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 7, Cited by 134]

Supreme Court of India

Commissioner Of Income Tax, Calcutta vs Burlop Dealers Ltd on 21 January, 1971

Equivalent citations: 1971 AIR 1635, 1971 SCR (3) 410, AIR 1971 SUPREME COURT 1635, 1971 TAX. L. R. 949

Author: J.C. Shah

Bench: J.C. Shah, K.S. Hegde, A.N. Grover

           PETITIONER:
COMMISSIONER OF INCOME TAX, CALCUTTA

	Vs.

RESPONDENT:
BURLOP DEALERS LTD.

DATE OF JUDGMENT21/01/1971

BENCH:
SHAH, J.C. (CJ)
BENCH:
SHAH, J.C. (CJ)
HEGDE, K.S.
GROVER, A.N.

CITATION:
 1971 AIR 1635		  1971 SCR  (3) 410
 CITATOR INFO :
 R	    1973 SC 989	 (14)
 RF	    1975 SC1268	 (4)
 F	    1979 SC1450	 (4)


ACT:
Income-tax  Act,  1922,	 s. 34(1) (a) -Scope  of  Assessee
disclosing  primary facts necessary for	 assessment-Duty  of
Income-tax Officer to draw necessary inferences.



HEADNOTE:
 For  the  assessment year 1949-50 the assessee	 submitted  a
 profit	 and  loss  account disclosing a  certain  amount  as
 profit	 in  a joint venture and claimed that  half  of	 this
 profit	 was  paid to R under a partnership  agreement.	  The
 Income-tax  Officer  accepted the return and  included	 only
 half  of  the profit in the joint venture in  computing  the
 assessee's  total income.  In the next assessment  year  the
 assessee  filed  a return accompanied by a profit  and	 loss
 account and claimed that it had transferred half the  profit
 to   R	 as  his  share.   But	the  Income-tax	 Officer   on
 examination of the transactions brought the entire amount of
 profit	 in  the  joint	 venture to  tax,  holding  that  the
 partnership  agreement	 was got up a devise  to  reduce  the
 profits  received  from the joint venture.  This  order  was
 confirmed  by the Tribunal and the High  Court.   Meanwhile,
 the  Income-tax Officer issued a notice under s. 34  of  the
 Income-tax  Act,  1922	 to reopen  the	 assessment  for  the
 assessment year 1949-50 and to assess the amount allowed  in
 that  assessment  as paid to R. The Income-tax	 Officer  re-
 assessed the income under s. 34(1) (a) and added that amount
 to  the  income returned by the assessee in  the  assessment
 year	1949-50.    The	 Appellate   Assistant	 Commissioner
 confirmed  that order but the Tribunal reversed.   The	 High
 Court,	 on  reference, answered in favour of  the  assessee.
 Dismissing the appeal by the Revenue,
 HELD  : Under s. 34(1) (a,), if the assessee  has  disclosed
 primary  facts	 relevant to the assessment, he is  under  no
 obligation  to	 instruct the Income-tax  Officer  about  the
 inference which the Income-tax Officer may raise 'from-these
 facts.	 The terms of the Explanation to S. 34(1) also do not
 impose	 a more onerous obligation.  Mere production  of  the
 books of account or other evidence from which material facts
 could	with  due diligence, have been	discovered  does  not
 necessarily  amount to disclosure within the meaning  of  s.
 34(1); but where on the evidence and the materials  produced
 the Income-tax Officer could have reached a conclusion other
 than  the  one which he has reached, a proceeding  under  s.
 34(1) (a) will not lie merely on the ground that the Income-
 tax  Officer  has  raised an inference which  he  may	later
 regard as erroneous.
 The assessee had disclosed his books of account and evidence
 from which material facts could be discovered.	 It was	 'for
 the Income-tax Officer to raise the necessary inference  and
 if he did not do so the income which has escaped  assessment
 cannot be brought to tax under s. 34(1) (a). [413 C]
 Calcutta Discount Co. Ltd. v. Income-tax Officer,  Companies
 District 1, Calcutta & Anr. 41 I.T.R. 191, 200, referred to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 649 of 1967.

411

Appeal by special leave from the order dated May 4, 1966 of the Calcutta High Court in Income-tax Reference No. 114 of 1965.

Jagadish Swarup, Solicitor-General, Ram Panjwani, R. N. Sachthey and B. D. Sharma, for the appellant. C. K. Daphtary, B. P. Maheshwari and K. R. Khaitan, for the respondent.

The Judgment of the Court was delivered by Shah, C.J. Burlop Dealers Ltd.-hereinafter referred to as 'the assessee-is a limited company. For the assessment year 1949-50 the assessee submitted a profit and loss account disclosing in the relevant year of account Rs. 1,75,875/- as profit in a joint venture from H. Manory Ltd. and claimed that Rs. 87,937/- being half the profit earned from H. Manory Ltd. was paid to Ratiram Tansukhrai under a partnership agreement. The assessee stated that on June 5, 1948, it 'had entered into an agreement with-H. Manory Ltd. to do business in plywood chests and in consideration of financing the business the assessee was to receive 50% of the profits of the business. The assessee claimed that it had entered into an agreement on October 7, 1948, with Ratiram Tansukhrai for financing the transactions of H. Manory Ltd. in the joint venture, and had agreed to pay to Ratiram Tansukhrai 50% of the profit earned by it from the business with H. Manory Ltd.

The Income-tax Officer accepted the return filed by the assessee and included in computing the total income for the assessment year 1949-50 Rs. 87,937/- only as the profit earned on the joint venture with H. Manory Ltd. In the assessment year 195051 the assessee field a return also accompanied by a profit and loss account disclosing a total profit of Rs. 1,62,155/in the relevant account ear received from H. Manory Ltd., and claimed that it had transferred Rs. 81,077/- to the account of Ratiram Tansukhrai as his share. The Income-tax Officer on examination of the transactions brought the entire amount of Rs. 1,62,155/- to tax holding that the alleged agreement of October 1948 between the assessee and Ratiram Tansukhrai had merely been "got up as a device to reduce the profits, received from H. Manory Ltd.". This order was confirmed by the Appellate Assistant Commissioner and by the Income-tax Appellate Tribunal. The Tribunal then stated a case under s. 66(1) of the Income-tax Act to the High Court of Calcutta. The High Court agreed with the view of the Tribunal and answered the question against the assessee.

412

In the meanwhile on May 13, 1955, the Income-tax Officer issued a notice under s. 34 to the assessee for the assessment year 1949-50 to re-open the assessment and to assess the amount of Rs. 87,937/- allowed in the assessment of income-tax as paid to Ratiram Tansukhrai. The assessee filed a return which did not include the amount paid to Ratiram Tansukhrai. The Income-tax Officer re-assessed the income under s. 34(1) (a) and added Rs. 87,937/- to the income returned by the assessee in the assessment year 1949-

50. The Appellate Assistant Commissioner held that the Income-tax Officer was entitled to take action under s. 34(1) (a) of the Income-tax Act 1922 after the ,amendment in 1948, and to re-open the assessment if income had been under-assessed owing to the failure cf the assessee to disclose fully and truly all material facts necessary for the assessment. He confirmed the order observing that the assessee had misled the Income-tax Officer into believing that there was a genuine arrangement with Ratiram Tansukhrai and had stated in the profit and loss account that the amount paid to Ratiram Tansukhrai was the share of the latter in the partnership, whereas no much share was payable to Ratiram Tansukhrai.

In appeal against the order of the Appellate Assistant Com- missioner the Income-tax Appellate Tribunal held that the assessee had produced all the relevant accounts and documents necessary for completing the assessment, and the assessee was under no obligation to inform the Income-tax Officer about the true nature of the transactions. The tribunal on that view reversed the order of the Appellate Assistant Commissioner and directed that the amount of Rs. 87,937/- be excluded from the total income of the assessee for the year 1949-50.

An application under s. 66(1) of the Indian Income-tax Act for stating a case to the High Court was rejected by the Tribunal. A petition to the High Court of Calcutta under s. 66(2) for ,directing the Tribunal to submit a statement of the case was also ,rejected. The Commissioner has appealed to this Court.

Section 34(1) of the Indian Income-tax Act, 1922, as it stood in the assessment year 1949-50 provided:

"If-----
(a) the Income-tax Officer has reason to elieve that by reason of the omission or failure on the part of an assessee to make a return of income under section 22 for any year or to disclose fully and truly all material facts necessary for his assessment for that year, income, profits or gains 413 chargeable to income-tax have escaped assessement for that year, or have been under-assessed.
(b) notwithstanding that there has. been no omission or failure as mentioned in clause (a) on the part of the assessee, the income-tax Officer has in consequence of information in his possession reason to believe that income, profits or gains chargeable to Income-tax have escaped assessment for any year, or have been under-assessed.

he may in cases falling under clause (a) at any time within eight years and in cases falling under clause (b) at any time within four years of the end of that year, serve on the assessee, a notice containing all or any of the requirements which may be included in a notice under sub- section(2) of section 22, and may proceed to assess or re- assess such income, profits or gains"

The Income-tax Officer had in consequence of information in his possession that the agreement with Ratiram Tansukhrai was a sham transaction reason to believe, that income chargeable to tax had escaped assessment. Such a case would appropriately fall under s. 34(1)(b). But the period prescribed for serving a notice under s. 34(1) (b) had elapsed. Under s. 34 (1 )(a) the Income-tax Officer had authority to serve a notice when he had reason to believe that by reason of omission or failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment for the year, income chargeable to tax had escaped assessment. As observed by this Court in Calcutta Discount Co. Ltd. v. Income-tax Officer, Companies District 1, Calcutta and another(1).
"The words used are "omission or failure to disclose fully and truly all material facts necessary for his assessment for that year". It postulates a duty on every assessee to disclose fully and truly all material facts necessary for his assessment. What facts 'are material and necessary for assessment will differ from case to case. In every assessment proceeding, the assessing authority will, for the purpose of computing or determining the proper tax due from an assessee, require to know all the facts which help him in coming to the correct conclusion. From the primary facts (1) 41 1,T.R. 191, 200.
414

in his possession whether on disclosure by the assessee, or discovered by him on the basis of the facts disclose, or otherwise, the assessing authority has to draw inferences as regards certain other facts; and ultimately, from the primary facts and the further facts inferred from them, the authority has to draw the proper legal inferences, and ascertain on a correct interpretation of the taxing enactment, the proper tax leviable".

We are of the view that under S. 34(1) (a) if the assessee has disclosed primary facts relevant to the assessment, he is under no ,obligation to instruct the Income-tax Officer about the inference which the Income-tax Officer may raise from those facts. The terms of the Explanation to s. 34(1) also do not impose a more onerous obligation. Mere production of the books of account or other evidence from which material facts could with due diligence have been discovered does not necessarily amount to disclosure within the meaning of S. 34(1), but where on the evidence and the materials produced the Income-tax Officer could 'have reached a conclusion other than one which he has reached, a proceeding under s. 34(1) (a) will not lie merely on the ground that the Income-tax Officer has raised an inference which he may later regard as erroneous.

The assessee had disclosed his books of account and evidence from which material facts could be discovered : it was under

no obligation to inform the Income-tax Officer about the possible inferences which may be raised against him. It was for the Income-tax Officer to raise such an inference and if he did not do so the income which has escaped assessment cannot be brought to lay under section 34(1) (a). The appeal fails and is dismissed with costs.
 K.B.N.						       Appeal
 dismissed.
 415