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 27, Cited by 1]

Income Tax Appellate Tribunal - Lucknow

Anil Kumar Tiwari, Kanpur vs Astt. Commissioner Of Income Tax-Ii, ... on 23 March, 2018

                                            I.T.A. No.222 & 223/Lkw/2017
                                                                           1
                                      Assessment Year:2008-09 & 2009-10


             IN THE INCOME TAX APPELLATE TRIBUNAL
                  LUCKNOW BENCH 'B', LUCKNOW

     BEFORE SHRI T. S. KAPOOR, ACCOUNTANT MEMBER AND
     SHRI PARTHA SARATHI CHAUDHURY, JUDICIAL MEMBER

                       ITA No.222 & 223/Lkw/2017
                    Assessment Year:2008-09 & 09-10

 Shri Anil Kumar Tiwari,       Vs. A.C.I.T.-II,
 E-185, Adarsh Nagar, Barra-1,     Kanpur.
 Near Sankatmochan Mandir,
 Kanpur.
 PAN:ACCPT 8165 F
            (Appellant)                       (Respondent)

                  Stay Application No.10 & 11/Lkw/2017
                    ( in ITA No.222 & 223/Lkw/2017)
                    Assessment Year:2008-09 & 09-10

 Shri Anil Kumar Tiwari,       Vs. A.C.I.T.-II,
 E-185, Adarsh Nagar, Barra-1,     Kanpur.
 Near Sankatmochan Mandir,
 Kanpur.
 PAN:ACCPT 8165 F
            (Appellant)                       (Respondent)


 Appellant by                    Shri Rakesh Garg, Advocate
 Respondent by                   Shri Ajay Kumar, D.R.
 Date of hearing                 22/03/2018
 Date of pronouncement           23/03/2018

                                ORDER

PER T. S. KAPOOR, A.M.

These are two appeals filed by the assessee against the separate orders of learned CIT(A) both dated 30/01/2017. The grounds of appeal taken by the assessee in its appeals are reproduced below:

I.T.A. No.222 & 223/Lkw/2017 2 Assessment Year:2008-09 & 2009-10 I.T.A. No.222/Lkw/2017 "01. Because there being no material to form reason to believe, the reasons recorded on 25.03.2015 and the notice issued under section 148 dated 26.03.2015 is without jurisdiction and bad in law, the notice as well as the proceedings initiated be quashed.
02. Because the AO recording the reasons and the AO issuing the notice being "not one and the same person", there is no satisfaction as contemplated, in section 147 and the notice issued under section 148 and the entire re-

assessment proceedings being bad in law be quashed.

03. Because the assessee having filed the revised return and the same having being processed under section 143(1), there being no escapement of income, the notice issued under section 148 is bad in law and the re-

assessment proceedings be quashed.

04. Because the assessee having filed the revised return, well within time, the AO should ought to have issued notice under section 143(2) of the Act, failure to do so, the re- assessment cannot be framed on the same premise on which the revised return was filed, the reassessment proceedings are bad in law.

05. Because no opportunity as mandated u/s 127 has been provided to the assessee to transfer the file from ACIT-2 to ACIT-3, the entire reassessment framed is without jurisdiction and be quashed.

06. Because the authorities below have erred on facts and in law in making and upholding the addition of Rs.84,96,4997- on account of unaccounted sales and bogus purchases in the business styled as M/s. Tiwari Exports, which addition is contrary to facts, bad in law be deleted.

07. Because the authorities below have erred on facts and in law in making and upholding the addition of Rs.

18,00,0017- on account of unaccounted sales and bogus I.T.A. No.222 & 223/Lkw/2017 3 Assessment Year:2008-09 & 2009-10 purchases in the business styled as M/s. Kamakhya Corporation, which addition is contrary to facts, bad in law be deleted.

08. Because the authorities below have erred on facts and in law in making and upholding the addition of Rs.11,00,0017- on account of unaccounted sales and bogus purchases in the business styled as M/s. Ishan Impex, which addition is contrary to facts, bad in law be deleted.

09. Because in any case and in all circumstances of the case, the order passed is bad in law and be quashed."

I.T.A. No.223/Lkw/2017 "01. Because there being no material to form reason to believe, the reasons recorded on 25.03.2015 and the notice issued under section 148 dated 26.03.2015 is without jurisdiction and bad in law, the notice as well as the proceedings initiated be quashed.

02. Because the AO recording the reasons and the AO issuing the notice being "not one and the same person", there is no satisfaction as contemplated, in section 147 the notice issued under section 148, and the entire re-assessment proceedings being bad in law be quashed.

03. Because the original assessment having been framed u/s.

143(3) of the Act 1961 on 27.12.2011, notice u/s. 148 issued on 27.03.2015, after a period of four years condition as stipulated in the Proviso to section 147 having being fulfilled, in as much as there being no failure on the part of the assessee to disclose fully and truly all material facts, necessary for assessment, nor there being any such fact mentioned in the reasons recorded, the notice issued u/s. 148 is without jurisdiction, bad in law, the proceedings initiated be quashed.

04. Because the assessee having filed the revised return and the same having being processed under section 143(1), there being no escapement of income, the notice issued I.T.A. No.222 & 223/Lkw/2017 4 Assessment Year:2008-09 & 2009-10 under section 148 is bad in law, the re-assessment proceedings be quashed.

05. Because the CIT(A) has erred on facts and in law in not appreciating the written submissions/explanations as filed, the order of the CIT(A) being cryptic, bad in law be quashed.

06. Because no opportunity as mandated u/s 127 has been provided to the assessee before transfer of file from ACIT-2 to ACIT-3, the entire reassessment framed is without jurisdiction be quashed.

07. Because the AO as well as the CIT(A) have erred on facts and in law in making and upholding the addition of Rs.48,29,9017- on account of unaccounted sales and the bogus purchases in the business styled as M/s. Tiwari Exports, which addition is contrary to facts, bad in law and be deleted.

08. Because the authorities below have failed to appreciate the facts and circumstances of the case and have arbitrarily held, that Rs.48,29,9017-is undisclosed income of the assessee.

09. Because in any case and in all circumstances of the case, the order passed is bad in law and be quashed."

These appeals were heard together and therefore, for the sake of convenience a common and consolidated order is being passed.

2. The brief facts, as noted in the assessment order, are that the assessments were completed by reopening the case under the provisions of section 147 of the Act. Learned A. R. at the outset, submitted that he will be challenging the reopening of the cases and will not be arguing on the merits of the cases as in his opinion the reopening itself in these two cases is bad in law and therefore, the assessment order itself needs to be quashed. Learned A. R. first took up the appeal in I.T.A. No.223 for assessment year 2009-10. He submitted that return in this case was filed on 30/09/2009 and I.T.A. No.222 & 223/Lkw/2017 5 Assessment Year:2008-09 & 2009-10 thereafter the assessment was completed under the provisions of section 143(3) of the Act on 27/12/2011. Our attention was invited to pages 10 to 17 of the paper book where a copy of the assessment order passed u/s 143(3) was placed. Inviting our attention to the provisions of section 147 regarding reopening of the case, Learned A. R. submitted that as per the proviso to section 147, the reassessment proceedings cannot be initiated in a case where the assessment is finalized u/s 143(3) after the expiry of four years from the end of the relevant assessment year unless any income chargeable to tax has escaped assessment by reason of failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment for that assessment year. Learned A. R. submitted that the assessment year involved in this case is assessment year 2009-10 and therefore, the period of four years expired on 31/03/2014 whereas the notice u/s 148 was issued on 27/03/2015 and in this respect our attention was invited to page No. 9 of the paper book where a copy of notice dated 27/03/2015 was placed. Learned A. R. therefore, submitted that the notice issued u/s 148 is beyond a period of four years and therefore, the assessment proceedings are bad in law in view of the proviso to section 147 of the Act as the reasons recorded the Assessing Officer has nowhere mentioned that income has escaped assessment due to failure on the part of assessee to truly and fully disclose all material facts. Inviting our attention to the copy of reasons recorded placed at pages 6 to 8 of the paper book, Learned A. R. submitted that the reopening was done as in the opinion of the Assessing Officer the assessee had not disclosed seven savings bank account and four current accounts in the names of various group companies where the assessee was proprietor. Inviting our attention to the queries raised by the Assessing Officer during original assessment proceedings u/s 143(3), Learned A. R. invited our attention to pages 72 and 73 of the paper book where the questionnaire requiring assessee to give I.T.A. No.222 & 223/Lkw/2017 6 Assessment Year:2008-09 & 2009-10 details of all bank accounts was placed at Sr.No. 7. Learned A. R. took us to reply filed by the assessee against this query letter which was placed at pages 18 and 19 of the paper book. Our specific attention was invited to para No. 7 where assessee had submitted the detail of all bank accounts and had enclosed the details as per Annexure-6. Learned A. R. submitted that Annexure-6 was placed in page No. 20 of the paper book where the details of all the 10 accounts was placed and from the account numbers mentioned by assessee at page No. 20, Learned A. R. again took us to reasons recorded at pages 6 to 8 of the paper book and submitted that the same bank account numbers have been mentioned by the Assessing Officer for reopening of the cases which has already been examined by the Assessing Officer during the assessment proceedings u/s 143(3) of the Act. In view of all these facts and circumstances Learned A. R. submitted there is no failure on the part of the assessee to disclose the material information and in fact the same information has been duly examined by the Assessing Officer during the original assessment proceedings and therefore, after the expiry of four years the reassessment notice is not valid and therefore, needs to be quashed. In this respect reliance was placed on a number of case laws with reference to proviso to section 147 placed in paper book pages 1 to 22. Our specific attention was invited to the case law of Unitech Limited vs. DCIT [2017] 397 ITR 547 (Del) and also the case law of Nirmal Bang Securities Pvt. Ltd. vs. ACIT 382 ITR 93 (Bom). The Learned A. R. further placed his reliance on the order of jurisdictional High Court of Allahabad in the case of Mirza Tanners.

3. Learned D. R., on the other hand, submitted that the Assessing Officer in the reasons recorded has stated that the assessee had used the bank accounts for issuing cheques to Brij Bhushan Singh who was not a supplier but was driver of the assessee and had withdrawn cash from the I.T.A. No.222 & 223/Lkw/2017 7 Assessment Year:2008-09 & 2009-10 bank on the same date and had given the money to the assessee and therefore, it is a case of escapement of income and therefore, the reassessment proceedings were rightly initiated.

4. Arguing upon the appeal in I.T.A. No. 222 for assessment year 2008- 09, Learned A. R. submitted that in this year though the initiation of proceedings were within time as the assessment in this year was not completed u/s 143(3) of the Act. It was submitted that in this year the assessee himself had filed revised return within the prescribed period of time and had included the income from the bank accounts mentioned by the Assessing Officer for reopening of the case. It was submitted that since the assessee had declared the income from transactions of bank account in the revised return of income, which was filed well within the prescribed period of time, there was no fresh material with the Assessing Officer to reopen the case as has been held in various case laws including the Kelvinator of India decided by Hon'ble Supreme Court. Learned A. R. submitted that in a decision in the case of Motilal R. Todi vs. ACIT, Hon'ble Bombay Tribunal has decided the similar issue and has quashed the assessment order after taking into account the various cases including Hon'ble Delhi High Court decision in the case of Pr. CIT vs. Tupperware India Pvt. Ltd. It was submitted that Hon'ble Tribunal has also taken into account various case laws decided by various High Court and our specific attention was invited to para 6.5 onwards. Learned A. R. explaining the facts of the case invited our attention to the copy of the reasons recorded, placed at pages 15 to 19 of the paper book and submitted that same reasons, as recorded in assessment year 2009-10, have been recorded. He submitted that in the reasons recorded, the Assessing Officer has mentioned certain names of firms along with their relevant bank account numbers for transactions of which Assessing Officer wanted to include in the income of assessee by I.T.A. No.222 & 223/Lkw/2017 8 Assessment Year:2008-09 & 2009-10 taking action u/s 148 of the Act. Learned A. R. submitted that the assessee at his own had included the income from transactions in these bank accounts in the revised return which was filed within the prescribed period of time and in this respect took us to pages 50 to 52 of the paper book where a copy of revised return along with the revised computation of income was placed. Our specific attention was invited to page No. 52 of the paper book where the assessee had included an income of Rs.19,94,731/- as income from other sources. Learned A. R. submitted that the break up of this income is from the transactions in the same bank accounts which has been used by the Assessing Officer to take action u/s 148 of the Act. We were again taken to the reasons recorded at page No. 17 of the paper book where the Assessing Officer has himself admitted that in bank account pertaining to Tiwari Export, the assessee had surrendered Rs.12,01,119/- whereas the entire deposit of Rs.54,02,885/- should have been surrendered. Similarly, our attention was invited to page No. 17 of the paper book where the Assessing Officer in its reasons recorded has recorded that Kamakhya Corporation, Proprietor Shri Anil Kumar Tiwari had deposited Rs.7,99,238/- whereas the assessee had disclosed the income at Rs.96,726/-. Similarly, we were taken to the income declared by the assessee in revised return from Ishan Impex where he had disclosed Rs.97,287/- whereas the Assessing Officer in the reasons recorded has held that entire deposits of Rs.1,99,720/- should have been declared as income. Learned A. R. further submitted that from these facts it becomes apparent that assessee had disclosed the income from the bank accounts in his revised return of income which was filed within the prescribed period of time and which fact has been acknowledged by the Assessing Officer also. He submitted that instead of fixing the case of the assessee u/s 143(3) of the Act, the Assessing Officer chose to ignore the figures in revised return and instead initiated proceedings u/s 148 of the Act which is not permitted as no new material I.T.A. No.222 & 223/Lkw/2017 9 Assessment Year:2008-09 & 2009-10 had come to the possession of the Assessing Officer as all the material was already there before him in the form of Annexures to revised return and therefore, the reopening was bad in law. Reliance in this respect was placed on the case laws of Motilal Todi vs. DCIT where Hon'ble Mumbai Tribunal after considering number of judgments including the judgment of Hon'ble Supreme Court in the case of Kelvinator India has held that reopening of the case without a tangible new material is not permitted.

5. Learned D. R., on the other hand, submitted that this case was not hit by the provisions of section 147 and Assessing Officer had rightly reopened the case as in the reasons recorded he has held that the assessee had not declared the income from bank accounts.

6. We have heard the rival parties and have gone through the material placed on record. First we take appeal in I.T.A. No.223 for assessment year 2009-10. In this case it is an undisputed fact that the assessment was completed u/s 143(3) of the Act vide order dated 27/12/2011 which is placed at pages 10 to 17 of the paper book. It is also an admitted fact that the assessment year involved is 2009-10 and therefore, as per the first proviso to section 147 the reassessment proceedings in this case can be initiated after the expiry of four years only if there is failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment or failure on the part of the assessee to make a return u/s 139 or failure on the part of the assessee to respond to notice issued under sub section (1) of section 142 or section 148. Out of these three conditions i.e. the failure on account of non filing of return u/s 139 and no response to notice u/s 142 and 148 is not applicable. Therefore, we have to only examine the third exception that whether there was a failure on the part of the assessee to disclose truly and fully all material facts necessary for his assessment for that assessment year as admittedly a period of four years I.T.A. No.222 & 223/Lkw/2017 10 Assessment Year:2008-09 & 2009-10 had passed since the end of the relevant assessment year i.e. assessment year 2009-10. The relevant period of four years expired on 31/03/2014 and notice u/s 148 has been issued on 27/03/2015. From the reasons recorded, as placed in pages 6 to 8 of the paper book, the Assessing Officer has not brought out anything to substantiate that there was a failure on the part of the assessee to disclose truly and fully all the material facts required for completion of assessment. In fact during original assessment proceedings the Assessing Officer vide query letter dated 21/10/2011, placed in paper book pages 72 & 73, required the assessee vide para 7 to file complete details of bank accounts along with the relevant statement of bank accounts. The assessee in his reply vide letter dated 09/11/2011 placed at pages 18 to 19 of the paper book, submitted the required information vide para 7 and submitted the details of bank accounts as per Annexure-6 placed at page No. 20 of the paper book. The examination of details of bank account submitted by the assessee as per page No. 20 of the paper book and examination of reasons recorded, reveals that assessee had submitted details of bank account number which the Assessing Officer mentioned in the reasons recorded. For example, the bank account No.62205129846 belonging to M/s Ishan Impex noted by Assessing Officer finds mention in the details of bank account submitted by the assessee at Sr.No. 5 of the paper book page 20. Similarly bank account No.62205129781 mentioned by Assessing Officer in his reasons recorded finds mention in the detail of bank account submitted by the assessee at Sr.No. 4 available at page 20 of the paper book. Therefore, in this case the assessee had even supplied the whole information as required by the Assessing Officer and there was no failure on the part of the assessee to disclose truly and fully all material facts for making the assessment. The examination of reasons recorded along with the query letter raised by Assessing Officer and its reply, we come to conclusion that the reasons recorded do not mention even a word I.T.A. No.222 & 223/Lkw/2017 11 Assessment Year:2008-09 & 2009-10 about the failure on the part of the assessee to file truly and fully all material facts and in fact during assessment proceedings on a specific query from the Assessing Officer, the assessee had filed all the details of bank accounts and the same bank accounts have been used by the Assessing Officer to reopen the completed assessment of the assessee which is not permitted under the law as decided by various Hon'ble courts including Hon'ble Delhi High Court in the case of Unitech Ltd. (supra), Hon'ble Bombay High Court in the case of Nirmal Bang Securities Pvt. Ltd. and by various other decisions as relied on by Learned A. R., the copies of which are placed in pages 1 to 203 of the paper book. For the sake of completeness, the findings of Hon'ble Delhi High Court in the case of Unitech Ltd. (supra) are reproduced below:

"12. There are a large number of cases that have been decided by this court with respect to reopening of assessments under section 147/148 of the Act. After a period of four years under the first proviso to section 147 of the Act, for reassessment proceedings to be initiated, the following pre-conditions have to be satisfied :
• The original assessment had to be completed under section 143(3) of the Act.
• More than four years have lapsed from the end of the relevant assessment year.
• The income chargeable to tax has escaped assessment.
• Due to failure of the assessee to make a return under section 139, or • In response to a notice under sub-section (1) of section 142, or • Due to a failure on the part of the assessee to disclose fully and truly all material facts necessary for the assessment for the relevant assessment order."

I.T.A. No.222 & 223/Lkw/2017 12 Assessment Year:2008-09 & 2009-10

13. The wording of this provision makes it clear that reopening of assessments after a period of four years, ought to be an exception and not the rule. The purpose of this provision is to ensure that there is some finality which is attached after the period of four years, for assessments which have been completed under section 143(3) of the Act. The Assessing Officer has to necessarily record that there has been a failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment, failing which the reopening of the assessment cannot be triggered."

Similarly Hon'ble Bombay High Court in the case of Nirmal Bang Securities Pvt. Ltd. (supra) has held as under:

"21. In the present case, admittedly, the assessment had been made under section 143(3) of the Act for the assessment year 2000-01. It is also admitted that the reassessment proceedings initiated for the assessment year 2000-01 was after the expiry of four years from the end of the said assessment year. In such a scenario, as per the first proviso to section 147 of the Act, no action for initiation of reassessment proceedings for the assessment year 2000-01 could have been taken unless the Assessing Officer had reason to believe that income chargeable to tax had escaped assessment by reason of a failure on the part of the petitioner to disclose fully and truly all material facts necessary for assessment. As rightly submitted by Mr. Murlidharan, learned counsel appearing on behalf of the petitioner, there is not even an allegation in the said reasons that there was any failure on the part of the petitioner to disclose truly and fully any material fact, let alone the details thereof. In fact, on a perusal of the said reasons and as reproduced above, it is clear that the reason given for initiating reassessment proceedings under section 148 of the Act was that the exemption under section 10(33) of the Act, and which was amended retrospectively by the Finance Act, 2001 with effect from April 1, 2000, would not apply to any income arising from the transfer of units of a mutual fund. Since the assessee had earned dividend income from transfer of units of mutual funds, it was not entitled to exemption under section 10(33) of the Act. It was further mentioned in the said reasons that since the petitioner was trading in shares, the dividend income received was an integral part of trading goods and could not be segregated from the acquisition of the shares. It was for these I.T.A. No.222 & 223/Lkw/2017 13 Assessment Year:2008-09 & 2009-10 reasons and these reasons only that respondent No. 1 opined that the dividend income so earned should have been charged to tax as a short- term capital gain and therefore he had reason to believe that income to the tune of Rs. 3,31,15,313.49 had escaped assessment for the assessment year 2000-01. A bare reading of the reasons would ex-facie show that there was not even an allegation in the said reasons that there was any failure on the part of the petitioner to disclose any material fact, let alone the details thereof, which led to any income escaping assessment. Moreover, even on a holistic reading of the reasons recorded it cannot be said that it suggests any failure on the part of the petitioner to disclose truly and fully all material facts necessary for assessment."

Similarly Hon'ble Jurisdictional High Court in the case of CIT vs. Mirza International Ltd. vide order dated 23/09/2014 has decided the similar issue in favour of the assessee. The findings of Hon'ble court are reproduced below:

"Heard Shri Shambhu Chopra, the learned counsel for the appellant and Shri Shakeel Ahmad, the learned counsel for the respondent.
On 05.05.2014, a coordinate Bench has admitted the present appeal on the following substantial question of law:
"Whether the Tribunal is legally justified in quashing the initiation of proceeding under section 147 on the ground that the notices were issued beyond four years without mentioning in the reason recorded by the assessing authority that there was failure on the part of the asessee to disclose fully and truly all material facts necessary for the assessment, as such the notice under section 148 is not valid?"

We find that the return of income was furnished by the assessee on 31.10.2001 and the assessment was framed by the Assessing Officer under Section 143(3) of the Income Tax Act on 18.03.2004. The notice under Section 148 of the Income Tax Act, was issued by the Assessing Officer on 31.03.2007 after a period of four years from the end of the relevant assessment year. In the said notice, the Assessing Officer nowhere disclosed that the assessee had failed to disclose truly I.T.A. No.222 & 223/Lkw/2017 14 Assessment Year:2008-09 & 2009-10 and fully all material facts necessary for his assessment. This is an essential requirement as per the decision of the Hon'ble Supreme Court in Ganga Saran & Sons P. Ltd. Vs. 2 Income-Tax Officer and others, 1981 Vol.130 ITR 1, the Supreme Court held:

"It is well settled as a result of several decisions of this Court that two distinct conditions must be satisfied before the Income Tax Officer can assume jurisdiction to issue notice under section 147 (a). First, he must have reason to believe that the income of the assessee has escaped assessment and secondly, he must have reason to believe that such escapement is by reason of the omission or failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment. If either of these conditions is not fulfilled, the notice issued by the Income Tax Officer would be without jurisdiction. The important words under section 147 (a) are "has reason to believe" and these words are stronger than the words "is satisfied". The belief entertained by the Income Tax Officer must not be arbitrary or irrational. It must be reasonable or in other words it must be based on reasons which are relevant and material. The Court, of course, cannot investigate into the adequacy or sufficiency of the reasons which have weighed with the Income Tax Officer in coming to the belief, but the Court can certainly examine whether the reasons are relevant and have a bearing on the matters in regard to which he is required to entertain the belief before he can issue notice under section 147 (a). It there is no rational and intelligible nexus between the reasons and the belief, so that, on such reasons, no one properly instructed on facts and law could reasonably entertain the belief, the conclusion would be inescapable that the Income Tax Officer could not have reason to believe that any part of the income of the assessee had escaped assessment and such escapement was by reason of the omission or failure on the part of the assessee to disclose fully and truly all material facts and the notice issued by him would be liable to he struck down as invalid."

I.T.A. No.222 & 223/Lkw/2017 15 Assessment Year:2008-09 & 2009-10 In Phool Chand Bajrang Lal and another Vs. Income Tax Officer and another, 203 ITR 456 the Supreme Court held:-

"From a combined review of the judgments of this Court, it follows that an Income-tax Officer acquires jurisdiction to reopen assessment under Section 147(a) read with Section 148 of the Income Tax 1961 only if on the basis of specific, reliable and relevant information coming to his possession subsequently, he has reasons which he must record, to believe that by reason of omission or failure on the part of the assessee to make a true ana full disclosure of all material facts necessary for his assessment during the concluded assessment proceedings, any part of his income, profit or gains chargeable to income tax has escaped assessment. He may start reassessment proceedings either because some fresh facts come to light which where not previously disclosed or some information with regard to the facts previously disclosed comes into his possession which 3 tends to expose the untruthfulness of those facts. In such situations, it is not a case of mere change of opinion or the drawing of a different inference from the same facts as were earlier available but acting on fresh information. Since, the belief is that of the Income-tax Officer, the sufficiency of reasons for forming the belief, is not for the Court to judge but it is open to an assessee to establish that there in fact existed no belief or that the belief was not at all a bona fide one or was based on vague, irrelevant and non-specific information. To that limited extent, the Court may look into the conclusion arrived at by the Income-tax Officer and examine whether there was any material available on the record from which the requisite belief could be formed by the Income-tax Officer and further whether that material had any rational connection or a live link for the formation of the requisite belief. It would be immaterial whether the Income-tax Officer at the time of making the original assessment could or, could not have found by further enquiry or investigation, whether the transaction was genuine or not, if one the basis of subsequent information, the Income-tax Officer arrives at a conclusion, after satisfying the twin conditions prescribed in Section 147(a) of the Act, that the assessee had not made a full and true I.T.A. No.222 & 223/Lkw/2017 16 Assessment Year:2008-09 & 2009-10 disclosure of the material facts at the time of original assessment and therefore income chargeable to tax had escaped assessment."

In view of the aforesaid, the Tribunal was justified in holding that the initiation of proceedings under Section 148 was barred by limitation.

We do not find any manifest error in the order passed by the Tribunal. The answer to the substantial question of law is in favour of the assessee and against the Department.

In the result, the appeal filed by the Department is dismissed."

6.1 Keeping in view the facts and circumstances of the case and judicial precedents, as relied on by Learned A. R., we quash the assessment order passed by Assessing Officer u/s 148 of the Act as this reassessment is void ab initio and had not been done in accordance with the provisions of law. Since the assessment order has been quashed on legal ground itself, the other grounds on merits do not call for any adjudication. In view of above, appeal in I.T.A. No.223 for assessment year 2009-10 is allowed.

7. Now coming to appeal in I.T.A. No.222 for assessment year 2008-09. In this case the reassessment notice has been issued within the prescribed period of time as in this year the assessment was completed u/s 143(1) and not u/s 143(3) of the Act. In this year the assessee had filed original return of income on 14/08/2008 and had revised his return of income on 12/11/2008. These facts are verifiable from the order of the assessment dated 23/03/2016 passed u/s 147/143(3) of the Act. The assessee filed his revised return of income on 12/11/2008 which is within the prescribed period of time permitted by the provisions of section 139(5) of the Act. For the sake of convenience, the provisions of section 139(5) are reproduced below:

I.T.A. No.222 & 223/Lkw/2017 17 Assessment Year:2008-09 & 2009-10 "(5) If any person, having furnished a return under sub-section (1) or sub-section (4), discovers any omission or any wrong statement therein, he may furnish a revised return at any time before 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."

The examination of above provisions of the Act reveals that a person can revise his return of income before the expiry of one year from the end of relevant assessment year or before the completion of assessment, whichever is earlier. In the present case the assessment year involved is 2008-09 therefore, the assessee was permitted to file his revised return of income before 31/03/2010 or before the completion of assessment whichever is earlier. To examine as to whether the assessment was completed before the filing of return of income in this case, it is necessary to go through the provisions of section 143(2) of the Act which, for the sake of completeness are reproduced below:

"Where a return has been furnished under section 139, or in response to a notice under sub-section (1) of section 142, the Assessing Officer or the prescribed income-tax authority, as the case may be, if, considers it necessary or expedient to ensure that the assessee has not understated the income or has not computed excessive loss or has not under-paid the tax in any manner, shall serve on the assessee a notice requiring him, on a date to be specified therein, either to attend the office of the Assessing Officer or to produce, or cause to be produced before the Assessing Officer 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 six months from the end of the financial year in which the return is furnished."

I.T.A. No.222 & 223/Lkw/2017 18 Assessment Year:2008-09 & 2009-10 The examination of these provisions regarding completion of assessment indicate that Assessing Officer may require the assessee to produce or cause to be produced before him any evidence on which the assessee may have relied in support of the return. The provision further clarifies that no notice under this sub section shall be served upon the assessee after the expiry of six months from the end of the financial year in which the return was furnished. In the present case the original return was filed on 14/08/2008 and Assessing Officer had in his disposal a period upto 30th September, 2009 for the issue of notice u/s 143(2) of the Act and therefore, unless that period expires, the assessment cannot be said to have been completed as the Assessing Officer is empowered to issue notice within a period of six months from the end of financial year in which the return of income is filed and therefore, upto 30/09/2009 the assessment was pending. Now the time limit provided by the provisions of Act for filing revised return of income is one year from the end of assessment year and therefore, the period for filing of return was available upto 31/03/2010. The other condition that revised return can be filed before the completion of assessment and in this case the assessment was pending upto 30/09/2009. The earlier of the two dates is 30/09/2009 and therefore, any revised return filed before 30/09/2009 is a valid revised return. The assessee on 12/11/2008 itself filed revised return of income. The said filing of revised return fulfills both the conditions i.e. the revised return has been filed before the expiry of one year from the end of relevant assessment year and has also been filed before the completion of assessment. Such revised return, which was validly filed, replaces the original return of income and for assessment purposes the original return was to be ignored and only revised return was to be considered. This has been held in a number of cases. Hon'ble Punjab & Haryana High Court in the case of Beco Engineering Co. Ltd. vs. CIT [1984] 148 ITR 478 has held as under:

I.T.A. No.222 & 223/Lkw/2017 19 Assessment Year:2008-09 & 2009-10 "It is well settled that in case an assessee files revised returns, they are to be taken into consideration for the purposes of making an assessment. Once a revised return has been filed under s.139(5), the original return is substituted by the revised return as a result of the amendments made in the original return by the revised return. Therefore, where an assessee files a revised return in which he did not claim depreciation, etc., which had been claimed in the original return, the income-tax authorities could not take into consideration the original returns."
Therefore, the Assessing Officer could not have ignored the revised return which was filed within the prescribed period of time and which included the income from transactions made in the bank accounts which the Assessing Officer has intended to reopen u/s 148 by recording such reasons. An examination of the paper accompanied with the revised return, placed at pages 50 to 93 of the paper book, reveals that assessee had included the income generated from bank accounts in the name of Kamakhya Corporation, Ishan Impex and Tiwari Exports. These facts are verifiable from the break-up of computation of income placed at paper book page No.
52. Now when the revised return along with all material facts was available with the Assessing Officer and which was filed within the prescribed period of time, the Assessing Officer was always empowered to issue notice u/s 143(2) for completion of assessment u/s 143(3) of the Act. Instead of taking cognizance of the income declared by the assessee in his revised return of income, the Assessing Officer chose to reopen the case by resorting to the provisions of section 147 of the Act. We have already observed that in the reasons recorded, the Assessing Officer has mentioned the accounts relating to three proprietorship firms namely Kamakhya Corporation, Ishan Impex and Tiwari Exports. In the reasons recorded the Assessing Officer has also taken note of the fact that assessee had surrendered certain incomes from the transactions taken in these bank accounts but he is of the opinion that instead of declaring a part of income I.T.A. No.222 & 223/Lkw/2017 20 Assessment Year:2008-09 & 2009-10 from these transactions the assessee should have declared the whole of deposits in these bank accounts. For the sake of completeness it is important to reproduce the relevant part of reasons recorded by Assessing Officer, which are as under:
"Also as per information on record, assessee has not accounted for the income from Bank account for the bank account no. 62205129811 pertaining to M/s Tiwari Exports Prop. -Sh. Anil Kumar Tiwari in the regular books of account for the A.Y. 2008-09 and he has surrendered Rs. 12,01,199/- in the hands of Sh. Anil Kumar Tiwari for the A.Y. 2008-09. Perusal of the account no. 62205129811 pertaining to M/s Tiwari Exports Prop.- Sh. Anil Kumar Tiwari shows that Rs. 54,02,885/- has been deposited in this account from RBI in the A.Y. 2008-09. Hence Rs 54,02,885/- rather than Rs.12,01,199/- is an income which has escaped assessment in the A.Y. 2008-09. Since Rs.12,01,199/- has been included in surrendered amount in the hands of Sh. Anil Kumar Tiwari for the A.Y. 2008-09 so Rs.42,01,686/- is an income which has escaped assessment proceedings.
Also it was found that the assessee has not accounted for the income from bank account no. 62205129781 pertaining to M/s Kamakhaya Corporation Prop. Sh. Anil Kumar Tiwari in the regular books of account for the A.Y. 2008-09 and he surrendered Rs, 96,726/- in the hands of Sh, Anil Kumar Tiwari for the A.Y. 2008-09. Perusal of account no. 62205129781 pertaining to M/s Kamakhaya Corporation Prop.- Sh. Anil Kumar Tiwari shows that Rs.7,99,238/- has been deposited' in this account from RBI in the A.Y. 2008-09. Hence, Rs.7,99,238/- rather than Rs. 96,726/- is the income which has escaped assessment in A.Y. 2008-09 Since Rs.96,726/- has been included in surrendered amount in the hands of Sh. Anil Kumar Tiwari for the A.Y. 2008-09 so Rs.7,02,512 (Rs. 799,238 ~ Rs. 96,726) is the income which has Escaped assessment in A.Y, 2008-09 and duly not surrendered by the assessee in assessment proceedings.
Assessee has not accounted the income from the bank account no. 62205129846 pertaining to Ishan Impex Prop.- Sh. Anil Kumar Tiwari in the regular books of account for the A.Y. 2008-09 and he surrendered Rs.97,287/- in the hands of Sh.
I.T.A. No.222 & 223/Lkw/2017 21 Assessment Year:2008-09 & 2009-10 Anil Kumar Tiwari for the A.Y.2008-09 Perusal of account no, 62205129846 pertaining to M/s Ishan Impex Prop.- Anil Kumar Tiwari shows that Rs.1,99,720/- has been deposited in this account from RBI the A.Y. 2008-09. Hence, Rs, 1,99,720/- rather than Rs. 97,287/- is the income which has escaped assessment in A.Y. 2008-09, Since Rs.97,287/- has been included in surrendered amount in the hands of Sh. Anil Kumar Tiwari for the A.Y. 2008-09 so Rs. 1,02,433/- (Rs.1,99,720 - Rs.97,287) is the income which has escaped assessment in A.Y. 2008-09 and duly not surrendered by the assessee in assessment proceedings."

We have already examined that income from these bank accounts relating to Kamakhya Corporation, Ishan Impex and Tiwari Exports has already been declared by the assessee in the revised return of income, a copy of computation of revised return is placed at page No. 52 of the paper book. Therefore, from the above facts and circumstances, it is apparent that from revised return of the income, the Assessing Officer was having all the material before him and he had ample time to complete the assessment u/s 143(3) of the Act and instead of completing the assessment u/s 143(3) of the Act the Assessing Officer resorted to the provisions of section 148 on the issues which were already part of the Assessing Officer's record. In fact the Assessing Officer has recorded the reasons from the examination of revised return only and that is why he has mentioned the incomes declared in revised returns from these bank accounts. Therefore, the reassessment proceedings in fact are not on the basis of any fresh material and rather is based upon the material which was already in the possession of the Assessing Officer and therefore, reassessment proceedings would amount to change of opinion which is not permitted under the provisions of law as held by various Hon'ble courts. Hon'ble Tribunal in the case of Moti Lal Todi (supra) vide order dated 22/09/2015 has exhaustively dealt with similar issue and has decided the issue in favour of the assessee. While disposing of the appeal, Hon'ble Tribunal has relied on a number of important case I.T.A. No.222 & 223/Lkw/2017 22 Assessment Year:2008-09 & 2009-10 laws like Kelvinator of India decision of Hon'ble Supreme Court. The findings of Hon'ble Tribunal, as contained from para 6.5 onwards, are reproduced below:

"6.5. Thus, coming back to the facts and circumstances of the case before us, we are required to examine the first thing first i.e. whether, in this case, there was any fresh tangible material in the possession of the AO at the time of recording of the Treasons'. In case, the first condition is fulfilled, then we are required to examine the compliance of prescribed conditions at the next step, and so on. In case, the first condition itself is not fulfilled, the proceedings become invalid in the eyes of law, there and then, and there would not be any requirement to examine any further. If the case of the AO fails on the first step itself, we would not be required to look into the other subsequent aspects, as proceedings will become invalid in the eyes of law at the very inception.
6.6 In the present case, it was noticed by us that the case of the assessee is that there was no fresh tangible material in the possession of AO at the time of recording of impugned reasons. A perusal of the ^Reasons' recorded by the AO in this case reveals that at the time of recording of these 'Reasons' the AO had examined original assessment records only and no fresh material had come in the possession of the AO. In response to our specific query also, Ld DR could not point out any fresh material available with the AO at the time of reopening of the case of the assessee. Thus, assertion of the assessee that there was no fresh material with AO for reopening of this case, remained uncontroverted.
6.7 Under these facts and circumstances, let us now examine settled position of law on this issue. It has been held in various judgments coming from various courts that availability of fresh tangible material in the possession of AO at the time of recording of impugned reasons is a sine qua none, before the AO can record reasons for reopening of the case. We begin with the judgment of Hon'ble Supreme Court in the case of CIT vs. Kelvinator India Ltd. 320 ITR 561 (SC), laying down that for reopening of the assessment, the AO should have in its possession tangible material. The term tangible material has been understood and explained by various courts subsequently. There has been unanimity of the courts on this issue that in I.T.A. No.222 & 223/Lkw/2017 23 Assessment Year:2008-09 & 2009-10 absence of fresh material indicating escaped income, the AO cannot assume jurisdiction to reopen already concluded assessment.
6.8. Recently, Hon'ble Delhi High Court in the case of Pr. CIT vs Tupperware India Pvt. Ltd., in its order dt 10-8-15 (ITA no 415/2015 ) got an occasion to analyse latest position of law on this issue. After discussing many judgments on this issue, it was held that even in the case of original assessment order having been passed u/s 143(1), it is mandatory for the AO to have in its possession, fresh tangible material before reopening of the case.
6.9 In the case of Bombay Stock Exchange Ltd, (writ petition no.2468 dt 12.06.2014) (89 CCH 118), Hon'ble Bombay High Court observed as under:
"5. It is pertinent to note that Respondent No. 1 has not set out in the reasons which fact or other material was not disclosed by the Petitioner that led to income escaping assessment. In fact, on going through the reasons, we find that Respondent No. 1 has come to the conclusion/belief that income had escaped assessment on the basis of the material already before him and no new tangible material has been relied upon bv Respondent No. 1 to come the said conclusion/belief. This is clear from the use of the words "on perusal of the records it is noticed........", "further perusal of statement 2 enclosed with the computation of income shows......." and "it is further noticed......" in the impugned notice."

6.10. In the case of CIT vs. Orient Craft Ltd. 354 ITR 536, it was observed by Hon'ble Delhi High Court that in the said case, Reasons for reassessment disclosed that AO reached belief that there was escapement of income "on going through the return of income" filed by assessee after he accepted return u/s. 143(1) without scrutiny, and nothing more. In these facts, it was held by the Hon'ble High Court that it was nothing but review of earlier proceedings and abuse of power by AO. It was further held that since there was no whisper in reasons recorded, of any tangible ' material which came to possession of AO subsequent to issue of intimation, therefore, it was an I.T.A. No.222 & 223/Lkw/2017 24 Assessment Year:2008-09 & 2009-10 arbitrary exercise of power conferred u/s 147. Thus, reopening was held to be invalid on this ground itself.

6.11. In the case of Mohan Gupta (HUF) vs. CIT 366 ITR 115, same view has been followed by Hon'ble Delhi High Court. 6.12. Further, in the case of CIT vs. K. L. Arora in ITA 118/2014 dated 21-04-2014, Hon'ble Delhi High Court observed as under:

"This Court is of the opinion that no fault can be found with the Tribunal's order. It is well settled that in order to issue a valid reassessment notice, the AO has to be satisfied on the basis of tangible material or information subsequently available to him that the assessee had not made full and true disclosure which led to income escaping assessment at the stage when the original assessment was completed. Short of that a re- appreciation of the existing materials which really amounts to review is impermissible. The Tribunal, in the circumstances of this case was justified in concluding that re-assessment proceedings themselves were not in accordance with law and consequently dismissing the Revenue's appeal. No question of law arises for consideration.
6.13. In the case of CIT vs. Shri Atul Kumar Swami in ITA No. 112/2014 dated 18-03-2014 reported at 52 Taxmann.com 47, Hon'ble Delhi High Court observed as under:
".....Reopening of assessment is valid if it is based on tangible material to justify conclusion that there was escapement of income--In instant case note forming part of return clearly mentioned and described nature of the receipt under a non-compete agreement--Reasons for issuance of notice u/s 147 nowhere mentioned that revenue came up with any other fresh material warranting reopening of assessment--Mere conclusion of proceedings u/s 143(1) ipso facto does not bring invocation of powers for reopening assessment-- Reopening of assessment was unjustified--Revenue's appeal dismissed."

I.T.A. No.222 & 223/Lkw/2017 25 Assessment Year:2008-09 & 2009-10 6.14. Further reliance can be placed on the detailed judgment in the case of Madhukar Khosla vs. ACIT 367 ITR 165 (Delhi), wherein it has been held that the reopening is not permitted under the law unless it is based on fresh tangible material and that if The "reasons to believe? are not based on new, "tangible materials", the reopening amounts to an impermissible review. It has been further observed that:

"The foundation of the AO's jurisdiction and the raison d'etre of a reassessment notice are the "reasons to believe". Now this should have a relation or a link with an objective fact, in the form of information or facts external to the materials on the record- Such external facts or material constitute the driver, or the key which enables the authority to legitimately re-open the completed assessment In absence of this objective "trigger", the AO does not possess jurisdiction to reopen the assessment It is at the next stage that the question, whether the re- opening of assessment amounts to "review" or "change of opinion" arises. In other words, if there are no "reasons to believe" based on new, "tangible materials*, then the reopening amounts to an impermissible review. Here, there is nothing to show what triggered the issuance of notice of reassessment - no information or new facts which led the AO to believe that full disclosure had not been made (Kelvinator of India Ltd [(2010) 320 ITR 561 (SC)j and Orient Craft Ltd [(2003) 354 ITR 536 (Delhi)] followed. Usha International (2012) 348 JTR 485 (Del) (FB)] referred)"

6.15. In the case of CIT vs Jyoti Devi 218 CTR 264, Hon'ble Rajasthan High Court held that since Revenue could not point out any information or material which had subsequently come to the notice of the AO to enable him to form the requisite belief that any income liable to be assessed had escaped assessment, therefore, the initiation of reassessment proceedings was not valid.

6.16. Hon'ble Madras High Court in .the case of Bapalal & Co. Exports 289 ITR 37, held that in the absence of any new material, the AO is not empowered to reopen an assessment irrespective of the fact whether it was made under s. 143(1) or s. 143(3).

I.T.A. No.222 & 223/Lkw/2017 26 Assessment Year:2008-09 & 2009-10 6.17. Recently, Mumbai Bench of ITAT in the case HV Transmissions Ltd, in I.T.A No. 2230/Mum/2010 held that even though original assessment was made under s. 143(1) and not under s. 143(3), assessee having made full disclosure of its income, AO was not justified in reopening the assessment in the absence of any new material. Hon'ble Bench has relied upon third member judgment from Mumbai Bench of ITAT in the case Telco Dadajee Dhackjee Ltd vs DCIT (ITA No 4613/Mumbai/2013 dt 12-5-2010), in support of this view.

6.18. Similar view has been expressed by Hon'ble Delhi Bench of ITAT in the case of M/s Nexgen School of Business Vs. Deputy Commissioner of Income Tax, [ITA No. 56O9/DEL/201O] holding that the Assessing Officer was not justified to initiate the reopening proceedings in absence of any new information or material on record since the date of filling and processing of the return of income.

6.19. In the present case, it has already been discussed that admitted facts are that there was no fresh material coming into the possession of the AO, at the time of recording of the 'Reasons'. These facts have not been rebutted by Ld DR also. The -case law relied upon by Ld DR in the case of Dr. Amin's Pathology, supra is not applicable on the issue being decided here. The issue that in absence of any fresh material, whether AO can proceed to record Reasons, was not before Hon'ble High Court, therefore Hon'ble High court had decided the issue of Change of opinion in that case. In the case before us, as discussed above, we are not going into that issue. In our considered opinion, at this stage, we need not go into the other aspect i.e. whether there was change of opinion or not. This issue has been aptly clarified by Hon'ble High Court in the .case of Madhukar Khosla, (supra), wherein it has been held by their lordships that external facts or material constitute the driver, or the key which enables the AO to legitimately reopen the completed assessment and in absence of this objective "trigger", the AO does not possess jurisdiction to reopen the assessment. Further, most importantly, it was held by the Hon'ble High Court that it is at the next stage when the question, whether the reopening of assessment amounts to "review" or "change of opinion" arises. In other words, if there are no "new tangible materials", then there would be no I.T.A. No.222 & 223/Lkw/2017 27 Assessment Year:2008-09 & 2009-10 "reasons to believe", and consequently reopening would be an impermissible review. Under these circumstances there would not arise any need to go the next stage to examine the next question, i.e., whether there was "review" or "change of opinion". The condition with respect to availability of "new tangible material" is step anterior to the condition of no "change of opinion" or "review".

6.20 Thus, in view of judgments directly on the issue under consideration, as discussed in paras 6.7 to 6.18, above, reopening done by Ld. AO in the absence of fresh tangible material, is invalid and bad in law. Therefore, the initiation of reassessment proceedings was not valid. Thus, re-assessment order framed in pursuance to invalid reopening is illegal; the same is hereby quashed. Since assessment order has been quashed on jurisdictional ground itself, other grounds are not being adjudicated."

8. Keeping in view the facts and circumstances of the present case and the judicial precedents relied on by the assessee, we quash the assessment order passed by the Assessing Officer as it is void ab initio. Since the assessment order has been quashed on legal ground itself, the other grounds on merits have not been adjudicated and therefore, appeal filed by the assessee in I.T.A. No.222 is allowed.

9. Since we have disposed of both the appeals of the assessee therefore, both the stay applications filed by the assessee have become infructuous and accordingly stand dismissed.

10. In the result, both the appeals of the assessee are allowed and the Stay Applications are dismissed.

(Order pronounced in the open court on 23/03/2018) Sd/. Sd/.

(PARTHA SARATHI CHAUDHURY)                             ( T. S. KAPOOR )
       Judicial Member                               Accountant Member
Dated:23/03/2018
*Singh
                                          I.T.A. No.222 & 223/Lkw/2017
                                                                        28
                                   Assessment Year:2008-09 & 2009-10




Copy of the order forwarded to :
1.  The Appellant
2. The Respondent.
3.  Concerned CIT
4.  The CIT(A)
5.  D.R., I.T.A.T., Lucknow