Income Tax Appellate Tribunal - Delhi
Sunil Satija, New Delhi vs Acit, Faridabad on 7 December, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH: 'G' NEW DELHI
BEFORE SHRI H. S. SIDHU, JUDICIAL MEMBER
AND
SHRI L.P. SAHU, ACCOUNTANT MEMBER
I.T.A. No.5748/Del/2014
Assessment Year: 2007-08
SUNIL SATIJA, Vs. ACIT, CENTRAL CIRCLE II,
1/2873, RAM NAGAR EXTN., FARIDABAD
LONI ROAD, SHAHDARA,
DELHI - 110 032
(PAN: ABMPS3651C)
(APPELLANT) (RESPONDENT)
Assessee by: Sh. R.S. Ahuja, CA
Revenue by: Sh. S.S. Rana, CIT(DR)
ORDER
PER H.S. SIDHU, JM
This appeal is filed by the Assessee against the Order dated 09.7.2014 passed by the Ld. CIT(A)(Central) relating to Assessment Year 2007-08 on the following grounds:-
(A) That on the facts and circumstances of the case the Ld. ITO & CIT(A) erred in:
1) Imposing penalty u/s. 271(1)(c) amounting to Rs. 2,36,000/-.
2) Levying penalty inspite of the fact that law applicable for imposing the penalty u/s.
271(1)(c) is the law in force at the time of filing of original return. The original return was filed on 11.11.2008 while the Finance Act (No. 2) of 2009 came in effect from 1.4.2009 passed in Lok Sabha on 27th July, 2009 and in Rajya Sabha 29th July, 2009 and assented on 19th August, 2009 with retrospective effect 1.6.2007.
3) Ignoring the fact that explanation 5A of Section 271(1) was inserted by the Finance Act, 2009, w.e.f. 1.6.2007 which is after the assessment year in question.
(B) The assessee craves leave to add, alter or amend the grounds of appeal at and before the hearing.
2. The brief facts of the case are that a search and seizure operation was conducted at the premises of the Bestech group on 07.02.2008. Assessee was also covered. In this case survey operations u/s. 133A(1) of the Income Tax Act, 1961 (hereinafter referred as the Act) were also conducted simultaneously in the premises of some of the members of the group. Assessment u/s. 153A(1)(b) of the Act was completed on a total income of Rs. 3,25,98,240/- on 17.7.2009, which happened to be the income returned u/s. 153A of the Act. Penalty proceedings were initiated culminating into levy of penalty of Rs.2,36,000/- @ the minimum rate of 100% vide order dated 19.03.2010 passed u/s. 271(1)(c) of the Act.
3. Against the above Penalty Order dated 19.3.2010 passed by the Assessing Officer, assessee appealed before the Ld. First Appellate Authority, who vide impugned order dated 09.7.2014 has dismissed the appeal of the assessee.
2
4. Against the impugned order of the Ld. CIT(A) dated 09.7.2014, assessee is in appeal before the Tribunal.
5. Before us, the Ld. Counsel of the assessee submitted that in another cases of group of Sh. Alok Bhandari, Sh. Rajendra Bhandari and M/s Bestech Hospitalities Pvt. Ltd., in identical circumstances the Tribunal has deleted the penalty under section 271(1)(c) of the Act. Accordingly, he submitted that issue in dispute is squarely covered in the favour of the assessee.
6. On the contrary, Ld. CIT(DR) relied on the order of the authorities below and submitted that the Explanation 5A to the section 271(1)(c) of the Act has been made effective retrospectively from 1.6.2007 and therefore assessee was liable for penalty under section 271(1)(c) of the Act.
7. We have heard the rival submissions and perused the relevant material on record. We find that in the case of Alok Bhandari in ITA No. 5747/Del/2014 for assessment year 2006-07 following grounds was taken before the Tribunal:-
"(A) That on the facts & circumstances of the case the learned ITO & the CIT(A) erred in:1) Imposing penalty u/s 271(1)© amounting to Rs.2,69,000/-
3
2) Levying penalty in spite of the fact that law applicable for imposing the penalty u/s. 271(1)(c) is the law in force at the time of filing of original return. The original return was filed on 03.03.2009 while the finance Act (No.2) of 2009 came in effect from 01.04.2009 passed in Lok Sabha on 27th July, 2009 and in Rajya Sabha 29th July 2009 and assented on 19th August, 2009 with retrospective effect 01.06.2007.
3) Ignoring the fact that explanation 5A of Section 1271(1) was inserted by the Finance Act 2009, w.e.f. 01.06.2007 which is after the assessment year in question."
8. We find that the grounds raised in the instant case are identical to the grounds raised in the case of Alok Bhandari (supra). Even in the instant case original return of income has been filed prior to the return filed in the case of Alok Bhandari (supra). In the said case the Tribunal has quashed the penalty under section 271(1)(c) of the Act and allowed the ground of the assessee. Relevant finding of the Tribunal is reproduced as under:
"5. I have heard the rival contentions and perused the facts of the case that once a return is filed pursuant to 4 notice under section153A, the same is treated as return filed under section 139 of the Act [refer clause
(a) of section 153(A)(91)]. Further, concealment/furnishing of inaccurate particulars of income/undisclosed income, has to be necessarily seen vis-a-vis return filed by the appellant, once, income itself is declared which is accepted as such under section 139 r.w.s. 153A of the Act, then, the question of there being concealment/furnishing of inaccurate particulars of income/undisclosed income, does not arise at all. In the present case, the entire undisclosed income has been offered for tax by the appellant in the return of income, which was subject matter of assessment before the Assessing Officer. The return filed by the appellant has been accepted as such by the learned Assessing Officer, without any variation. Therefore, in the absence of any undisclosed income being found in the assessment vis-a-vis the return filed, the issue of imposition of penalty does not arise. Thus the Assessing Officer is erred in imposing the penalty on the assessee. It is well established principle that law prevailing on the date of filing of return is applicable for imposition of penalty. In the 5 present case for the assessment year 2007-08, though the first two conditions i.e. (a) and (b) of explanation 5A to Section 271(1), are satisfied since the relevant previous year had ended prior to the date of search on 7th February, 2008 and the due date expired prior to the date of search. However, the third condition, i.e., the appellant has not filed return of income for the said previous year, is not satisfied inasmuch as for the previous year relevant to the assessment year 2007-
08, the appellant company has filed return of income under section 139(1) of the Act on 31.07.2007. In view of the aforesaid, deeming fiction enacted in the aforesaid Explanation 5A as on the statute on 03.03.2009, i.e., the date of filing in return of income under section 153 A of the Act, is not at all applicable to the facts of the appellant-company. Thus the Assessing Officer erred in imposing the penalty on the assessee.
5.1. The facts of the case in the present appeal in fact are that search and seizure operation under section 132 of the Act was carried out in the case of the appellant and its group concerns on 7th February, 2008. During the course of search statement of Sh. 6 Dharmendra Bhandari, was recorded under section 132(4) of the Act wherein undisclosed income of Rs.8,00,000/- was surrendered. Accordingly, based on the aforesaid disclosure made during the course of search and seizure operation, the appellant, in the return filed on 03.03.2009 pursuant to notice issued under section 153A of the Act declared income of Rs. 12,50,791/- including aforesaid additional income of Rs. 8,00,000/-: In the assessment completed by assessing officer vide order dated 17th July, 2009 assed under section 153C/153A of the Act, returned income filed by the assessee has been accepted as such. The learned assessing officer has levied penalty on the appellant u/s. 271(l)(c) of Income Tax Act, vide its order dated 19.03.2010.
5.2. There cannot be any dispute to the fact that once a return is filed pursuant to notice under section 153A, the same is treated as return filed under section 139 of the Act [refer clause (a) of section 153A(1)]. Further, concealment/ furnishing of inaccurate particulars of income/undisclosed income, has to be necessarily seen vis-a-vis return filed by the appellant Once, income it is declared which is accepted as such under 7 section 139 r.w.s. 153A of Act, then, the question of there being concealment/ furnishing of inaccurate particulars of income/undisclosed income, does not arise at all. In the present case, the entire undisclosed income has been offered for tax by the appellant- company in the return income, which was subject matter of assessment before assessing officer. The return filed by the appellant has been accepted as such by your assessing officer, without any variation. Therefore, in the absence of any undisclosed income being found in the assessment vis-a-vis the return filed, the issue of imposition of penalty does not, arise. 5.3 The reliance is placed on the following decision in this regard.
i) It has been held in the decision of the Delhi Bench of the Tribunal in the case of Prem Arora vs. DCIT in (2012) 78 DTR (Del)(Trib)91 wherein the Tribunal held that where returned income filed u/s. 153A is accepted by the assessing officer, there will be no concealment of income and consequently penalty u/s.271(l )(c) cannot be imposed.
8
ii) In CIT vs. SAS Pharmaceuticals (2011) 3351TR 259, Hon'ble Delhi High Court held -"It necessarily follows that concealment of particulars of income or furnishing of inaccurate particulars of income by the assessee has to be in the IT return filed by it. The assessee can furnish the particulars of income in his return and everything would depend upon the IT return filed by the assessee. The assessee can furnish the particulars of income in his return and everything would depend upon the IT return filed by assessee. This view gets supported by explanations 4 as well as 5 and 5A of Section
271. Obviously no penalty can be imposed unless the conditions stipulated in the said provisions are duly and unambiguously satisfied. Since the assessee was exposed during survey, may be, it would have not disclosed the income but for the said survey. However, there cannot be any penalty only on surmises, conjectures and possibilities. Section 271(1 )(c) has to be construed strictly. Unless it is found that there is actually a concealment or 9 non-disclosure of particulars of income, penalty cannot he imposed. There is no such concealment or non-disclosure as the assessee had made a complete disclosure in the IT return and offered the surrendered amount for the purposes of tax".
iii) In CIT v. T.M. Abdul Hazeez & CO. [2007J 293 ITR 384 (Mad.) in response to the notice under section 148, the appellant filed the return of income 18.03.2004, admitting a total income of Rs. 2,71,960 which included additional income offered amounting to Rs. 1,82,000 being the loan credits in the names of ten persons. The AO imposed the penalty on the appellant on the ground that the appellant had disclosed additional income for the assessment years in question and also failed to prove the genuineness loan credits. The Tribunal deleted the penalty holding that the penalty was leviable only on the basis of the assessment proceedings. The Madras High court affirmed the order of the 'Tribunal.
10
iv) In CIT vs Shyamlal M. Soni : 276 ITR 156, the issue before the High Court was: "Whether on the facts and circumstances of the case and in the law the Tribunal was justified in holding that no penalty under section 271(1 )(c) of the Act could be levied for assessment years 1985-86, 1986- 87 and 1987-88 even though the revised returns were filed offering the additional income after search and in response to notice under section 148 of the Act issued by the Department?"
The Court answered the above question in the affirmative. The Court held that no penalty uls 271(1 )(c) of the Act could be levied where the revised return had been accepted and assessed at the hands of the appellant although the revised returns had been fled after a search under section 132 of the Act and after a notice had been under section 148 of the Act.
v) Rajiv Garg 175 Taxman 184 (P&H) in the return filed in pursuance to notice under section 148 of the Act the appellant revised its claim one instead of offering for tax the amount of capital gain, he offered the entire sale proceeds as income. Such additional income offered was assessed to tax. Therefore, the finally assessed income was the same as income declared by the appellant in the return filed in response to the notice issued under section 148 of the Act.
The Court, while affirming the order of the Tribunal deleting penalty, observed that 11 undeniably the notice, under section 148 of the Act was issued on 21-3-2003 and the appellant filed its return on 30-4-2003. The CTT(A) has recorded a finding that the enquiries conducted by the DDTT (bn.), Gurgaon regarding the nature of transaction, sale and purchase of shares carried out through the broker Shri S.S. Mehta enabled the Assessing Officer to hold the capital gain as bogus. The information from investigation wing that sale was bogus was not communicated to appellant when notice under s. 148 was issued. The return filed 'under section 148 was not filed after 'detection'. The return of income so filed was voluntary and had offered the additional income to buy peace of mind and to avoid litigation.
In the aforesaid facts the Court held that during the course of assessment; the aforesaid explanation given by the appellant was neither rejected nor it was held to be mala fide. Further, the assessing authority had failed to take any objection that the declaration of income made by the appellant in his revised return and in his explanation were not bona fide. Therefore, in view of the aforesaid finding, the Court held that the Tribunal was justified in upholding the order of the Commissioner of Income tax (Appeals), whereby the penalty imposed under section 271(l)(c) of the Act by the Assessing Officer was ordered to be deleted."
12 5.4 Furthermore, levy of penalty has to be as per law applicable on the date of filing of the return and admittedly on 03.03.2009 when the return of income for assessment year 2006- 07 was filed by the appellant, the unamended provisions of Explanation 5A to section 271 (1 )(c) of the Act were on the statute. The question whether there was concealment of income and/or furnishing inaccurate particulars thereof by the appellant in the return of income filed on the said date has to be seen vis-a-vis, law as applicable on that date. In that view of the matter, the amended provision of Explanation 5 A made applicable w.e.f from 1.6.2007 cannot be pressed into service. In view of the aforesaid, the pre-substituted provisions of Explanation 5A to Section 271 would, therefore, apply in the present case of the appellant- company for the year under consideration, even though the said Explanation stands substituted retrospectively by the subsequent Finance Act. 5.5 Even otherwise, it is further submitted that presumption raised by the Explanations to section 271(1) are rebuttable and does not, ispo 13 facto, result in automatic imposition of penalty. In the present case, the fact that the entire 'undisclosed income' was declared by the appellant in the statement recorded during search and the same was also disclosed in the return filed pursuant to notice issued under section 153A, clearly goes to show the bona fides of the appellant, not warranting imposition of penalty under section 271 (l)(c) of the Act.
6. In the aforesaid circumstances, penalty levied u/s.271(l)(c) is directed to be quashed. Thus, all the grounds of the assessee are allowed.
7. We also note that in the case of Nukula Ramakrishna, Eluru V/s DCIT in ITA No. 189 to 192/ Vizag/2014, the Tribunal has held that that the amendment in Explanation 5A to Sec 271(1)(c) made effective by Finance Act, 2009 with retrospective effect from 01.06.2007 cannot be made applicable to assessee's case because both original return and the revised return u/s 153A of the Act have been filed before the amended provisions were brought into the statute (which received assent of President on 13.8.2009)."
14
9. In view of the above, we find that since the facts and circumstances of the instant case are identical to the case cited by the assessee, respectfully following the decision of the Tribunal in the case Alok Bhandari (Supra), we cancel the penalty under section 271(1)(c) of the Act by allowing the appeal of the assessee.
10. In the result, appeal of the assessee is allowed.
Order pronounced in the open court on 07/12/2017.
Sd/- Sd/-
[L.P. SAHU] [H.S. SIDHU]
ACCOUNTANT MEMBER JUDICIAL MEMBER
Date 07/12/2017
"SRBHATNAGAR"
Copy forwarded to: -
1. Appellant -
2. Respondent -
3. CIT
4. CIT (A)
5. DR, ITAT
TRUE COPY
By Order,
Assistant Registrar, ITAT, Delhi Benches 15 16