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 22, Cited by 1]

Income Tax Appellate Tribunal - Indore

Hotel Paradise, , Sagar vs Department Of Income Tax on 12 November, 2007

                                   1


      IN THE INCOME TAX APPELLATE TRIBUNAL
              INDORE BENCH : INDORE
  BEFORE SHRI JOGINDER SINGH, JUDICIAL MEMBER
    AND SHRI R.C.SHARMA, ACCOUNTANT MEMBER

                    PAN NO. : AADFH2621R

                  I.T.A.No. 30 to 36/Jab/2008
                    A.Ys.: 1998-99 to 2004-05

ACIT,                                  M/s. Hotel Sonam &
Circle Sagar                           Smart Bar,
                            vs         Link Road,
                                       Sagar.

(Appellant)                            (Respondent)


                    PAN NO. : AADFH-2622-N

                   I.T.A.No.01 to 05/JAB/2008
              A.Ys. : 1999-2000,2001-04 to 2004-05

ACIT,                                  M/s. Hotel Paradise,
Circle Sagar                vs         Deen Dayal Nagar,
                                       Makroniya,
                                       Sagar

(Appellant)                            (Respondent)


                  Appellant by          :   Shri K.K. Singh, CIT
                                            DR
                  Respondents by        :   Shri H.P.Verma, Adv.
                                            and Shri Ashish Goyal,
                                            CA
                                  2


                               ORDER

PER R. C. SHARMA, A.M.

I.T.A.No. 30 to 36/Jab/2008 These appeals are filed by the Revenue against the order of CIT(A) dated 12th November, 2007, for the assessment years 1998-99 to 2004-05.

2. Common grounds have been taken by the Revenue in all the appeals which reads as under :-

1. On the facts and in the circumstances of the case , the ld. CIT(A) has erred in appreciating the facts of the case.
2. On the facts and in the circumstances of the case , the ld. CIT(A) has erred in declaring the assessment proceedings u/s 153C r.w.s. 143(3) of the Income-tax Act, 1961, to be ab initio null & void for all the seven years.
3. On the facts and in the circumstances of the case , the ld. CIT(A) has erred in deleting additions made on merit treating the assessment proceedings to be ab initio null & void for all the seven years.
3
4. On the facts and in the circumstances of the case , the ld. CIT(A) on the above issues may be set aside and that of the AO be restored.
5. The appellant reserves the right to add or amend any ground of appeal.

3. Rival contentions have been heard and records perused.

4. The facts, in brief, are that there was search at the large number of cases of liquor contractors of Sagar in December 2003.

Alongwith search, survey was also undertaken in assessee's case.

There after, notice u/s 153A dated 28.3.2005 was issued to the assessee for filing return of income for all the six preceding years relevant to the previous years in which search action had been carried out. In response to the notice, the assessee filed return for all the seven years on 26.10.2005. Thereafter, the AO issued notice u/s 142(1) on 7.12.2005 alongwith detailed questionnaire.

Thereafter, the AO also issued notice u/s 143(2). In response to the questionnaire, the assessee furnished reply and also submitted detailed asked by the Assessing Officer. Thereafter, on 8.3.2006, the Department realized that in assessee's case, no search warrant had been issued and, thus, it was not proper to have issued notice u/s 153A on 28.3.2005. Accordingly, on 4 8.3.2006, the AO issued separate notice u/s 153C for each of the assessment year after duly recording satisfaction note for each year. The assessee was given five days time to file returns. The assessee filed returns on 13th March, 2006, identical to those filed earlier in response to notice u/s 153A without issuing any further notice u/s 143(2), the AO made assessment for all the years vide order dated 30th March, 2006. In the appeal filed before the ld. CIT(A), the assessee has raised question on the validity of the orders made and also filed detailed submissions vide letter dated 8th December, 2006, 25th January, 2007, 11th September,2007, and 16th October, 2007, the copies of which were also forwarded to the AO for his comments.

5. By the impugned order, the ld. CIT(A) annulled the assessment after having the following observations :-

"5.3 I have carefully considered the facts on record and the submissions made by the rival parties. First of all, it is noted that even in a case where section 153C has been invoked, the procedure to make the assessment is the same as in a search case. However, the only relevant issue could be whether section 153C had been validly invoked or not and if it is so, then the first notice issued in the month of March 2005 u/s 153A could not be regarded as invalid for the reason that in respect of both type of 5 cases i.e. search case and non-search, but covered u/s 153C, the notice to be issued for calling the returns is the same. In response to the first notice dtd. 28.3.2005, the assessee had filed the returns and the AO had also issued the notices u/s 143(2) and 142(1). In other words, the first notice purportedly issued u/s 153A in the month of March, 2005 cannot be held to be invalid for the reason that there is no distinction in the notice to be issued in a case covered u/s 153A or 153C. Thus it cannot be said that the assessments have been made without affording due opportunity to the assessee and hence this objection on the validity of the orders therefore is held to be not tenable.
6. As regards the second issue against the validity of the assessment orders i.e. the absence of an objective and a bona fide satisfaction for invoking Section 153C, the ld. Authorized Representative has referred to Section 292C, which has been inserted by the Finance act 2007, but with retrospective effective from 1st October, 75, to state that this Section has created a legal presumption to treat the books of account, other documents, money, bullion, jewellery or treat the books of account, other documents, money bullion, jewellery or other valuable articles or things found in possession of the person-searched to be pertaining to that person only. It is then stated that though it is rebuttable presumption but to come out of this presumption, a finding to the contrary has to be there on record. But such a finding is possible only when those 6 books of account and documents are first confronted to the person searched and on having regard to the reply submitted by him a finding of those being or part thereof, to be belonging to the person other than the person- searched is given. The fact on the other hand is that the AO simultaneously had issued notices u/s 153A in the month of March, 2005 to a large number of persons, both searched and non-searched. This fact shows that at the time of issuance of the notice u/s 153A to the assessee there was no satisfaction in existence as to the actionable books of account or documents belonging to the assessee, which had been seized during a search action. It shows that when for the first time notice u/s 153A was issued in March, 2005, no satisfaction was in existence or had been arrived at for invoking section 153C against the assessee. This fact has even been admitted by the AO as in the assessment orders he has stated that the notice issued u/s 153A in March 2005 was not proper. However, at the same time the AO has stated that the 153-C notice dtd. 8.3.2006 was issued to regularize the proceedings which stand-initiated on account of 153A notice issued in March, 2005, followed by notices issued u/ss 143(2) and 142( 1). According to the ld. AR, the proceedings which are ab initio, illegal become incapable of being regularized. Nevertheless, he has emphasized the fact that section 153-C was invoked without there being any bona fide satisfaction and in this regard has referred to the so called satisfaction note, the relevant portion of which is 7 reproduced hereunder:
"During the course of search proceedings carried out in the case of Shri Santosh Kumar Sahu, Shri R.P. Kesharwani, CA/AR of the group, Shri Anil Jaiswal, Shri Ramsewar Sharma, M/s Ashok Traders and Shri Ravi Shrivastava certain incriminating documents, relevant to the assessees were also found and seized. Thus on the basis of such incriminating documents the issue of notice u/s 153C of the I.T.Act is proper. Hence to regularize the proceedings the notice u/s 153C is issued. "

It is thus stated that the AO has not identified any such documents alleged to be belonging to the assessee. Moreover, he has not given the basis for coming to the prima facie inference of the documents, if any to be of incriminating nature. In fact, identical stereo type satisfaction note has been recorded in as many as 13 cases involving about 40 assessments and which fact by itself leads to the inference that those were recorded without application of mind and hence there is absence of any bona fide satisfaction for invoking section 153C. The AO however has contested this allegation of recording the satisfaction note in a routine manner without application of mind and in this regard has stated that just because the satisfactions in all the cases are identical does not mean that those were recorded without application of mind. In support of this view, he has relied upon the following decisions of the Hon'ble Apex Court:

1 2 8
1. State of M.P. vs. Ramsingh - AIR 2000 SC 870
2. Shivaji Atmaram Savant vs. State of Maharashtra AIR 1986 SC 617
3. Mohinder Singh Gill vs. Chief Election Commissioner, AIR 1996 S.C. 851 The ld. AR in response has stated that none of these case laws have any applicability to the facts of the present case and in this regard has made elaborate submissions. Further he has stated that those decisions were rendered in a different context which is not even remotely connected to the Income-tax law. Still further he has stated that it can be established beyond doubt that there could not have been any basis to invoke section 153C and in this regard has referred to the fact that the AO during the course of assessment proceedings did not confront any document either relating to or not relating to assessee which had been seized during any search action. The documents which were confronted were those which had been impounded during survey action carried out simultaneously at the assessee's office premises.

6.1 I have carefully considered the facts on record and the submissions made by the rival- parties. First of all, it is noted that the section 153C effects the substantive rights of a person in so far as a person who has not been searched is made to face the harsh consequences 9 of reopening of six years' cases. This section thus cannot be given a liberal interpretation since if it is so done, then the proceedings under this section can be initiated against a person-not-searched merely on the ground that some account or even a bank statement of the person has been found in a search action. If in such a case invoking of section 153C is held to be justified, then this section can become a ready tool for reopening six year cases on any pretext of a person who had some dealing with the person-searched. The Id. AR has argued that before invoking section 153C there has to be some material on record to come out of the presumption of section 292C and which is possible only after confronting the impugned material to the person- searched. But no such finding of presumption not being applicable has been given before invoking section 153C. I find some merit in this claim. Further I also find that the satisfactions recorded in March 2006 for all the seven years were without application of mind as is evident from the fact that in all the other 12 cases, involving about 40 assessments the AO has recorded identical stereo type satisfactions by stating that during search actions carried out in December 2003 in the cases of Santosh Kumar Sahu and Others incriminating documents pertaining to each of the years were found and seized whereas the fact is that in some of the years some of those concerns were not in existence. However these facts by themselves could not be regarded to be a 10 sufficient ground to hold the invoking of section 153C was illegal. It is because of the reason that on a plain reading of section 153C it does not transpire that recording of a satisfaction is a must. But at the same time it is also to hold that it does not mean that required satisfaction could be highly subjective, not open to scrutiny by the appellate authorities. The minimum requirement to justify the invoking of section 153C is that at least it should be possible to gather a satisfaction on having regard to the facts on record. But to gather this satisfaction there should be some seized record pertaining to the assessee which had been found in a search action. Further the same should have also been confronted to the assessee. But during assessment proceedings no seized record pertaining to the assessee was confronted to him. What was confronted were the documents impounded during survey action conducted at its office. In view of these facts, it is hold that the invoking of section 153C against the assessee was bad in law. The proceedings so initiated therefore is held to be void ab-initio and all the assessments therefore are declared ab-initio null & void.

7. In the next grounds of appeal the appellant has challenged the additions on merit. Since the proceedings initiated by invoking section 153C have been held to be void ab-initio for all the years, these grounds of appeal therefore become infructuous and are disposed off as 11 dismissed. "

6. Aggrieved by the above order of the ld. CIT(A), the Revenue has approached us.
7. It was contended by the ld. CIT DR that appraisal report prepared by the ADI amounts to satisfaction by the Assessing Officer for issue of notice u/s 153C, accordingly, the contention of the ld. Authorized Representative to the effect that no satisfaction was recorded for assuming jurisdiction u/s 153C is not sustainable. The ld. CIT DR also placed on record appraisal report of Santosh Kumar Sahu and Associates. Our attention was drawn to the order of the ld. CIT(A) in which for assessment year 2004-05 also, he has quashed the assessment framed u/s 153C. As per ld. CIT DR for assessment year 2004-05, no notice u/s 153C was required to be issued in respect of the year during which search is conducted, meaning thereby notice is required to be served for the preceding six assessment years falling prior to the year of search. The ld. CIT DR further contended that no justification is to be given by the Assessing Officer regarding any incriminating material found during the course of search indicating undisclosed income, insofar as there is change in the scheme of assessment u/s 158BC and Section 153A. Our 12 attention was invited to the relevant provisions of Section 158BC, wherein undisclosed income was required to be ascertained vis-à- vis provisions of Section 153A, wherein total income of the assessee is to be computed after search. As per the ld. CIT DR in the new scheme of Section 153A, assessment is made for ascertaining total income of the assessee and there is no mention of the word undisclosed income in the provisions of Section 153A.
8. On the other hand, it was argued by the ld. Authorized Representative that while assuming jurisdiction u/s 153C, copy of satisfaction note should be given to the assessee, therefore, mere recording of any satisfaction in the appraisal note by the ADI, will not amount to proper satisfaction as stipulated u/s 153C for assuming jurisdiction. As per ld. Authorized Representative, the appraisal report is a secret document prepared by the Department to monitor the assessment to be framed after search. As per ld. Authorized Representative, since the copy of such appraisal note is not furnished to the assessee, the assessee does not get any right to verify such satisfaction and to file appeal against the same to any Court of Law. Our attention was invited to the detailed finding recorded by the Tribunal in case of M/s. M/s. Chirchind Hydro Power Limited, Bhopal, 17 13 ITJ 197. The ld. Authorized Representative read out the relevant para 78 to82 at pages 56 to 99 of the order and submitted that in terms of decision of the Tribunal, such appraisal report cannot be treated at par with the satisfaction note as stipulated by the Hon'ble Supreme Court in the case of Manish Maheshwari and G.K. N. Drive Shaft. Reliance was also placed by the ld. Authorized Representative on the decision of the Hon'ble Supreme Court wherein the issue of notice u/s 143(2) even while framing block assessment in pursuance of search was held to be necessary and assessment framed without such issue of notice, even on the basis of incriminating material found during course of search was held to be invalid. Reliance was also placed on the decision of Coordinate Bench in the case of Rishi Construction, 10 ITJ 346, and Ashwini Builders, 10 ITJ 618.
9. In the counter reply, contention of the ld. CIT DR was that ADI is also Assessing Officer as prescribed under the Income-tax Act, 1961. Therefore, appraisal report prepared by him is a satisfaction as required u/s 153C. As per the ld. CIT DR, survey carried out with the search, should be treated as part of the search, insofar as it is a decision of the Department to carry out search at more important places and to carry out survey at 14 other places which are not so important, but the documents found during survey cannot be ignored. Reliance was placed on the decision of Hon'ble Delhi High Court reported in 229 ITR 110.
10. We have considered the rival contentions, carefully gone through the orders of the authorities below and also deliberated on case laws relied on by the ld. Authorized Representative and ld. CIT DR during the course of hearing before us. From record we find that there was a search at the residence of Santoshkumar Sahu in December, 2003, who was a partner in the assessee firm M/s Hotel Sonam and Smart Bar. There was no search but only survey at the assessee firm. The Assessing Officer issued notice u/s 153A on 28.3.2005. The assessee filed return of income for seven years on 26.10.2005 and thereafter issued notice u/s 142(1) and 143(2) of the Act. Thereafter, the department realised that in the assessee's case no search warrant had been issued and, therefore, it was not proper to have issued notice u/s 153A of the Act. Accordingly, on 8.3.2006 the Assessing Officer issued another notice u/s 153C of the Act for each of the assessment years. The assessee was given five days time to file the return of income. The assessee filed the returns on 13th March, 2006 identical to those filed in response to notice 15 u/s 153A of the Act. However, no notice was issued after filing of these returns u/s 143(2) of the Act and the Assessing Officer framed the assessment in respect of all the years vide order dated 30th March, 2006. In the order so framed, the Assessing Officer has just referred the documents found during the course of survey at its business premises and none of the documents was referred to as having been found during the course of search at the premises of its partner indicating undisclosed income of the assessee firm. In the appeal filed before the learned Commissioner of Incometax (Appeals), contention of the learned counsel for the assessee was that assumption of jurisdiction u/s 153C of the Act was not correct insofar as no search was carried out at the assessee's business premises nor any incriminating document was found during the course of search in respect of persons against whom assessment was framed u/s 153A of the Act. It was also the contention of the assessee that without issue of notice u/s 143(2) of the Act after filing of the return in compliance with notice u/s 153C of the Act, the assessment framed was invalid as has been held by the Hon'ble Supreme Court in the case of Hotel Blue Moon; 229 CTR 219. By the impugned order, the learned Commissioner of Incometax 16 (Appeals) observed that the Assessing Officer has not identified any document allegedly belonging to the assessee which was found during the course of search and he has not given any basis for coming to the prima facie inference of the documents, if any, to be of incriminating nature. The learned Commissioner of Incometax (Appeals) also found that identical stereo type satisfaction note has been recorded in as many as 13 cases involving about 40 assessments which fact by itself lead to the inference that those were recorded without application of mind and, hence, there is absence of any bonafide satisfaction for invoking section 153C of the Act. In view of this factual position, the learned Commissioner of Incometax (Appeals) observed that section 153C affects the rights of a person insofar as a person who has not been searched is made to face the harsh consequences of reopening of six years' cases. Therefore, this section cannot be given a liberal interpretation since if it is so done then the proceedings under this section can be initiated against a person not searched merely on the ground that some accounts or even a bank statement of the person has been found in a search action. Thus, it was held that before invoking section 153C of the Act, there has to be some material on record to come 17 out of the presumption of section 292C which is possible only after confronting the impugned material to the person searched. However, in the instant case, no finding of presumption has been given before invoking section 153C of the Act. The learned Commissioner of Incometax (Appeals) also observed that satisfaction recorded in March, 2006 for all the seven years was without application of mind which is evident from other 12 cases wherein f0 assessments had been framed by the Assessing Officer after recording identical stereo type satisfaction just by stating that during survey actions carried out in December, 2003 in the case of Santoshkumar Sahu and others, incriminating documents pertaining to each of the years were found and seized whereas the fact is that in some of the years some of those concerns were not in existence. As per the learned Commissioner of Incometax (Appeals), the minimum requirement to justify invoking of section 153C is that atleast it should be possible to gather satisfaction having regard to the facts on record but to gather this satisfaction, there should be some seized record pertaining to the assessee which had been found in a search action and the same should also have been confronted to the assessee. A finding of fact was also recorded by the learned 18 Commissioner of Incometax (Appeals) to the effect that during the assessment proceedings, no seized record pertaining to the assessee was confronted to him and what was confronted were the documents impounded during survey action conducted at its office. It was, therefore, held that invoking of section 153C of the Act against the assessee was bad in law and the proceedings so initiated were held to be void ab initio. The issue with regard to assumption of power u/s 153C of the Act has been elaborately dealt with by the coordinate Bench of the Tribunal in the case of M/s. Chirchind Hydro Power Limited, Bhopal, 17 ITJ 197 wherein the Tribunal has held as under :-
"78. We have considered the rival contentions, carefully gone through the orders of the authorities below and deliberated on the case laws referred by the lower authorities in their respective orders and by the respective counsels during the course of hearing before us. From the record we find that the search was carried out at the residential premises of directors/partners of these concerns and not at the premises of these concerns. After the search was carried out at the residence of directors/partners of these associate concerns, assessment was framed in respect of these concerns u/s 153C of the Act on the plea that incriminating material was found during the course of search at the residence of partners/directors. The assumption of power by the Assessing Officer u/s 153C of the Act for framing the assessment is subject to the condition that the Assessing Officer assessing the search party, is satisfied that the jewellery or other valuable articles or things or books of accounts or documents or 19 assets, seized or requisitioned, pertain to some person other than the person referred to in section 153A, then the books of accounts or the documents or assets seized or requisitioned, shall be handed over by the Assessing Officer of searched person to the Assessing Officer having jurisdiction over such other person and that the Assessing Officer shall proceed against each of such persons and issue such other person notice and assess or reassess income of such other person in accordance with the provisions of section 153A of the Act. The opening word of section 153C speaks that not-with-standing anything contained in sections 139, 147, 148, 149, 151 and 153, where the Assessing Officer is "satisfied" that any money, jewellery or books of accounts or documents seized or requisitioned belongs to a person other than the person referred to in section 153A, meaning thereby the Assessing Officer is to record a satisfaction to the effect that such jewellery or document so seized does not belong to the searched person but to some other person referred to in section 153A of the Act. Thus, the pre-requisite of section 153C is that the Assessing Officer making the assessment of the searched person has to satisfy himself that some material found during the course of search and seizure belongs to some person other than the searched person. Then the Assessing Officer making the assessment of searched person has to hand-over the said incriminating material belonging to some person other than the searched person to the Assessing Officer having jurisdiction over the said other person. Thereafter, the Assessing Officer having the jurisdiction over the person other than the searched person shall issue a notice u/s 153C to such other person and assess his income in terms of the provisions of section 153A of the Act. Thus, the notice u/s 153C of the Act is to be issued only after recording of satisfaction. The assumption of jusrisdiction to issue notice and frame assessment under section 153C read with section 153A is acquired by the Assessing Officer only after having been satisfied and such satisfaction is recorded in 20 writing. These provisions of section 153C are in pari materia with the provisions of section 158BD which provides that the Assessing Officer making the assessment of the searched person has to satisfy himself that some undisclosed income found by him belongs to some person other than the searched person and then he or the Assessing Officer having jurisdiction over such other person after receipt of record from the Assessing Officer of the searched person has to issue notice u/s 158BD of the Act and has to assess income of such other person. The provisions of section 158BD of the Act were examined in detail by the Hon'ble Supreme Court in the case of Manish Maheshwari; 208 CTR 97. The said Hon'ble Supreme Court decision was followed by the Hon'ble Delhi High Court in the case of New Delhi Auto Finance Limited; 300 ITR 83. The Hon'ble Supreme Court has laid down a proposition that the Assessing Officer making the assessment of the searched person has to necessarily record in writing the specific objective satisfaction which is mandatory to the effect that the undisclosed income found by him, on the basis of seized material, belongs to some person other than the searched person. Insofar as the provisions of section 153C of the Act are in pari materia with the provisions of section 158BD of the Act with regard to the requirements of recording necessary satisfaction by the Assessing Officer of searched person, the law laid down by the Hon'ble Supreme Court in the case of Manish Maheshwari (supra) shall apply with full force in case of initiation of proceedings u/s 153C. The assumption of jurisdiction and framing of assessment by the Assessing Officer u/s 153C without recording such satisfaction is void ab initio. Applying the proposition of law laid down by the Hon'ble Supreme Court, as discussed above, it is quite evident that recording of satisfaction before issue of notice u/s 153C is mandatory and in case where no such satisfaction has been recorded by the Assessing Officer in the case of searched person to the effect that some incriminating material so found belongs to some other 21 person, the assessment framed u/s 153C will be liable to be quashed. However, detailed finding has been recorded by the learned Commissioner of Incometax (Appeals) after examining the assessment records of the concerned person/parties to the effect that no satisfaction has been recorded by the Assessing Officer of the searched person. This finding of the learned Commissioner of Incometax (Appeals) has not been controverted by the department by bringing any positive material on record. Accordingly, applying this propostion of law, the assumption of jurisdiction and framing of assessment in the instant cases by the Assessing Officer u/s 153C were bad in law.
79. It was argued by Shri K.K. Singh, the learned CIT DR, that satisfaction note, as stipulated u/s 153C of the Act, is to be seen in the context of satisfaction note prepared by the ADIT in the form of appraisal note after the search is over. He placed on record a copy of the appraisal note which is prepared by the ADIT after the search was over wherein details of search having been carried out along with the survey carried out on the same family members of the group, were duly mentioned along with assertion for issue of notice u/s 153C in cases of assessee not covered by search but where only survey action has been undertaken. It was contended by the learned CIT DR that whenever a search is being planned, on the basis of detailed information collected by the department and after due application of mind, strategies are finalized in respect of places/persons/concerns where search and seizure action u/s 132 of the Act is to be undertaken as well as the places/persons/concerns where action u/s 133A of the Act will serve the purpose. The whole action of search and survey is planned at a time and the department also keeps in mind that there should not be any harassment to the persons/concerns falling in the same group, who are not so important but are very much relevant and associated with the assessee, which necessitated simultaneous survey at their premises, so that nothing is left out. Our 22 attention was drawn to various lists prepared as a part of appraisal note duly mentioning the names of the persons along with their addresses, date of search, who are appearing in the warrant of authorization u/s 132. A list was also prepared to show the premises wherein survey was undertaken u/s 133A of the Act. In the appraisal note, a list was also given where action u/s 153C of the Act was intended to be initiated. As per the learned CIT DR, such list comprises of the persons other than the person at whose premises search is being carried out in respect of the documents found at such places which pertain to the person other than person against whom action u/s 132 was undertaken. As per the learned CIT DR , it is not only the Officer framing the assessment should be considered as Assessing Officer for recording satisfaction but the other Officers involved in the search and survey like ADIT/DDIT should also be considered. Our attention was also drawn to the provisions of sub-section (7A) of section 2 defining the Assessing Officer to mean Assistant Commissioner, Deputy Commissioner, Assistant Director, Deputy Director or the ITO, who is vested with the relevant jurisdiction by virtue of directions or orders issued under sub-section (1) or sub-section (2) of section 120 or any other provision of this Act and the Additional Commissioner or the Additional Director or Joint Commissioner or Joint Director, who is directed under clause (b) of sub-section (4) of that section to exercise or perform all or any of the powers and functions conferred on or assigned to an Assessing Officer. As per the learned CIT DR, under the new scheme of section 153A/C, there is no need to find out undisclosed income, but the assessment is made after the search is carried out to assess or reassess the income of the assessee for the immediately preceding six assessment years and the current assessment year falling upto the date of search. He further contended that under the old scheme of section 158BC/158BD of the Act, the department was to assess the undisclosed income on the basis incriminating documents found during the 23 course of search whereas under the new scheme of section 153A/153C, where a search is initiated u/s 132 or books of accounts or other documents or any assets are requisitioned u/s 132A, then the department has to assess or reassess the total income of such assessee for six assessment years immediately preceding the assessment year relevant to the previous year in which such search is conducted or requisition is made. Accordingly, it was pleaded that judicial cognizance given to the language of section 158BD in case of Manish Maheshwari by the Hon'ble Supreme Court insofar as recording of necessary satisfaction is concerned, should not be taken while interpreting section 153C of the Income tax Act under the new scheme of framing assessment in search cases. As per the learned CIT- DR, in the new scheme of the Act, appraisal report amounts to satisfaction by the Assessing Officer for issuing a notice u/s 153C of the Act.

80. On the other hand, in reply to the learned CIT DR's contentions, it was argued by the learned counsel for the assessee that even under the new scheme of assessment u/s 153C of the Act, satisfaction is to be necessarily recorded by the Assessing Officer of the searched person indicating the documents seized or requisitioned, which belong to a person other than the person referred to in section 153A of the Act. He invited our attention to the precise language used in section 153C of the Act which categorically requires the Assessing Officer's satisfaction to the effect that valuables, seized documents found during the course of search, which belong to a person other than a person searched and the procedure of handing over of these documents/valuables, etc. to the Assessing Officer having jurisdiction over such other person and thereafter obligation of the Assessing Officer of such other person to proceed against each such other person and issue such other person notice and thereafter to assess or reassess the income of such other person in accordance with the provisions of 24 section 153A of the Act. As per the learned counsel for the assessee, copy of such satisfaction note should be given to the assessee whereas the appraisal note, as referred by the learned CIT DR, is a confidential document prepared by the department for their internal use and copy of which is not handed over to the assessee. Such appraisal report is a secret document prepared by the department and which is not open to the assessee, therefore, cannot be treated at par with the satisfaction note as contemplated u/s 153C of the Act with regard to the documents seized during the proceedings u/s 132, which is alleged to be belonging to a person other than the person referred to in section 153A of the Act. Reliance was also placed on the proposition laid down by the Hon'ble Supreme Court in the case of Manish Maheshwari; 289 ITR 341(supra) and G.K. Drive Shaft; 259 ITR 19 and the decision of the jurisdictional Tribunal in the case of Rishi Construction; 10 ITJ 346 and Asnani Builders; 10 ITJ

618.

81. We have deliberated upon the contentions of the learned CIT DR, Shri K.K. Singh and learned counsel for the assessee, Shri H.P. Verma, with regard to interpretation of recording of satisfaction while assuming jurisdiction u/s 153C of the Act. Even in the new scheme of framing of assessment in case of search cases, the legislature has clearly stipulated the requirement for recording of satisfaction while assuming jurisdiction to issue notice and frame assessment u/s 153C of the Act which requires that satisfaction to be recorded with reference to the documents and other materials found during the course of search belonging to a person other than the searched person. Prima facie, Assessing Officer of searched person should form an opinion with regard to any document, valuable, etc. as found during the course of search that such document, which is declined by the searched person, actually belongs to some other person against whom proceedings u/s 153C are required to put into operation. After such recording, of satisfaction, the documents so seized 25 should be handed over to the Assessing Officer of such other person. The legal requirement of recording of such satisfaction cannot be substituted by appraisal note which is prepared by the search party after completion of search insofar as such appraisal note is a secret document prepared by the department for their internal use, contents of which are not conveyed to the assessee nor its copy is supplied to the assessee even on making a written request. The appraisal note so prepared by the department is meant to monitor after the search proceedings are over so as to ensure exhaustive assessment of all searched person with respect to their correct income and to plan a strategy for further deep inquiry and investigation of documents found during the course of search. Since copy of such appraisal note is not supplied to the assessee, it cannot be taken at par with the requirement of recording of satisfaction note as stipulated u/s 153C of the Act, which is a mandatory requirement. What is the legislative intent of such satisfaction and in what manner it should be recorded has been dealt with in the judicial pronouncements in the cases of Manish Mahehwari and G.K. Drive Shaft by the Hon'ble Supreme Court. Accordingly, we are not inclined to agree with the proposition that the appraisal note prepared by the department should be treated as a satisfaction note as required to be recorded in terms of section 153C of the Act so as to empower the Assessing Officer to assume jurisdiction to issue notice and thereafter frame assessment u/s 153A read with section 143(3) of the Act.

82. In view of the above discussion, we do not find any infirmity in the order of the learned Commissioner of Incometax (Appeals) who has quashed the assessment framed u/s 153C of the Act. Further, the detailed finding recorded by the learned Commissioner of Incometax (Appeals) with respect to recording of satisfaction has not been controverted by the department by bringing any positive material on record. We, therefore, do not find any infirmity in the order of the learned Commissioner of Income tax 26 (Appeals) quashing the assessments framed u/s 153C of the Act in the cases of all these assesses."

In this case it was also held that report prepared by ADI does not amount to satisfaction as contemplated u/s 153C of the Act insofar as copy of such report is not given to the assessee and it is a secret document with the department.

11. In view of the above, respectfully following the decision of the coordinate Bench wherein after relying upon the decision of the Hon'ble Supreme Court in the case of Manish Maheshwari;

208 CTR 97 and the decision of the Delhi High Court in the case of New Delhi Auto Finance Ltd.; 300 ITR 83, we do not find any infirmity in the order of the learned Commissioner of Incometax (Appeals) in holding that invoking of section 153C of the Act against the assessee was bad in law and the proceedings so initiated were void ab initio. Therefore, all the assessments were declared ab initio, null and void.

12. As the learned Commissioner of Incometax (Appeals) has not dealt with the merits of the addition and has not given any verdict thereon, the ground taken by the revenue to the effect that the learned Commissioner of Incometax (Appeals) has erred in deleting the additions made on merits, is mis-conceived.

13. In the result, the appeals of the revenue are dismissed.

27

14. I.T.A.No.01 to 05/JAB/2008

15. The facts in this case are also pari material to the facts discussed in the case of Hotel Sonam and Smart Bar, ITA Nos. 30 to 36 discussed hereinabove. Accordingly, the same proposition is being followed in this case also by relying on the proposition discussed in M/s Chirchind Hydro Limited which is as under :-

" From record we find that there was a search at the residence of Santosh kumar Sahu in December, 2003, who was a partner in the assessee firm M/s Hotel Sonam and Smart Bar. There was no search but only survey at the assessee firm. The Assessing Officer issued notice u/s 153A on 28.3.2005. The assessee filed return of income for seven years on 26.10.2005 and thereafter issued notice u/s 142(1) and 143(2) of the Act. Thereafter, the department realised that in the assessee's case no search warrant had been issued and, therefore, it was not proper to have issued notice u/s 153A of the Act. Accordingly, on 8.3.2006 the Assessing Officer issued another notice u/s 153C of the Act for each of the assessment years. The assessee was given five days time to file the return of income. The assessee filed the returns on 13th March, 2006 identical to those filed in response to notice u/s 153A of the Act. However, no notice was issued after filing of these returns u/s 143(2) of the Act and the Assessing Officer framed the assessment in respect of all the years vide order dated 30th March, 2006. In the order so framed, the Assessing Officer has just referred the documents found during the course of survey at its business premises and none of the documents was referred to as having been found during the course of search at the premises of its partner indicating undisclosed income of the assessee firm. In the appeal filed before the learned Commissioner of Incometax (Appeals), contention of the learned counsel for the assessee was that assumption of jurisdiction u/s 153C of the Act was not correct insofar as no search was 28 carried out at the assessee's business premises nor any incriminating document was found during the course of search in respect of persons against whom assessment was framed u/s 153A of the Act. It was also the contention of the assessee that without issue of notice u/s 143(2) of the Act after filing of the return in compliance with notice u/s 153C of the Act, the assessment framed was invalid as has been held by the Hon'ble Supreme Court in the case of Hotel Blue Moon; 229 CTR 219. By the impugned order, the learned Commissioner of Incometax (Appeals) observed that the Assessing Officer has not identified any document allegedly belonging to the assessee which was found during the course of search and he has not given any basis for coming to the prima facie inference of the documents, if any, to be of incriminating nature. The learned Commissioner of Incometax (Appeals) also found that identical stereo type satisfaction note has been recorded in as many as 13 cases involving about 40 assessments which fact by itself lead to the inference that those were recorded without application of mind and, hence, there is absence of any bonafide satisfaction for invoking section 153C of the Act. In view of this factual position, the learned Commissioner of Incometax (Appeals) observed that section 153C affects the rights of a person insofar as a person who has not been searched is made to face the harsh consequences of reopening of six years' cases. Therefore, this section cannot be given a liberal interpretation since if it is so done then the proceedings under this section can be initiated against a person not searched merely on the ground that some accounts or even a bank statement of the person has been found in a search action. Thus, it was held that before invoking section 153C of the Act, there has to be some material on record to come out of the presumption of section 292C which is possible only after confronting the impugned material to the person searched. However, in the instant case, no finding of presumption has been given before invoking section 153C of the Act. The learned Commissioner of Incometax (Appeals) also observed that satisfaction recorded in March, 2006 for all the seven years was without application of mind which is 29 evident from other 12 cases wherein f0 assessments had been framed by the Assessing Officer after recording identical stereo type satisfaction just by stating that during survey actions carried out in December, 2003 in the case of Santoshkumar Sahu and others, incriminating documents pertaining to each of the years were found and seized whereas the fact is that in some of the years some of those concerns were not in existence. As per the learned Commissioner of Incometax (Appeals), the minimum requirement to justify invoking of section 153C is that atleast it should be possible to gather satisfaction having regard to the facts on record but to gather this satisfaction, there should be some seized record pertaining to the assessee which had been found in a search action and the same should also have been confronted to the assessee. A finding of fact was also recorded by the learned Commissioner of Incometax (Appeals) to the effect that during the assessment proceedings, no seized record pertaining to the assessee was confronted to him and what was confronted were the documents impounded during survey action conducted at its office. It was, therefore, held that invoking of section 153C of the Act against the assessee was bad in law and the proceedings so initiated were held to be void ab initio. The issue with regard to assumption of power u/s 153C of the Act has been elaborately dealt with by the coordinate Bench of the Tribunal in the case of M/s. Chirchind Hydro Power Limited, Bhopal, 17 ITJ 197 wherein the Tribunal has held as under :-
"78. We have considered the rival contentions, carefully gone through the orders of the authorities below and deliberated on the case laws referred by the lower authorities in their respective orders and by the respective counsels during the course of hearing before us. From the record we find that the search was carried out at the residential premises of directors/partners of these concerns and not at the premises of these concerns. After the search was carried out at the residence of directors/partners of these associate concerns, assessment was framed in respect of these concerns u/s 153C of the Act on the plea that incriminating material 30 was found during the course of search at the residence of partners/directors. The assumption of power by the Assessing Officer u/s 153C of the Act for framing the assessment is subject to the condition that the Assessing Officer assessing the search party, is satisfied that the jewellery or other valuable articles or things or books of accounts or documents or assets, seized or requisitioned, pertain to some person other than the person referred to in section 153A, then the books of accounts or the documents or assets seized or requisitioned, shall be handed over by the Assessing Officer of searched person to the Assessing Officer having jurisdiction over such other person and that the Assessing Officer shall proceed against each of such persons and issue such other person notice and assess or reassess income of such other person in accordance with the provisions of section 153A of the Act. The opening word of section 153C speaks that not-with-standing anything contained in sections 139, 147, 148, 149, 151 and 153, where the Assessing Officer is "satisfied" that any money, jewellery or books of accounts or documents seized or requisitioned belongs to a person other than the person referred to in section 153A, meaning thereby the Assessing Officer is to record a satisfaction to the effect that such jewellery or document so seized does not belong to the searched person but to some other person referred to in section 153A of the Act. Thus, the pre-requisite of section 153C is that the Assessing Officer making the assessment of the searched person has to satisfy himself that some material found during the course of search and seizure belongs to some person other than the searched person. Then the Assessing Officer making the assessment of searched person has to hand-over the said incriminating material belonging to some person other than the searched person to the Assessing Officer having jurisdiction over the said other person. Thereafter, the Assessing Officer having the jurisdiction over the person other than the searched person shall issue a notice u/s 153C to such other person and assess his income in terms of the provisions of section 153A of the Act. Thus, the notice u/s 153C of the Act is to be issued only after recording of satisfaction. The assumption of jusrisdiction 31 to issue notice and frame assessment under section 153C read with section 153A is acquired by the Assessing Officer only after having been satisfied and such satisfaction is recorded in writing. These provisions of section 153C are in pari materia with the provisions of section 158BD which provides that the Assessing Officer making the assessment of the searched person has to satisfy himself that some undisclosed income found by him belongs to some person other than the searched person and then he or the Assessing Officer having jurisdiction over such other person after receipt of record from the Assessing Officer of the searched person has to issue notice u/s 158BD of the Act and has to assess income of such other person. The provisions of section 158BD of the Act were examined in detail by the Hon'ble Supreme Court in the case of Manish Maheshwari; 208 CTR 97. The said Hon'ble Supreme Court decision was followed by the Hon'ble Delhi High Court in the case of New Delhi Auto Finance Limited; 300 ITR 83. The Hon'ble Supreme Court has laid down a proposition that the Assessing Officer making the assessment of the searched person has to necessarily record in writing the specific objective satisfaction which is mandatory to the effect that the undisclosed income found by him, on the basis of seized material, belongs to some person other than the searched person. Insofar as the provisions of section 153C of the Act are in pari materia with the provisions of section 158BD of the Act with regard to the requirements of recording necessary satisfaction by the Assessing Officer of searched person, the law laid down by the Hon'ble Supreme Court in the case of Manish Maheshwari (supra) shall apply with full force in case of initiation of proceedings u/s 153C. The assumption of jurisdiction and framing of assessment by the Assessing Officer u/s 153C without recording such satisfaction is void ab initio. Applying the proposition of law laid down by the Hon'ble Supreme Court, as discussed above, it is quite evident that recording of satisfaction before issue of notice u/s 153C is mandatory and in case where no such satisfaction has been recorded by the Assessing Officer in the case of searched person to the effect that some incriminating material so found belongs to some other 32 person, the assessment framed u/s 153C will be liable to be quashed. However, detailed finding has been recorded by the learned Commissioner of Incometax (Appeals) after examining the assessment records of the concerned person/parties to the effect that no satisfaction has been recorded by the Assessing Officer of the searched person. This finding of the learned Commissioner of Incometax (Appeals) has not been controverted by the department by bringing any positive material on record. Accordingly, applying this propostion of law, the assumption of jurisdiction and framing of assessment in the instant cases by the Assessing Officer u/s 153C were bad in law.
79. It was argued by Shri K.K. Singh, the learned CIT DR, that satisfaction note, as stipulated u/s 153C of the Act, is to be seen in the context of satisfaction note prepared by the ADIT in the form of appraisal note after the search is over. He placed on record a copy of the appraisal note which is prepared by the ADIT after the search was over wherein details of search having been carried out along with the survey carried out on the same family members of the group, were duly mentioned along with assertion for issue of notice u/s 153C in cases of assessee not covered by search but where only survey action has been undertaken. It was contended by the learned CIT DR that whenever a search is being planned, on the basis of detailed information collected by the department and after due application of mind, strategies are finalized in respect of places/persons/concerns where search and seizure action u/s 132 of the Act is to be undertaken as well as the places/persons/concerns where action u/s 133A of the Act will serve the purpose. The whole action of search and survey is planned at a time and the department also keeps in mind that there should not be any harassment to the persons/concerns falling in the same group, who are not so important but are very much relevant and associated with the assessee, which necessitated simultaneous survey at their premises, so that nothing is left out. Our attention was drawn to various lists prepared as a part of appraisal note duly mentioning the names of the persons along with their addresses, date of search, who are appearing in the 33 warrant of authorization u/s 132. A list was also prepared to show the premises wherein survey was undertaken u/s 133A of the Act. In the appraisal note, a list was also given where action u/s 153C of the Act was intended to be initiated. As per the learned CIT DR, such list comprises of the persons other than the person at whose premises search is being carried out in respect of the documents found at such places which pertain to the person other than person against whom action u/s 132 was undertaken. As per the learned CIT DR , it is not only the Officer framing the assessment should be considered as Assessing Officer for recording satisfaction but the other Officers involved in the search and survey like ADIT/DDIT should also be considered. Our attention was also drawn to the provisions of sub-section (7A) of section 2 defining the Assessing Officer to mean Assistant Commissioner, Deputy Commissioner, Assistant Director, Deputy Director or the ITO, who is vested with the relevant jurisdiction by virtue of directions or orders issued under sub-section (1) or sub-

section (2) of section 120 or any other provision of this Act and the Additional Commissioner or the Additional Director or Joint Commissioner or Joint Director, who is directed under clause (b) of sub-section (4) of that section to exercise or perform all or any of the powers and functions conferred on or assigned to an Assessing Officer. As per the learned CIT DR, under the new scheme of section 153A/C, there is no need to find out undisclosed income, but the assessment is made after the search is carried out to assess or reassess the income of the assessee for the immediately preceding six assessment years and the current assessment year falling upto the date of search. He further contended that under the old scheme of section 158BC/158BD of the Act, the department was to assess the undisclosed income on the basis incriminating documents found during the course of search whereas under the new scheme of section 153A/153C, where a search is initiated u/s 132 or books of accounts or other documents or any assets are requisitioned u/s 132A, then the department has to assess or reassess the total income of such assessee for six assessment years immediately preceding the 34 assessment year relevant to the previous year in which such search is conducted or requisition is made. Accordingly, it was pleaded that judicial cognizance given to the language of section 158BD in case of Manish Maheshwari by the Hon'ble Supreme Court insofar as recording of necessary satisfaction is concerned, should not be taken while interpreting section 153C of the Income tax Act under the new scheme of framing assessment in search cases. As per the learned CIT- DR, in the new scheme of the Act, appraisal report amounts to satisfaction by the Assessing Officer for issuing a notice u/s 153C of the Act.

80. On the other hand, in reply to the learned CIT DR's contentions, it was argued by the learned counsel for the assessee that even under the new scheme of assessment u/s 153C of the Act, satisfaction is to be necessarily recorded by the Assessing Officer of the searched person indicating the documents seized or requisitioned, which belong to a person other than the person referred to in section 153A of the Act. He invited our attention to the precise language used in section 153C of the Act which categorically requires the Assessing Officer's satisfaction to the effect that valuables, seized documents found during the course of search, which belong to a person other than a person searched and the procedure of handing over of these documents/valuables, etc. to the Assessing Officer having jurisdiction over such other person and thereafter obligation of the Assessing Officer of such other person to proceed against each such other person and issue such other person notice and thereafter to assess or reassess the income of such other person in accordance with the provisions of section 153A of the Act. As per the learned counsel for the assessee, copy of such satisfaction note should be given to the assessee whereas the appraisal note, as referred by the learned CIT DR, is a confidential document prepared by the department for their internal use and copy of which is not handed over to the assessee. Such appraisal report is a secret document prepared by the department and which is not open to the assessee, therefore, cannot be treated at par with the satisfaction note as contemplated u/s 153C of the Act with regard to the documents seized 35 during the proceedings u/s 132, which is alleged to be belonging to a person other than the person referred to in section 153A of the Act. Reliance was also placed on the proposition laid down by the Hon'ble Supreme Court in the case of Manish Maheshwari; 289 ITR 341(supra) and G.K. Drive Shaft; 259 ITR 19 and the decision of the jurisdictional Tribunal in the case of Rishi Construction; 10 ITJ 346 and Asnani Builders; 10 ITJ 618.

81. We have deliberated upon the contentions of the learned CIT DR, Shri K.K. Singh and learned counsel for the assessee, Shri H.P. Verma, with regard to interpretation of recording of satisfaction while assuming jurisdiction u/s 153C of the Act. Even in the new scheme of framing of assessment in case of search cases, the legislature has clearly stipulated the requirement for recording of satisfaction while assuming jurisdiction to issue notice and frame assessment u/s 153C of the Act which requires that satisfaction to be recorded with reference to the documents and other materials found during the course of search belonging to a person other than the searched person. Prima facie, Assessing Officer of searched person should form an opinion with regard to any document, valuable, etc. as found during the course of search that such document, which is declined by the searched person, actually belongs to some other person against whom proceedings u/s 153C are required to put into operation. After such recording, of satisfaction, the documents so seized should be handed over to the Assessing Officer of such other person. The legal requirement of recording of such satisfaction cannot be substituted by appraisal note which is prepared by the search party after completion of search insofar as such appraisal note is a secret document prepared by the department for their internal use, contents of which are not conveyed to the assessee nor its copy is supplied to the assessee even on making a written request. The appraisal note so prepared by the department is meant to monitor after the search proceedings are over so as to ensure exhaustive assessment of all searched person with respect to their correct income and to plan a strategy for further deep inquiry and investigation of documents found during the course of search. Since copy of such 36 appraisal note is not supplied to the assessee, it cannot be taken at par with the requirement of recording of satisfaction note as stipulated u/s 153C of the Act, which is a mandatory requirement. What is the legislative intent of such satisfaction and in what manner it should be recorded has been dealt with in the judicial pronouncements in the cases of Manish Mahehwari and G.K. Drive Shaft by the Hon'ble Supreme Court. Accordingly, we are not inclined to agree with the proposition that the appraisal note prepared by the department should be treated as a satisfaction note as required to be recorded in terms of section 153C of the Act so as to empower the Assessing Officer to assume jurisdiction to issue notice and thereafter frame assessment u/s 153A read with section 143(3) of the Act.

82. In view of the above discussion, we do not find any infirmity in the order of the learned Commissioner of Incometax (Appeals) who has quashed the assessment framed u/s 153C of the Act. Further, the detailed finding recorded by the learned Commissioner of Incometax (Appeals) with respect to recording of satisfaction has not been controverted by the department by bringing any positive material on record. We, therefore, do not find any infirmity in the order of the learned Commissioner of Income tax (Appeals) quashing the assessments framed u/s 153C of the Act in the cases of all these assesses."

In this case it was also held that report prepared by ADI does not amount to satisfaction as contemplated u/s 153C of the Act insofar as copy of such report is not given to the assessee and it is a secret document with the department.

2. In view of the above, respectfully following the decision of the coordinate Bench wherein after relying upon the decision of the Hon'ble Supreme Court in the case of Manish Maheshwari; 208 CTR 97 and the decision of the Delhi High Court in the case of New Delhi Auto Finance Ltd.; 300 ITR 83, we do not find any infirmity in the order of the learned Commissioner of Incometax (Appeals) in holding that invoking of section 153C of the Act against the assessee was bad in law and the proceedings so initiated were void ab initio. Therefore, 37 all the assessments were declared ab initio, null and void.

3. As the learned Commissioner of Incometax (Appeals) has not dealt with the merits of the addition and has not given any verdict thereon, the ground taken by the revenue to the effect that the learned Commissioner of Incometax (Appeals) has erred in deleting the additions made on merits, is mis-conceived.

4. In the result, the appeal of the revenue is dismissed."

16. Respectfully following the decision of the coordinate Bench, we confirm the action of the learned Commissioner of Incometax (Appeals) in holding that invoking of section 153C of the Act against the assessee was bad in law and all the assessments framed consequent thereto were declared to be ab initio void.

17. In respect of merit of the addition on account of capital of Rs.3,68,000/- introduced by the partners, the learned Commissioner of Incometax (Appeals), after recording detailed finding, deleted the same. The learned CIT DR relied upon the order of the Assessing Officer and learned counsel for the assessee relied upon the order of the learned Commissioner of Incometax (Appeals). As nothing was pointed out to controvert the finding recorded by the learned Commissioner of Incometax (Appeals) with regard to capital introduced by the partner, we confirm the action of the learned Commissioner of Incometax (Appeals).

38

18. Insofar as the addition made on account of DVO's valuation, the learned Commissioner of Incometax (Appeals) has not given any verdict on merit. He has merely observed that DVO's report was quite cryptic in which no basis has been given for estimating the cost of construction. By stating that since all the assessments have been held to be authorities below initio null and void, he did not find it necessary to adjudicate this issue.

19. In the result, all the appeals of the revenue are dismissed.

This order has been pronounced in the open court on 28th February, 2011.

       sd                                   Sd

   (JOGINDER SINGH)                      ( R.C.SHARMA)
   JUDICIAL MEMBER                    ACCOUNTANT MEMBER


Dated :_28th February, 2011.


rkd
282