Gujarat High Court
K.M. Bhatia (Quarry) vs Commissioner Of Income-Tax on 4 March, 1991
JUDGMENT R.K. Abichandani, J.
1. The assessee-registered firm had originally filed a return of income for the assessment year 1971-72 in October 15 1971, declaring a total income of Rs. 1,01,917. Therefore, on March 11, 1974, the assessee filed a revised return declaring a total income of Rs. 1,58,917, the difference being an identical item of Rs. 57,000 which was debited twice firstly by debiting the value of 14,250 tonnes of salt stated to have been washed away due to rain and again by showing less closing stock on account of reduction at 10% (14,250 tonnes) on account of rain wash. The assessee was doing the activity of collecting, lifting and transporting of salt from Charkala Salt Works on behalf of Tata Chemicals, Mithapur. In its books of account, the assessee had, while determining the gross profit, debited the sum of Rs. 57,000 as value of 14,250 tonnes of salt at rate of Rs. 4 per tonne. During the said year, the opening stock of salt was 57,646 tonnes and the assessee has produced 91,132 tonnes making a total of 1,48,778 tonnes. Out of that figure, the assessee reduced 10%, that is, 14,250 tonnes. The assessee had actually transported 39,660 tonnes of salt to Tata Chemicals, Mithapur. It had thus shown the closing stock at 94,868 tonnes which if deducted of 10% due to rain wash was not shown, should have been 1,90,118 tonnes. The assessee had thus claimed adjustment of Rs. 57,000 not only by determining the closing stock but also as a separate item in the trading account. It appears that the Income-tax Officer had written a letter dated February 4, 1974, to the assessee enquiring as to the basis on which 10% adjustment for rain wash was claimed and pointing out that the assessee had received an amount of Rs. 17,194 from Tata Chemicals for rain wash in the year and since that amount was allowed by Tata Chemicals as rain wash, the assessee should not have claimed the amount of Rs. 57,000. It appears that, for the earlier assessment year 1970-71, in the appeal which was before the Appellate Assistant Commissioner, though the excess rain wash was not the subject-matter of the appeal, counsel for the assessee brought to the notice of the Appellate Assistant Commissioner on March 2, 1974, that, in that year also, Rs. 32,764 was transferred from the trading account to the reserve account on account of rain wash and that there was again a deduction made in the closing stock. Admittedly, the Appellate Assistant Commissioner had accepted the request on behalf of the assessee to add the amount in its income without issuing any enhancement notice or initiating any other proceedings against the assessee. For the year under consideration, that is, 1971-72, the assessee filed a revised return on March 11, 1974, adding the amount of Rs. 57,000 to its income and the Income-tax Officer added Rs. 57,000 after getting the revised return on account of "double deduction of rain wash as per revised return" and initiated penalty proceedings under section 271(1)(c) of the Income-tax Act, 1961, (hereinafter referred to as "the said Act"), for double deduction of rain wash and also similar proceedings for the other items of "Matikam" and "Truck Bhada" account. For the subsequent year 1972-73 also, the assessee had filed a revised return and added back Rs. 53,572 which was debited to salt account twice in the original return. The inspecting Assistant Commissioner had, in that case, imposed a penalty of Rs. 55,000. For the said assessment year 1972-73, it was found by the Tribunal that the first return was for Rs. 1,54,485 while the income worked out to Rs. 1,92,473 and thus, prima facie, the Explanation to section 271(1)(c) of the said Act was not attracted. The Tribunal found that, since the Explanation to section 271(1)(c) of the Act was not considered by the Inspecting Assistant Commissioner it could not be brought into the picture before the Tribunal and hence the onus was on the Revenue to establish that the assessee concealed the particulars of income or furnished inaccurate particulars. The Tribunal, in terms, found that the Department had not done anything to show that the assessee's case that the rain wash allowance was claimed twice on account of the mistake on the part of the assessee was not correct. The Tribunal, therefore deleted the penalty of Rs. 55,000 imposed for the assessment year 1972-73. For the year in question, that is, 1971-72, in respect of the item of Rs. 57,000, the Inspecting Assistant Commissioner as also the Tribunal heavily relied upon the letter dated February 4, 1974, written by the Income-tax Officer to the assessee which suggested an addition of Rs. 57,000 on different grounds as observed by the Inspecting Assistant Commissioner and which, though it did not directly refer to the double claim of rain wash, brought out that the claim of the assessee of Rs. 57,000 for the rain wash was not properly made, as observed by the Tribunal. The Inspecting Assistant Commissioner had found that the revised return was prompted by investigation which was started by the Income-tax Officer regarding the rain wash allowance. He found that assessee had furnished inaccurate particulars of income even in single claim of 10% of reduction due to rain wash as the actual loss due to rain wash was much less as reflected in the books of account of Tata Chemicals. The Inspecting Assistant Commissioner found that since the Explanation to section 271(1)(c) was attracted, it was for the assessee to establish that the difference between the income finally determined and the income shown in the return submitted by the assessee after adjustments for expenses, etc., disallowed was not due to concealment of income. The Inspecting Assistant Commissioner, therefore, imposed a penalty of Rs. 1,00,000 for the assessment year 1971-72. The Tribunal found that assessee had filed a return of income which was less than 80% of the income assessed and hence the Explanation to section 271(1)(c) of the Act was rightly attracted. The Tribunal held that though the Income-tax Officer had allowed 10% deduction due to rain wash, the matter was open for enquiry before the Income-tax Officer and the subsequent conduct of the assessee of filing the revised return did not take it out of mischief of section 271(1)(c) of the Act. The Tribunal observed that, except stating that there was a mistake committed by the accountant, nothing was shown by the assessee to that end and it was difficult to believe that such a substantial understatement of income would go unnoticed by a businessman. The Tribunal, while holding that the assessee had not discharged the onus under the Explanation to section 271(1)(c), observed that the penalty was attracted in respect of the double deduction for rain wash which had not been allowed. The Tribunal, however, reduced the penalty of Rs. 1,00,000 to Rs. 60,000 for the assessment year 1971-72.
2. In the aforesaid background, the tribunal has referred to us the following questions under section 256(2) of the said Act :
"1. Whether the finding of the Tribunal that filing of the revised return adding thereto Rs. 57,000 on account of double deduction claimed for rain wash was not voluntary is against clear evidence on record and is not arrived at by considering the relevant facts and ignoring the relevant material on record and is reasonable ?
2. Whether the Tribunal is correct in law in confirming the penalty to the extent of Rs. 60,000 for the assessment year 1971-72, the year under reference, especially when similar penalty imposed for the assessment year 1972-73 was cancelled ?"
3. It was contended on behalf of the assessee by learned counsel, Mr. K. C. Patel, that there was an apparent incongruity in the decision of the Tribunal in not accepting the explanation given by the assessee for the year 1971-72 while the same explanation of the mistake having been committed by the accountant was not doubted in deciding the matter for the assessment year 1972-73. He submitted that, even for the earlier year, that is, 1970-71, the assessee had at appellate stage requested the Appellate Assistant Commissioner to add amount of Rs. 32,764 for that year even though the deduction due to rain wash was not an issue involved in that appeal. He submitted that the conduct of the assessee in requesting the Appellate Assistant Commissioner in appeal to add the said amount was bona fide and voluntary and since a similar mistake was committed in respect of the subsequent years, the assessee but simply relied upon the letter dated February 4, 1974, even though that letter did not refer to the aspect to double deduction. He submitted that, in the books of account, in the trading account, the entry was shown while the other deductions reflected in the statement of accounts due to mistake of the accountant as pointed out in the letter dated February 28, 1974, of the assessee's chartered accountant. Mr. Patel also argued that though the Income-tax Officer has stated that, by putting a double claim for rain wash, the assessee was guilty of furnishing inaccurate particulars of its income while initiating proceedings under section 271(1)(c) of the Act. The Inspecting Assistant Commissioner had laid emphasis on the assessee having claimed 10% for rain wash on the ground that such claim did not tally with actual figures in the accounts of Tata chemicals ignoring by the Tribunal. He also argued that though the explanations was specifically referred to in respect of the other two items for which notice under section 271(1)(c) was issued in the same order, the Income-tax Officer did not refer to the explanation in respect of the item in issue thereby leading the assessee into a belief that its explanation would stand accepted unless controverted in which case it ought to have been brought to his notice so that it could have led further evidence in the matter.
4. Learned counsel, Mr. B. J. Shelat, appearing for the Revenue, on the other hand, contended that, in the instant case, the Explanation to section 271(1)(c) of the said Act was squarely attracted and except the bare assertion of the assessee that is was due to the accountant's mistake that the double claim came to be made, the assessee had not adduced any evidence in its support. He contended that the finding of the Tribunal that the revised return was not voluntarily filed and that it was difficult to believe the case of the assessee that there was a mistake on the part of the accountant was a finding of fact and that this court should not interfere with these findings. He submitted that the assessee had not discharged the onus of proof cast on it under the Explanation to section 271(1)(c) and, therefore, the penalty was rightly levied.
5. Admittedly, the assessee had filed revised returns on March 19, 1974, in respect of the assessment year 1971-72 under section 139(5) of the said Act which, as applicable in the revalent year, read as under :
"139. (5) If any person having furnished a return under sub-section (1) or sub-section (2), discovers any omission or any wrong statement therein, he may furnish a revised return at any time before the assessment is made."
6. On a plain reading of the provisions of sub-section (5) of section 139, it is clear that, after having furnished the return, if the assessee finds out any omission or wrong statement in his return or such wrong statement comes to his knowledge for the first time after the filing of the return, he may furnish a revised return at any time before the assessment is made. Therefore, deliberate omissions and false and fraudulent statements fall outside the purview of sub-section (5) of section 139. This is why it has been consistently held by the courts that mere filing of revised returns will not absolve a person from penal liability under section 271(1)(c) and it has not been disputed before us that the original return can be made the basis for the applicability of section 271(1)(c) as also its Explanation which, for the relevant year, read as under :
"271. (1) If the Income-tax Officer or the Appellate Assistant Commissioner in the course of any proceedings under this Act, is satisfied that any person...
(c) has concealed the particulars of his income or furnished inaccurate particulars of such income, he may direct that such person shall pay by way of penalty - ...
Explanation. - Where the total income returned by any person is less than eighty per cent of the total income (hereinafter in the Explanation referred to as the correct income) as assessed under section 143 or section 144 or section 147 (reduced by the expenditure incurred bona fide by him for the purpose of making or earning any income included in the total income but which has been disallowed as a deduction), such person shall, unless he proves that the failure to return the correct income did not arise from any fraud or any gross or wilful neglect on his part, be deemed to have concealed the particulars of his income or furnished inaccurate particulars of such income for the purposes of clause (c) of this sub-section."
7. It will be seen that the proceedings under section 271(1)(c) of the Act can be initiated if the Income-tax Officer or the Appellate Assistant Commissioner is satisfied that any person has concealed the particulars of income or furnished inaccurate particulars of income. As can be seen from the order of the Income-tax Officer, he had initiated proceedings under the said provision on the ground that the assessee was guilty of furnishing inaccurate particulars of income and not on the ground that there was concealment of income. Admittedly, the Income-tax Officer had ultimately accepted the claim of the assessee in respect of the 10% deduction due to rain wash though earlier in his letter dated February 4, 1974, the Income-tax Officer had questioned the assessee as to the basis on which he was claiming 10% deduction on account of rain wash. In this context, we may refer to the decision of this High Court in CIT v. Lakhdir Lalji [1972] 85 ITR 77, in which it was held that, where the penalty proceedings were commenced against the assessee on the footing of concealment of particulars of income, but the final conclusion was based on a different footing, namely, of furnishing inaccurate particulars, it could not be said that the assessee was given a reasonable opportunity of being heard before imposing the order of penalty. It was held that the very basis of the penalty proceedings against the assessee initiated by the Income-tax Officer disappeared in such a case. The High Court upheld the conclusion of the Tribunal that the Inspecting Assistant Commissioner had no jurisdiction to impose penalty under section 271(1)(c) for concealment of income. In the instant case, the Tribunal appears to have overlooked the fact that the Inspecting Assistant Commissioner had based his reasoning on the footing that the actual loss due to rain wash was less than 10% as was claimed by the assessee. The Tribunal also did not notice that the approach of the Inspecting Assistant Commissioner that it was for the assessee to establish that there was no concealment of income was not warranted because the ground which was mentioned by the Income-tax Officer while initiating the proceedings was that the assessee was guilty of furnishing inaccurate particulars and not that he was guilty of concealment of income. The Tribunal, therefore, in our opinion, erred in upholding the order of the Inspecting Assistant Commissioner, which proceeded on the reasoning not warranted by the settled legal position as reflected in CIT v. Lakhdhir Lalji [1972] 85 ITR 77 (Guj). The Explanation to section 271(1)(c) of the Act came to be considered by this court in Addl. CIT v. Chandravilas Hotel [1987] 165 ITR 300 and, after reviewing the decisions of other High Courts, this court observed that it was clear that the Explanation created a legal fiction if the condition for its applicability was satisfied. As observed by this court in its earlier decision in CIT v. S. P. Bhatt [1974] 97 ITR 440, since the condition contemplated was merely a matter of arithmetical calculation, the income-tax authority was required to take the total income returned by the assessee and the total income as assessed by the Revenue and if the former was less than 80% of the latter, the condition for the applicability for the Explanation was satisfied and, in such a case, the assessee was deemed to have concealed the particulars of his income or furnished inaccurate particulars thereof within the meaning of section 271(1)(c) of the Act. The Explanation raised a legal fiction and the assessee was brought straightway within the ambit of the said provision. This legal fiction of the Explanation could, however, be displaced if the assessee proved that the failure to return the correct income, that is the total income assessed, did not arise out of any fraud or gross or wilful neglect on his part. In CIT v. Mussadilal Ram Bharose [1987] 165 ITR 14, the Supreme Court, while considering the provisions of section 271(1)(c), observed that the burden cast upon the assessee was not discharged by any fantastic explanation nor was it the law that any and every explanation by the assessee must be accepted. It was held that the conclusion of the Tribunal on the relevant and sufficient material about the onus having been discharged by the assessee was a conclusion of fact. The Supreme Court held that the presumption arising under the Explanation was a rule of evidence and was not conclusive but was rebuttable. In the instant case, since the original return which was filed by the assessee showed income less than 80% of the income which was ultimately assessed by the Revenue authority, the Explanation was rightly held to have been attracted in its case and it was undoubtedly for the assessee to discharge the liability by showing that its failure to return the correct income did not arise from any fraud or any gross or wilful neglect on its part. The assessee can, by leading positive evidence, prove that the failure to return the correct income did not arise from any fraud or any gross or wilful neglect on his part or may prove it from the material which is already on record. If the material on record is sufficient and points to its innocence, the burden cast on it by the Explanation will stand discharged. The material on record would include the conduct of the assessee as reflected from the record and all the relevant factors which may have a bearing on the question whether he had conducted himself fraudulently or by any gross or wilful neglect. If the material on record made the explanation of the assessee plausible or if, in other words, on the basis of preponderance of probabilities, it was reasonably possible to accept the explanation, then the burden will stand discharged. The said Explanation to section 271(1)(c) indicates a rule of evidence and the authority which imposes penalty is competent to invoke the Explanation in reaching the final conclusion on the question of concealment. It, therefore, follows that merely because the Explanation has not been specifically referred to at the time when the proceedings were initiated, there would be no legal bar against invoking the Explanation during the course of the proceedings. In the instant case, the original return showed income less than 80% of the income ultimately assessed and, therefore, the Explanation stood attracted and it cannot be said that, because the Income-tax Officer, while initiating the proceedings, did not specifically refer to the Explanation, as he had done in respect of two other items while issuing the notice under section 271(1)(c), it cannot be invoked against the assessee. In other words, the Income-tax Officer had no choice to invoke or not to invoke the Explanation because it stood automatically attracted in view of the fact that the original return showed income less than 80% of the income ultimately assessed.
8. The Tribunal as also the Inspecting Assistant Commissioner have proceeded on the footing that the assessee got alerted in view of the letter dated February 4, 1974, written by the Income-tax Officer and, therefore, the revised returns which were filed by it were not filed voluntarily. By the letter dated February 4, 1974, by the Income-tax Officer had called upon the assessee to state the basis for working out deduction due to rain wash at 10%. It was also pointed out therein that Tata Chemicals had allowed credit for rain wash to the tune of Rs. 17,194 for the said year and, therefore, the assessee need not claim any amount for the rain wash. For these reasons, the assessee was informed that the Income-tax Officer intended to disallow the deduction due to rain wash of Rs. 57,000 and he invited the assessee to file its objections to the proposed action. We have carefully gone through the letter and we do not find any indication therein that the Income-tax Officer had detected the deduction made once in the trading account and the other in the statement of accounts by the assessee. The assessee had filed its reply to this letter which was ultimately accepted and the claim of Rs. 57,000 was allowed. In other words, the basis of 10% for claiming deduction was accepted by the Income-tax Officer. It is, therefore, difficult to infer from this letter that the assessee got alerted as regards the double deduction claimed by it because of this letter. In fact, this letter indicated that the Income-tax Officer was altogether on a different aspect of the matter and if the assessee wanted to do so, it could have still attempted to take the advantage of double deduction which was not at all discovered the Income-tax Officer. It, therefore, appears to us that the assessee had filed the revised returns voluntarily. The conclusion arrived at by the Tribunal that the revised returns filed by the assessee was a forced return due to the letter dated February, 1974, is a conclusion which cannot be reasonably arrived at in view of the contents of the said letter which in no way indicate that the Income-tax Officer had the aspect of double deduction even remotely in his mind. The finding of the Tribunal is, therefore, not at all warranted by the evidence on record and is based on an erroneous interference from the said letter of the Income-tax Officer.
9. There is one more important aspect of the matter which clearly shows that the Tribunal adopted an inconsistent and incongruous stand for upholding the penalty in respect of the year 1971-72. Admittedly, the assessee had for the year 1970-71 voluntarily requested the Appellate Assistant Commissioner to add a sum of Rs. 32,000 to its income which was claimed due to the said mistake of double deduction even though there was no appeal as regards the item of the claim for rain wash. Admittedly, while adding that amount to the income, the appellate authority did not find any case for issuing notice under section 271(1)(c) for the year 1970-71. The Tribunal accepted the explanation of the assessee as regards the revised return filed for the year 1972-73 on the item of double deduction claimed for the washing away of salt due to rain. The Tribunal found that the Department had not shown anything by which the explanation given by the assessee that the double claim had been made due to the mistake of the accountant would be doubted. Thus, though the same explanation which was given by the assessee, namely, mistake of the accounts clerk, which it may be noticed was put forth at the earliest point of time in the letter dated February 28, 1974, written on behalf of the assessee to the Income-tax Officer was accepted by the Tribunal for the year 1972-73 and had also found favour with the appellate authority for the year 1970-71, since he had not issued any notice under section 271(1)(c) of the Act, an inconsistent approach has been adopted by the Tribunal in rejecting that explanation for the year 1971-72. If the explanation is accepted for the previous year and the subsequent year, then there is no valid reason why it should have been rejected for the year 1971-72 merely on the ground that the burden of proof was on the assessee. If the explanation is true and acceptable for the preceding and the succeeding years, it cannot be said that the same explanation is not true for the year 1971-72. We, therefore, find that the Tribunal had adopted an erroneous approach in rejecting the same explanation, namely, the mistake of the accountant for the year 1971-72 when it accepted the same for the subsequent year and when it had material on record to show that it must have been accepted for the earlier year 1970-71 by the Appellate Assistant Commissioner who added the amount of Rs. 32,000 at the instance of the assessee for the double claim due to rain wash and did not initiate any proceedings under section 271(1)(c) of the said Act. We, therefore, hold that the Tribunal has committed an error in rejecting the explanation given by the assessee. The Tribunal has not taken into account the above relevant evidence and the conduct of the assessee and has reached findings which are not warranted by the evidence on record. The findings of the Tribunal are such that it cannot be reasonably arrived at on the basis of the evidence on record and the attendant circumstances. We, therefore, hold that the Tribunal committed an error in upholding the penalty imposed on the assessee.
10. For the above reasons, we answer question No. 1 in favour of the assessee and against the Revenue as under :
The finding of the Tribunal that the filing of the revised return adding thereto Rs. 57,000 on account of double deduction claim for rain wash is not voluntary is against the clear evidence on record, unreasonable and not arrived at by considering the relevant facts of the case and is given ignoring the relevant material on record.
Question No. 2 is answered in the negative and against the Revenue.
11. The reference stands disposed of accordingly with no order as to costs.