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 13, Cited by 2]

Income Tax Appellate Tribunal - Jaipur

Smt. Vandana Jain, Jaipur vs Income Tax Officer, Ward-2-1, Jaipur on 8 May, 2018

                 vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
        IN THE INCOME TAX APPELLATE TRIBUNAL,
                 JAIPUR BENCHES, JAIPUR

Jh fot; iky jko] U;kf;d lnL; ,o Jh HkkxpUn] ys[kk lnL; lnL; ds le{k
 BEFORE: SHRI VIJAY PAL RAO, JM & SHRI BHAGCHAND, AM

              vk;dj vihy la-@ITA No. 915/JP/2017
              fu/kZkj.k o"kZ@Assessment Year: 2008-09
Smt. Vandana Jain                              cuke       The ITO
Prop. M/s. Vandana Jewellers                   Vs.        Ward- 2(1)
1847, Chobiyon Ka Chowk                                   Jaipur
Ghee Walo Ka Rasta, Jaipur
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: ACLPJ 2647 P
vihykFkhZ@Appellant                                izR;FkhZ@Respondent

       fu/kZkfjrh dh vksj ls@Assessee by: Shri P.C. Parwal, CA
         jktLo dh vksj ls@ Revenue by:Shri P.P. Meena, JCIT - DR

              lquokbZ dh rkjh[k@ Date of Hearing :        02/05/2018
              ?kks"k.kk dh rkjh[k@ Date of Pronouncement : 8 /05/2018

                               vkns'k@ ORDER

PER BHAGCHAND, AM

The assessee has filed an appeal against the order of the ld. CIT(A)-I, Jaipur dated 05-09-2017 for the Assessment Year 2008-09 raising therein following grounds of appeal.

''1. The ld. CIT(A) has erred on facts and in law in upholding the validity of the order passed by AO u/s 147 of the I.T. Act, 1961.

2. The ld. CIT(A) has erred on facts and in law in confirming the findings of the AO that second belated return filed on 17-11-2009 is an invalid return.'' ITA No.915/JP/2017 Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur 2.1 Apropos Ground No. 1 and 2 of the assessee, the facts as emerges from the order of the ld. CIT(A) are as under:-

''3.1.2. Determination
(i) The brief facts of the case are that in the instant case under consideration, the due date of filing of return of income for the year under consideration i.e. A.Y. 2008-09 was 31-07-2008, whereas the return of income was filed by the appellant on 26-02-2009 declaring total income at Rs. 1,10,460/- i.e. the said return was a belated return and filed u/s 139(4) of the Act. Subsequently, on 17-11-2009, the appellant has filed another return of income for the year under consideration declaring total income at Rs. 5,50,290/-.

The second return filed by the appellant was treated as an invalid return by the AO by observing that a belated return cannot be revised u/s 139(5) of the Act. During the appellate proceedings, it was contention of the appellant that there was no provision in the law which debarred an assessee from filing a second belated return and thus, the second return of income filed on 17-11-2009 is a valid belated return of income. In support of its contention, the appellant has relied upon the cases of N.C.E. (P) Ltd vs ACIT (supra) and ITO vs Smt. Shakuntala Gera (Supra).

(ii) I have duly considered the submissions of the appellant, assessment order and the material placed on record and I do not find any merit in the contention of the appellant. It may be mentioned that in the case of Vimalchand vs CIT [1985] 155 ITR 593 (Rajasthan), it was held by the Hon'ble High Court of Rajasthan that:-

''According to it, the assessment on the return filed under s. 139(4) should have been completed by March 31, 2 ITA No.915/JP/2017 Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur 1974, which admittedly was not done as the assessment order in the case of the firm was passed on October 10, 1974 and in the case of the partners on November 6, 1974. Thus the assessment order passed on October 10, 1974 and November 6, 1974, are a nullity in the eye of law and they are non est, for, no cognizance could be taken under s. 139(5) of the return that was filed under s. 139(4) of the Act.'' (emphasis supplied)
(iii) It may further be mentioned that the above findings were approved by the Hon'ble Apex Court in the case of Kumar Jagdish Chandra Sinha [1996] 86 Taxman 122 (SC), wherein it was held that:-
''According to sub-section (5) of section 139 any person having furnished a return under sub-section (1) or sub-section (2) may furnish a revised return at any time before the assessment is made if he discovers any omission or any wrong statement of the original return. The very fact that this right is given to a person who has filed a return under sub- section (1) or sub-section (2) of section139 means by necessary implication that such a right is denied to a person who files the return under section 139(4).'' (emphasis supplied) Therefore, in view of the above discussion, it is held that the AO was justified in treating the second belated return of income as an invalid return of income.
(iv) It may be mentioned that in the belated return of income filed on 26-02-2009, the appellant has not declared short term capital gain on sale of property whereas in the return of income filed on 17-11-2009, the appellant has declared short term capital gain on sale of property by considering the sale consideration at Rs. 5,90,129/-.It was the contention of the appellant that the AO has issued notice u/s 148 of the Act by assuming that no return of income declaring short term capital gains was filed as it filed the same on 17-

11-2009. This contention of the appellant is devoid of any merit as it has already been held that the second 3 ITA No.915/JP/2017 Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur belated return of income filed on 17-11-2009 is invalid return of income in the eyes of law and thus no cognizance could be given to it. It is, therefore, held that the AO has initiated proceedings u/s 147 of the Act in a lawful manner. Therefore, the assessment made by the AO do not suffer from any legal infirmity.

Therefore, both the grounds of appeal are hereby rejected.

4. In the result, the appeal is dismissed.'' 2.2 During the course of hearing, the ld.AR of the assessee prayed that the ld. CIT(A) has erred in upholding the validity of the order passed by the AO u/s 147 of the Act and also erred in confirming the findings of the AO that second belated related filed on 17-11-2009 is an invalid return. 2.3 On the other hand, the ld. DR supported the order of the ld. CIT(A).

2.4 We have heard the rival contentions and perused the materials available on record. The issue in this case is whether an income which is already declared in the belated return filed by the assessee can be subject to reassessment u/s 148. To appreciate the issue, it would be relevant to consider the following dates relevant to the issue:- 4 ITA No.915/JP/2017

Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur S. Particulars Date Income No. declared/assessed
1. Due date of filing of return 31.07.2008 -
2. Date of filing of return [u/s 139(4)] 26.02.2009 Rs.1,10,460/-
3. Date of filing of second belated 17.11.2009 Rs.5,50,290/-
return
4. Date of issue of notice u/s 148 26.03.2015 -
5. Date of order u/s 143(3)/148 31.12.2015 Rs.5,50,290/-

From the above facts and dates, it is noted that assessee in his second belated return filed on 17.11.2009 (PB 3-8) has declared income of Rs.5,50,290/-. The fact of filing this return was also intimated to ITO, Ward-2(1), Jaipur vide letter dated . 17.11.2009 (PB 12) in response to his letter dated 06.11.2009 (PB 11) and to ITO, Ward-1(1), Jaipur vide letter dated 25.01.2010 (PB 16) in response to his letter dated 12.01.2010 (PB 15). It is further noted that in the second belated return filed on 17.11.2009, the assessee has declared short term capital gain on sale of property by considering the sales consideration at Rs.5,90,129/- (being, ½ share of Rs.11,80,258/-) whereas the reasons for reopening of assessment u/s 148 (PB 9-10) is that capital gain income on sale of property of Rs.11,80,258/- has escaped assessment in as much as assessee has not filed the return for AY 2008-09. These facts shows that notice u/s 148 is issued without verification of records and therefore such notice is not valid in the eyes of law particularly when the income which is stated to 5 ITA No.915/JP/2017 Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur have escaped assessment has already been disclosed to the department by filing the return of income. It is pertinent to mention that notice u/s 148 can be issued only when AO has reason to believe that income has escaped assessment. An income can be said to have escaped assessment if it is not declared in the return filed before the AO. In the present case, the income which is stated to have escaped assessment has been declared by the assessee in the return of income filed on 17.11.2009. The return so filed is a valid belated return as such return u/s 139(4) can be furnished at any time before the expiry of one year from the end of the relevant AY or before the completion of assessment whichever is earlier. Thus, the time available for filing the belated return was upto 31.03.2010 whereas the return was filed on 17.11.2009. This is only a rectified return and not a revised return. The AO could have issued notice u/s 143(2) for scrutinising this return by 30.09.2010, i.e. within 6 months from the end of the FY in which return is filed. There is no provision in the law which debarred an assessee from filing a second belated return. In case of N.C.E. (P) Ltd. Vs. ACIT 65 ITD 214 (Kol.) (Trib.), it is held that though no revised return under s. 139(5) can be filed where original return was filed under s. 139(4) but in such a case, revised return so filed 6 ITA No.915/JP/2017 Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur may be treated as second return or latest return under s. 139(4). Thus, the return filed on 17.11.2009 is a valid belated return in which income from capital gain has been declared by the assessee. Therefore, an income which is already declared by the assessee in a valid return of income cannot be subject matter of reassessment u/s 147. In these circumstances, the notice issued u/s 148 is illegal and bad in law. In first appeal, the ld. CIT(A) has not accepted the contention of assessee for the reason that second belated return filed by the assessee is invalid return of income by relying on the decision of Hon'ble Supreme Court in case of Kumar Jagdish Chandra Sinha 220 ITR 67. In this case the Hon'ble Supreme Court with reference to the revised return and the rectified return has made the following observation at Page 75 of the order:-

"The High Court has drawn a distinction between a revised return and a rectified return. May be, there is a distinction. We are not concerned here with a rectified return but what was avowedly a revised return and which was in truth a new return."

Thus, the Hon'ble Supreme Court has only stated that a belated return u/s 139(4) cannot be revised. However, there is no embargo that a belated return cannot be rectified or a second belated return cannot be filed within the time available for filing the belated return. Similarly, the decision of Rajasthan High Court in case of Vimal Chand Vs. CIT 155 ITR 593 7 ITA No.915/JP/2017 Smt. Vandana Jain vs ITO, Ward- 2(1) ,Jaipur relied by CIT(A) is not relevant to decide the issue under consideration. Therefore, the second belated return, which is a rectified return cannot be held to be invalid and consequently, an income which is already declared in such return cannot be considered as an income escaping assessment so as to invoke the jurisdiction u/s 147. In view of the above deliberations, it is held that the order passed by the AO u/s 148/143(3) is illegal and therefore, the same is quashed. Thus the appeal of the assessee is allowed. 4.0 In the result, the appeal of the assessee is allowed.

Order pronounced in the open Court on 08-05-2018.

   Sd/-                                                 Sd/-
¼ fot; iky jko ½                                      ¼HkkxpUn½
(Vijay Pal Rao)                                      (Bhagchand)
U;kf;d lnL; /Judicial Member              ys[kk lnL;@Accountant Member

Tk;iqj@Jaipur
fnukad@Dated:-                  8/05/ 2018
*Mishra

vkns'k dh izfrfyfi vxzfs "kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Smt. Vandana Jain, Jaipur
2. izR;FkhZ@ The Respondent- The ITO, Ward- 2(1), Jaipur
3. vk;dj vk;qDr¼vihy½@ CIT(A).
4. vk;dj vk;qDr@ CIT,
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No.915/JP/2017) vkns'kkuqlkj@ By order, lgk;d iathdkj@ Assistant. Registrar 8