of the Act could not have been issued. While negativing the said contention, the Punjab & Haryana High Court held that an intimation under Section 143(1)(a) operates as an order of assessment unless the authority proceeds to give notice under Sub-section (2) of Section 143 and passes an order under Sub-section (3) of Section 143 of the Act and that absence of an order under Sub-section (3) of Section 143 is not a bar to proceed under Section 148 of the Act. The aforesaid judgment of the Punjab & Haryana High Court does not really equate an intimation under Section 143(1)(a) with an assessment under Section 143(3) pursuant to a notice under Section 143(2) of the Act, but has only held that even where only an intimation is sent under Sub-section (1) of Section 143 and no regular assessment has been made under Sub-section (3) of Section 143, proceedings for reassessment can be initiated under Section 148 of the Act.
17. In Vipan Khanna (supra) cited by Mr. Choudhary, the Punjab & Haryana High Court has clearly held that the new procedure for processing the return under Sub-section (1)(a)(i) of Section 143 of the Act cannot be equated with framing of the assessment, but has observed that a notice under Sub-section (2) of Section 143 of the Act cannot be served on the assessee after expiry of twelve months from the end of month in which the return is furnished and the assessment proceeding under Section 143 of the Act comes to an end and the matter becomes final. Hence, this decision does not hold that an intimation becomes an assessment after the expiry of 12 months, period within which a notice under Sub-section (2) of Section 143 of the Act is to be served on the assessee, but only lays down the law that no assessment can be made by the AO under Section 143 of the Act after the expiry of the said period of 12 months if no notice is served on the assessee within the said period,
18. In Panchmahal Steel Ltd. (supra) on which the Tribunal has relied upon, before the revised return was filed, a draft order of assessment under Section 144B of the Act had been prepared by the ITO and the Gujarat High Court in the said judgment has held that since assessment had been completed, the revised return filed after the completion of assessment was not a valid revised return under Sub-section (5) of Section 139. But, in the present case, as we have seen, the assessment process had not been initiated at all under Sub-section (2) of Section 143 and no assessment had been made under Sub-section (1) of Section 143 and, therefore, the revised return filed by the respondent was a valid revised return under Sub-section (5) of Section 139 of the Act.
19. We are, therefore, of the considered opinion that the view taken by the Tribunal in the impugned order that an intimation under Sub-section (1)(a) of Section 143 of the Act to the assessee partakes the character of an assessment, if no action is taken to issue notice under Sub-section (2) of Section 143 to the assessee within the period of twelve months contemplated therein, is wholly erroneous in law. In our considered opinion, the intimation dt. 17th Oct., 1994 did not partake the character of regular assessment on completion of the period of twelve months contemplated under Sub-section (2) of Section 143 of the Act even if no notice was served on the respondent under the said Sub-section during the said period of 12 months. Since no assessment was made pursuant to the original return, the respondent could file a revised return under Sub-section (5) of Section 139 of the Act at any time before expiry of one year from the end of relevant asst. yr. 1994-95, i.e., before 31st March, 1996 and as the revised return was filed by the respondent on 31st Aug., 1995 it was a valid revised return under Sub-section (5) of Section 139 of the Act and the assessment made pursuant to the said revised return by the AO was a valid assessment. The conclusions of the Tribunal that the revised return was invalid in law and the assessment made on the basis of such a revised return was also invalid in law, are thus incorrect in law.
20. For the aforesaid reasons, we hold that the Tribunal was not justified in coming to the conclusion that the assessment made on 27th March, 1997 for the asst. yr. 1994-95 was not a valid assessment The first substantial question of law as formulated by order dt. 14th July, 2004 of the Court and the first and second substantial questions of law as formulated by order dt. 10th Jan., 2005 of the Court are accordingly answered in favour of the appellant and against the respondent.
21. The second substantial question of law as formulated by order dt. 14th July, 2004 of the Court is whether the Tribunal was justified in holding that the AO had no jurisdiction to take into account and rely upon the valuation submitted by the Valuation Officer in respect of the house property belonging to the assessee.
22. On this issue, we find that the AO vide his letter dt. 22nd Aug., 1996 issued a commission under Section 131(1)(d) to the Valuation Officer for determining the valuation of cost of construction of Bagria Towers and the Valuation Officer determined the valuation of the cost of construction as on 31st Aug., 1995 as Rs. 21,25,042 and on the basis of the said valuation, the AO made an addition of Rs. 12,98,328 on account of unexplained expenditure under Section 69 of the Act. The respondent challenged the said valuation of Bagria Towers in appeal before the CIT(A) contending inter alia, that a reference can only be made under Section 55A of the Act to the Valuation Officer for the purpose of determining fair market value of a capital asset for computing the capital gains and not for determining cost of construction and that no reference could be made to the Valuation Officer under Section 131(1)(d) of the Act. The CIT(A) rejected the said contentions of the respondent but remitted the matter to the AO with a direction to him to give a reasonable opportunity to the respondent as he found that the AO had ignored the objections to the valuation of the property of the respondent and had not given reasonable opportunity to him to present his case properly. In further appeal to the Tribunal by the respondent, the Tribunal held in the impugned order that as per the terms of the commission issued to the Valuation Officer, he was required to submit the valuation report by 30th Sept., 1996 but the valuation was started only in October-November, 1996 by the Valuation Officer and such a valuation beyond the time-limit fixed in the commission issued to him cannot be used as a piece of evidence against the respondent and accordingly, set aside the order passed by the CIT(A).
23. In Smt Amiya Bala Paul v. CIT (2003) 182 CTR (SC) 489 : (2003) 262 ITR 407 (SC), the Supreme Court Inter alia, held that the AO cannot refer the matter to the Valuation Officer as provided in Section 55A of the Act for estimating the investment on construction of a house of the assessee for the purpose of Section 69 of the Act because the object of the said Section 55A is a reference to the Valuation Officer by the AO for determining the fair market value of the asset for the purpose of capital gain only. But after the said judgment of the Supreme Court, Section 34 of the Finance Act, 2004 inserted a new Section 142A in the Act. The said Section 34 of the Finance Act, 2004 is quoted hereinbelow:
"34. Insertion of new Section 142A--After Section 142 of the IT Act, the following section shall be inserted and shall be deemed to have been inserted with effect from the 15th day of November, 1972, namely:
'142A. Estimate by Valuation Officer in certain cases--(1) For the purposes of making an assessment or reassessment under this Act, where an estimate of the value of any investment referred to in Section 69 or Section 69B or the value of any bullion, jewellery or other valuable article referred to in Section 69A or Section 69B is required to be made, the AO may require the Valuation Officer to make an estimate of such value and report the same to him.
(2) The Valuation Officer to whom a reference is made under Sub-section (1) shall for the purposes of dealing with such reference, have all the powers that he has under Section 38A of the WT Act, 1957.
(3) On receipt of the report from the Valuation Officer, the AO may, after giving the assessee an opportunity of being heard, take into account such report in making such assessment or reassessment:
Provided that nothing contained in this section shall apply in respect of an assessment made on or before the 30th day of September, 2004, and where such assessment has become final and conclusive on or before that date, except in cases where a reassessment is required to be made in accordance with the provisions of Section 153A.
Explanation--In this section, 'Valuation Officer' has the same meaning as in Clause (r) of Section 2 of the WT Act, 1957."
It is thus clear from Section 34 of the Finance Act, 2004 quoted above that Section 142A shall be deemed to have been inserted w.e.f. 15th Nov., 1972. The said Section 142A inter alia, provides that for the purpose of making an assessment or reassessment under the Act, where an estimate of value of any investment referred to in Section 69 is required to be made, the AO may require the Valuation Officer to make an estimate of such value and report the same to him and thereafter the Valuation Officer will make the valuation and submit a report, and on receipt of the report from the Valuation Officer, the AO may, after giving a reasonable opportunity of being heard, take into account such report and make such assessment or reassessment. Thus, power is vested with the AO w.e.f. 15th Nov., 1972 to make a reference to the Valuation Officer for estimating the value of any investment referred to under Section 69 of the Act including the investment on any construction made by an assessee.
24. In the proviso to the newly added Section 142A, however, it is stated that nothing contained in this newly added section shall apply in respect of an assessment made on or before 30th Sept., 2004, except in cases where reassessment is required to be made in accordance with the provisions of Section 153A. We called upon Mr. Jain, learned Counsel for the appellant and Mr. Choudhary, learned Counsel for the respondent to address us on the question as to whether Section 142A will apply to the assessment in the present case when the appeal under Section 260A of the Act arising out of the said assessment on the issue with regard to valuation of the construction of Bagria Towers made by the Valuation Officer is still pending before this Court.
25. Mr. Jain submitted that the assessment in the present case has not become final and conclusive as yet because the appeal on the very issue regarding valuation by the District Valuation Officer under Section 260A of the Act is pending before this Court. Mr. Choudhary, on the other hand, submitted that since the assessment order, first appellate order and the second appellate order have been passed by the AO, CIT(A) and the Tribunal before 30th Sept., 2004, Section 149A will not apply in the present case. He cited the decisions of the Delhi High Court in CIT v. Sudhish Kumar and of Punjab & Haryana High Court in CIT v. Krishan Lal Dua in support of his aforesaid contention. He also cited the decision of the Supreme Court in R. Rajagopal Reddy v. Padmini Chandrasekharan in which the Supreme Court has held that Section 4(2) of the Benami Transactions (Prohibition) Act, 1988, will not apply retrospectively to pending suits, claims or actions and submitted that Section 142A similarly cannot apply to pending cases. He further argued that in any case, the AO has not made any reference to the Valuation Officer in this case and has only issued a commission under Section 131(1)(d) to the Valuation Officer and, therefore, Section 142A will not apply to the present case.
26. We are unable to accept the aforesaid submissions of Mr. Choudhary. The AO by his letter dt. 23rd Aug., 1996 had issued a commission under Section 131(1)(d) to the District Valuation Officer, Bhopal, to determine the cost of construction of Bagria Towers for the purpose of making an estimate of the investment referred to in Section 69 of the Act. Hence, in substance, the AO had made a reference to the District Valuation Officer in terms of Section 142A of the Act for the purpose of making an assessment under the Act as he was of the view that an estimate of the value of investment made on the construction was required to be made. Since the Supreme Court held in Smt. Amiya Bala Paul (supra) that the AO had no such power to make a reference to the Valuation Officer for determining the investment under Section 69 of the Act. Parliament has introduced Section 142A vesting such power on the Valuation Officer and expressly enacting that the said Section 142A shall be deemed to have been in force w.e.f. 15th Nov., 1972. The reference to the Valuation Officer by the letter dt. 23rd Aug., 1996 of the AO will thus be a valid reference under Section 142A of the Act as if the said Section 142A of the Act was in force when the reference was made on 23rd Aug., 1996.
27. The language of the proviso to Section 142A of the Act makes it clear that the section shall not apply in respect of the assessment made on or before 30th Sept., 2004 and where such assessment has become final and conclusive on or before 30th Sept., 2004. In this case, the assessment may have been made before 30th Sept., 2004 but the same has not become final and conclusive and is still pending in the appeal under Section 260A of the Act before the High Court. The Supreme Court has held in Garikapati v. Subbiah Choudhry AIR 1957 SC 540 at p. 553 in para 23:
... the legal pursuit of a remedy, suit, appeal and second appeal are really but steps in a series of proceedings all connected by an intrinsic unity and are to be regarded as one legal proceeding...
Thus, an appeal is only a continuation of the assessment proceedings [see also Siemens India Ltd. v. State of Maharashtra (1986) 62 STC 40 (Bom) and CIT v. Bengal Card Board Industries & Printers (P) Ltd. ]. Therefore, the assessment in the present case has not become final and conclusive on or before 30th Sept., 2004, particularly when the very issue with regard to valuation of the investment made on construction of Bagria Towers for the purpose of Section 69 of the Act and for the purpose of assessment is still pending before the High Court. In CIT v. Sudhish Kumar (supra) and CIT v. Krishan Lal Dua (supra) cited by Mr. Choudhary, the question as to whether the assessment had become final and conclusive on or before 30th Sept., 2004 when the appeal under Section 260A of the Act was pending before the High Court had neither been raised nor considered. In JR. Rajgopal Reddy v. Padmini Chandrasekharan (supra) cited by Mr. Choudhary, Section 4(2) of the Benami Transactions (Prohibition) Act, 1988 had not been made retrospective and hence the Supreme Court held that the said provision will not apply retrospectively to pending suits, claims or actions. But Section 142A of the Act has been made retrospective w.e.f. 15th Nov., 1972 by Section 34 of the Finance Act, 2004, subject to exceptions in the proviso to the said Section 142A of the Act. Thus, we hold that under Section 142A of the Act, the AO had the jurisdiction to make the reference to the Valuation Officer to determine the estimate of the value of the construction of Bagria Towers.
28. For the aforesaid reasons, the appeal is allowed and the impugned order of the Tribunal is set aside and the matter is remitted to the AO to comply with the directions of the CIT(A) in his order and decide the valuation of the construction and make the assessment afresh after giving reasonable opportunity of hearing to the respondent.