Madras High Court
M/S Oren Hydrocarbons Private Ltd vs / on 3 April, 2019
Author: Anita Sumanth
Bench: Anita Sumanth
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Dated: 03.04.2019
Coram
The Honourable DR.JUSTICE ANITA SUMANTH
W.P. Nos.9789 & 9925 of 2019
& W.M.P.No.10392, 10511 & 10513 of 2019
M/s Oren Hydrocarbons Private Ltd.
Represented by its Director,
Ramesh Krishnamoorthy ....Petitioner in both WPs
/Vs/
1.Assistant Commissioner of Income Tax,
Company Circle 5(1)
No.121, Mahatma Gandhi Road
Chennai-600034 ...R1 in both WPs
2.The Manager,
Axix Bank Ltd.,
Corporate Banking Branch,
Second Floor,
No.3 (Old No.2),
Club House Road,
Anna Salai, Chennai -600002
...R2 in WP No.9925 of 2019
3.The Manager,
State Bank of India
Leather and International Branch,
177/1, Poonamalle High Road, MJV Tower Kilpauk
Chennai-600010 ...R3 in WP No.9925 of 2019
4.Additional Commissioner of Income Tax
Range-5
No.121, Mahatma Gandhi Road,
Nungambakkam Chennai-600034
...R2 WP No.9789 of 2019
http://www.judis.nic.in
2
5.Principal Commissioner of Income Tax-5
No.121, Mahatma Gandhi Road,
Nungambakkam
Chennai-600034 ...R3 in WP No.9789 of 2019
6. Commissioner of Income Tax(Appeals)-3
No.121, Mahatma Gandhi Road,
Nungambakkam
Chennai 600034 ...R4 in WP No.9789 of 2019
P R A Y E R in W.P.No.9789 of 2019: WRIT PETITIONs under Article
226 of the Constitution in the nature of Certiorarified Mandamus calling for
the records pertaining to the order passed by the 1st respondent on
12.02.2019 rejecting the stay petition filed by the petitioner vide letter
dated 11.02.2019 and quash the same as illegal, arbitrary and devoid of
merits and consequently direct the 1st respondent to grant stay of all
further proceedings pertaining to the A.Y.2015-17 pending disposal of the
appeal before the 4th respondent filed by the petitioner.
P R A Y E R in W.P.No.9925 of 2019: WRIT PETITIONs under Article
226 of the Constitution in the nature of Certiorarified Mandamus calling for
the records pertaining to the notice u/S.226(3) of the income Tax Act,
1961 dated 12.12.2019 issued by the 1st respondent to respondents 2 and
3 and quash the same and direct the 1st respondent to lift the attachment
of the bank accounts of the petitioner pending disposal of the appeal
before the Commissioner of Income-Tax (Appeals) filed by the petitioner.
For Petitioner : Mr.K.Ravi in both WPs
For Respondents : Mr.Naveen Durai Babu for
Mrs.Hema Muralikrishnan, Sr.S.C.
ORDER
Heard Mr.K.Ravi, learned counsel for the petitioners and Mr.Naveen Durai Babu, learned counel for Mrs.Hema Murali Krishnan, learned Senior Standing Counsel for the respondents. By consent and since a short point is involved in both the writ petitions they are disposed of finally even at the time of admission.
http://www.judis.nic.in 3
2. The writ petitions came up for hearing on 02.04.2019, when learned Standing Counsel sought a days' time to obtain instructions.
W.P.No.9789 of 2019 challenges an order dated 12.02.2019, which is a single line, hand written order rejecting the stay petition filed by assessee.
The officer says:
As the assessee has filed appeal before CIT(A) and 20% of the tax demand is not paid on additions made. Hence this application is here by rejected.
The stay petition filed by the assessee is hereby rejected.
(Assessing Officer)
3. This order is non-speaking, merely making reference to non-
payment of 20% of the tax demand by the assessee. I have had occasion to consider the impact of the Circulars on the powers of the Assessing Officer/Authorities under the Act to grant a stay, in the case of Mrs.Kannammal V. Income Tax Officer (W.P.No.3849 of 2019 dated 13.02.2019) and have held as follows:
'7. The parameters to be taken into account in considering the grant of stay of disputed demand are well settled – the existence of . ‘Fi- nancial stringency’ would include within its ambit the question of 'ir- reparable injury' and ‘undue hardship’ as well. It is only upon an ap- plication of the three factors as aforesaid that the assessing officer can exercise discretion for the grant or rejection, wholly or in part, of a request for stay of disputed demand.
8. In addition, periodic Instructions/Circulars in regard to the manner of adjudication of stay petitions are issued by the Central Board of Di-
rect Taxes (CBDT) for the guidance of the Departmental authorities.
http://www.judis.nic.in 4 The one oft-quoted by the assessee is Office Memorandum F.No.1/6/69/-ITCC, dated 21.08.1969 that states as follows:
'1. One of the points that came up for consideration in the 8th Meeting of the Informal Consultative Committee was that income-tax assessments were often arbitrarily pitched at higher figures and that the collection of disputed demand as a result thereof was also not stayed in spite of the specific provision in the matter in s. 220(6) of the IT Act, 1961.
2. The then Deputy Prime Minister had observed as under :
".........Where the income determined on assessment was substantially higher than the returned income, say twice the latter amount or more, the collection of the tax in dispute should be held in abeyance till the decision on the appeal provided there were no lapses on the part of the assessees."
3. The Board desire that the above observations may be brought to the notice of all the Income-tax Officers working under you and the powers of stay of recovery in such cases up to the stage of first appeal may be exercised by the Inspecting Assistant Commissioner/Commissioner of Income-tax.'
9. Thereafter, Instruction No.1914 was issued by the CBDT on 21.03.1996 and states as follows:
1. Recovery of outstanding tax demands [Instruction No. 1914 F. No. 404/72/93 ITCC dated 2-12-1993 from CBDT] The Board has felt the need for a comprehensive instruction on the subject of recovery of tax demand in order to streamline recovery procedures. This instruction is accordingly being issued in supersession of all earlier instructions on the subject and reiterates the existing Circulars on the subject.
2. The Board is of the view that, as a matter of principle, every demand should be recovered as soon as it becomes due.
Demand may be kept in abeyance for valid reasons only in accordance with the guidelines given below :
http://www.judis.nic.in 5 A. Responsibility:
i. It shall be the responsibility of the Assessing Officer and the TRO to collect every demand that has been raised, except the following: (a) Demand which has not fallen due;(b) Demand which has been stayed by a Court or ITAT or Settlement Commission;(c) Demand for which a proper proposal for write- off has been submitted;(d) Demand stayed in accordance with paras B & C below.
ii. Where demand in respect of which a recovery certificate has been issued or a statement has been drawn, the primary responsibility for the collection of tax shall rest with the TRO. iii. It would be the responsibility of the supervisory authorities to ensure that the Assessing Officers and the TROs take all such measures as are necessary to collect the demand. It must be understood that mere issue of a show cause notice with no follow-up is not to be regarded as adequate effort to recover taxes.
B. Stay Petitions:
i. Stay petitions filed with the Assessing Officers must be disposed of within two weeks of the filing of petition by the tax- payer. The assessee must be intimated of the decision without delay.
ii. Where stay petitions are made to the authorities higher than the Assessing Officer (DC/CIT/CC), it is the responsibility of the higher authorities to dispose of the petitions without any delay, and in any event within two weeks of the receipt of the petition. Such a decision should be communicated to the assessee and the Assessing Officer immediately. iii. The decision in the matter of stay of demand should normally be taken by Assessing Officer/TRO and his immediate superior. A higher superior authority should interfere with the decision of the AO/TRO only in exceptional circumstances; e.g., where the assessment order appears to be unreasonably high-pitched or where genuine hardship is likely to be caused http://www.judis.nic.in 6 to the assessee. The higher authorities should discourage the assessee from filing review petitions before them as a matter of routine or in a frivolous manner to gain time for withholding payment of taxes.
C. Guidelines for staying demand:
i. A demand will be stayed only if there are valid reasons for doing so. Mere filing an appeal against the assessment order will not be a sufficient reason to stay the recovery of demand. A few illustrative situations where stay could be granted are: It is clarified that in these situations also, stay may be granted only in respect of the amount attributable to such disputed points. Further where it is subsequently found that the assessee has not co-operated in the early disposal of appeal or where a subsequent pronouncement by a higher appellate authority or court alters the above situation, the stay order may be reviewed and modified. The above illustrations are, of course, not exhaustive.
ii. In granting stay, the Assessing Officer may impose such conditions as he may think fit. Thus he may — a. require the assessee to offer suitable security to safeguard the interest of revenue; b. require the assessee to pay towards the disputed taxes a reasonable amount in lump sum or in instalments; c. require an undertaking from the assessee that he will co- operate in the early disposal of appeal failing which the stay order will be cancelled. d. reserve the right to review the order passed after expiry of a reasonable period, say up to 6 months, or if the assessee has not co-operated in the early disposal of appeal, or where a subsequent pronouncement by a higher appellate authority or court alters the above situations; e. reserve a right to adjust refunds arising, if any, against the demand.
iii. Payment by instalments may be liberally allowed so as to collect the entire demand within a reasonable period not exceeding 18 months.
http://www.judis.nic.in 7 iv. Since the phrase “stay of demand” does not occur in section 220(6) of the Income-tax Act, the Assessing Officer should always use in any order passed under section 220(6) [or under section 220(3) or section 220(7)], the expression that occurs in the section viz., that he agrees to treat the assessee as not being default in respect of the amount specified, subject to such conditions as he deems fit to impose.
v. While considering an application under section 220(6), the Assessing Officer should consider all relevant factors having a bearing on the demand raised and communicate his decision in the form of a speaking order.
D. Miscellaneous:
i. Even where recovery of demand has been stayed, the Assessing Officer will continue to review the situation to ensure that the conditions imposed are fulfilled by the assessee failing which the stay order would need to be withdrawn.
ii. Where the assessee seeks stay of demand from the Tribunal, it should be strongly opposed. If the assessee presses his application, the CIT should direct the departmental representative to request that the appeal be posted within a month so that Tribunal’s order on the appeal can be known within two months.
iii. Appeal effects will have to be given within 2 weeks from the receipt of the appellate order. Similarly, rectification application should be decided within 2 weeks of the receipt t hereof. Instances where there is undue delay in giving effect to appellate orders, or in deciding rectification applications, should be dealt with very strictly by the CCITs/CITs.
3. The Board desires that appropriate action is taken in the matter of recovery in accordance with the above procedure.
The Assessing Officer or the TRO, as the case may be, and his immediate superior officer shall be held responsible for http://www.judis.nic.in 8 ensuring compliance with these instructions.
4. This procedure would apply mutatis mutandis to demands created under other Direct Taxes enactments also.'
10. Instruction 1914 was partially modified by Office Memorandum dated 29.02.2016 taking into account the fact that Assessing Officers insisted on payment of significant portions of the disputed demand prior to grant of stay resulting in extreme hardship for tax payers. Thus, in order to streamline the grant of stay and standardize the procedure, modified guidelines were issued which are as follows:
'.......
(A) In a case where the outstanding demand is disputed before CIT (A), the assessing officer shall grant stay of demand till disposal of first appeal on payment of 15% of the disputed demand, unless the case falls in the category discussed in pars (B) hereunder.
(B) In a situation where,
(a) the assessing officer is of the view that the nature of addition resulting in the disputed demand is such that payment of a lump sum amount higher than 15% is warranted (e.g. in a case where addition on the same issue has been confirmed by appellate authorities in earlier years or the decision of the Supreme Court /or jurisdictional High Court is in favour of Revenue or addition is based on credible evidence collected in a search or survey operation, etc.) or,
(b) the assessing officer is of the view that the nature of addi-
tion resulting in the disputed demand is such that payment of a lump sum amount lower than 15% is warranted (e.g. in a case where addition on the same issue has been deleted by appellate authorities in earlier years or the decision of the Supreme Court or jurisdictional High Court is in favour of the assessee, etc.), the assessing officer shall refer the matter to the administrative Pr. CIT/ CIT, who after considering all rele-
http://www.judis.nic.in 9 vant facts shall decide the quantum/ proportion of demand to be paid by the assessee as lump sum payment for granting a stay of the balance demand.'
11. Instruction 1914 was further modified by Office Memorandum bearing number F.No.404/72/93 – ITCC dated 31.07 2017 as follows:
'OFFICE MEMORANDUM F. No. 404/72/93-ITCC dated 31.07.2017 Subject: Partial modification of Instruction No. 1914 dated 21.3.1996 to provide for guidelines for stay of demand at the first appeal stage.
Reference: Board’s O.M. of even number dated 29.2.2016 Instruction No. 1914 dated 21.3.1996 contains guidelines issued by the Board regarding procedure to be followed for recovery of outstanding demand, including procedure for grant of stay of demand.
Vide O.M. N0.404/72/93-ITCC dated 29.2.2016 revised guidelines were issued in partial modification of instruction No 1914, wherein, inter alia, vide para 4(A) it had been laid down that in a case where the outstanding demand is disputed before CIT(A), the Assessing Officer shall grant stay of demand till disposal of first appeal on payment of 15% of the disputed demand unless the case falls in the category discussed in para (B) thereunder. Similar references to the standard rate of 15% have also been made in succeeding paragraphs therein.
2. The matter has been reviewed by the Board in the light of feedback received from field authorities. In view of the Board’s efforts to contain over pitched assessments through several measures resulting in fairer and more reasonable assessment orders, the standard rate of 15% of the disputed demand is found to be on the lower side. Accordingly. it has been decided that the standard rate prescribed in O.M. dated 29.2.2016 be revised to 20% of the disputed demand, where the demand is http://www.judis.nic.in 10 contested before CIT(A). Thus all references to 15% of the disputed demand in the aforesaid O.M dated 29.2.2016 hereby stand modified to 20% of the disputed demand. Other guidelines contained in the O.M. dated 29.2.2016 shall remain unchanged.
These modifications may be immediately brought to the notice of all officers working in your jurisdiction for proper compliance.'
12. The Circulars and Instructions as extracted above are in the na- ture of guidelines issued to assist the assessing authorities in the matter of grant of stay and cannot substitute or override the basic tenets to be followed in the consideration and disposal of stay peti- tions. The existence of a prima facie case for which some illustrations have been provided in the Circulars themselves, the financial strin- gency faced by an assessee and the balance of convenience in the matter constitute the ‘trinity’, so to say, and are indispensable in con- sideration of a stay petition by the authority. The Board has, while stating generally that the assessee shall be called upon to remit 20% of the disputed demand, granted ample discretion to the authority to either increase or decrease the quantum demanded based on the three vital factors to be taken into consideration.
13. In the present case, the assessing officer has merely rejected the petition by way of a non-speaking order reading as follows:
'Kindly refer to the above. This is to inform you that mere fil- ing of appeal against the said order is not a ground for stay of the demand. Hence your request for stay of demand is reject- ed and you are requested to pay the demand immediately. Notice u/s.221(1) of the Income Tax Act, 1961 is enclosed herewith.'
14. The disposal of the request for stay by the petitioner leaves much to be desired. I am of the categoric view that the Assessing Officer ought to have taken note of the conditions http://www.judis.nic.in 11 precedent for the grant of stay as well as the Circulars issued by the CBDT and passed a speaking order. Of course the petition seeking stay filed by the petitioner is itself cryptic. However, as noted by the Supreme Court in the case of Commissioner of Income tax vs Mahindra Mills, ((2008) 296 ITR 85 (Mad)) in the context of grant of depreciation, the Circular of the Central Board of Revenue (No. 14 (SL- 35) of 1955 dated April 11, 1955) requires the officers of the department ‘to assist a taxpayer in every reasonable way, particularly in the matter of claiming and securing reliefs. .... Although, therefore, the responsibility for claiming refunds and reliefs rests with the assessees on whom it is imposed by law, officers should draw their attention to any refunds or reliefs to which they appear to be clearly entitled but which they have omitted to claim for some reason or other......’. Thus, notwithstanding that the assessee may not have specifically invoked the three parameters for the grant of stay, it is incumbent upon the assessing officer to examine the existence of a prima facie case as well as call upon the assessee to demonstrate financial stringency, if any and arrive at the balance of convenience in the matter. '
4. In the light of my order as above, the impugned order which is unacceptable on all counts, is quashed in limine. Pursuant to rejection of stay application on 12.12.2019, the Assessing Officer has issued notices under Section 226(3) of the Income Tax Act to the Axis Bank, Anna Salai branch and the State Bank of India, Leather and International Branch, Kilpauk. Consequent upon my quashing of the order dated 12.02.2019, http://www.judis.nic.in 12 the aforesaid notices also stand quashed and the bank attachments stand lifted forthwith.
6. These writ petitions are allowed. Consequently, connected miscellaneous petitions are closed. No costs.
03.04.2019 ska Speaking Order/Non Speaking order Internet: Yes/No Index: Yes/No Note to Registry: Issue order copy on 03.04.2019. To
1.Assistant Commissioner of Income Tax, Company Circle 5(1) No.121, Mahatma Gandhi Road Chennai-600034
2.The Manager, Axix Bank Ltd., Corporate Banking Branch, Second Floor, No.3 (Old No.2), Club House Road, Anna Salai, Chennai -600002
3.The Manager, State Bank of India Leather and International Branch, 177/1, Poonamalle High Road, MJV Tower Kilpauk Chennai-600010
4.Additional Commissioner of Income Tax Range-5 No.121, Mahatma Gandhi Road, Nungambakkam Chennai-600034
5.Principal Commissioner of Income Tax-5 No.121, Mahatma Gandhi Road, Nungambakkam Chennai-600034
6. Commissioner of Income Tax(Appeals) 3 No.121, Mahatma Gandhi Road, Nungambakkam Chennai 600034 http://www.judis.nic.in 13 http://www.judis.nic.in 14 DR.JUSTICE ANITA SUMANTH,J.
Ska W.P. Nos.9789 & 9925 of 2019 & W.M.P.No.10392, 10511 & 10513 of 2019 03.04.2019 http://www.judis.nic.in