Gujarat High Court
Krishna Metal Industries vs H.M. Algotar on 17 February, 1997
Equivalent citations: [1997]225ITR853(GUJ)
JUDGMENT R.K. Abichandani, J.
1. The petitioner-assessee has challenged the notices dated March 15, 1996, and April 18, 1996, at annexure "A" issued under 148 of the Income-tax Act, 1961, in respect of the assessment year 1989-90, on the ground that they are illegal and without jurisdiction being beyond the period of limitation prescribed by the Act.
2. In respect of the assessment year 1989-90, the Income-tax Officer had assessed the petitioner by his order dated March 16, 1990, made under 143(3) of the Act and allowed deduction of Rs. 1,31,800 under 32AB of the Act, stating in the order that it was being allowed as per the audit report in Part III. The impugned notices at annexure "A" were issued on March 15, 1996, and April 18, 1996, for the assessment years 1988-89 and 1989-90, respectively, under 148 of the said Act. No reasons were however communicated in the notice or along with it. Therefore, one of the grievances made by the petitioner was about the reasons on the basis of which the notices were issued. The respondent in his affidavit-in-reply filed in this petition has placed on record the reasons which prompted the issuance of the said notices. It is recorded therein that in the return of income filed by the assessee on October 26, 1989, a total income of Rs. 4,28,716 was declared and that the assessment was finalised, at the total income of Rs. 4,34,852 under 143(3) of the Act. It is then recorded that on perusal of the statement of income filed along with the return of income it was noticed that a deduction of Rs. 1,31,800 was claimed by the assessee under 32AB, which was allowed by the Income-tax Officer. It is then stated that on perusal of the audit report, Part III, it was noticed that the assessee had deposited Rs. 1,00,000 with the IDBI in Account No. 695. Therefore, so far as that amount is concerned, there is no dispute that the amount was deposited as per the scheme, so as to make it permissible for deduction in accordance with the provisions of 32AB.
3. The Assistant Commissioner of Income-tax has further stated in the reasons that he has recorded, that during the year relevant to the assessment year 1989-90, the assessee had withdrawn the investment reserve of Rs. 1.10,931 for purchase of new machinery but he had purchased machinery worth Rs. 31,800. Therefore, the balance of Rs. 79,131 was required to be verified and if need be, the same was required to be taxed. It was also stated that the purchase of new machinery for Rs. 31,800 would not qualify for deduction under 32AB, and, therefore, that amount was allowed in excess under 32AB of the Act, since the purchase was made out of the reserve fund.
4. There is no dispute about the fact that in the assessment order the deduction in respect of Rs. 1,31,800 was allowed by the Income-tax Officer under 32AB as per the audit report in Part III. Therefore, the particulars of audit report filed by the assessee were before the Income-tax Officer when he made the assessment order under 143(3) of the Act. Both the sides have referred to a copy of the audit report which was the subject-matter of the said assessment. In the balance-sheet, there is a reference to investment allowance having been utilised to the tune of Rs. 1,10,931. The amount of Rs. 31,800 said to have been utilised for purchase of machinery is separately stated while claiming deductions under 32AB. There is no indication that new machinery was purchased from the amount of investment allowance of Rs. 1,10,931 which is shown to have been utilised.
5. The proviso to 147 lays down that where an assessment under sub- (3) of 143 or 147 has been made for the relevant assessment year, no action shall be taken under 147 after the expiry of four years from the end of the relevant assessment year, unless any income chargeable to tax has escaped assessment for such assessment year by reason of the failure on the part of the assessee to make a return under 139 or in response to a notice issued under 142(1) or 148 or to disclose fully and truly all material facts necessary for his assessment for that assessment year. The impugned notice does not state that the assessee had not disclosed fully and truly all material facts necessary for his assessment for the relevant assessment year. The concerned officer has not recorded any satisfaction to that effect which was a precondition to the exercise of his jurisdiction for reopening the assessment, as the period of four years ended on March 31, 1994, and thereafter it was not open to the said authority to initiate action unless the case fell within the terms of the proviso. From the impugned notices that have been issued it appears that the primary facts were disclosed, but the concerned authority has resorted to inferences that the balance amount of Rs. 79,131 from the total amount of Rs. 1,10,931 was not utilised for the purpose for which it was withdrawn and further that the machinery worth Rs. 31,800 was purchased out of the amount of Rs. 1,10,931. According to us, this enquiry could have been made on the basis of the material already disclosed before the Income-tax Officer while making the assessment under 143(3) of the Act. It is a settled legal position as held by the Supreme Court in Calcutta Discount Co. Ltd. v. ITO [1961] 41 ITR 191, that from the primary facts in his possession, whether on disclosure by the assessee or discovered by him on the basis of the facts disclosed, or otherwise, the assessing authority had to draw inferences as regards certain other facts; and ultimately from the primary facts and the further facts inferred therefrom, the authority had to draw appropriate legal inferences, to ascertain on a correct interpretation of the taxing enactment the proper tax to be levied. If there were in fact some reasonable grounds for the Income-tax Officer to believe that there had been any non-disclosure as regards any primary fact which could have a material bearing on the question of underassessment that would be sufficient to give jurisdiction to the Income-tax Officer to issue the notices for opening the case. The Supreme Court held that the duty of the assessee does not extend beyond the full and truthful disclosure of all primary facts and once they before the assessing authority, he requires no further assistance by way of disclosure. It is for the assessing authority to decide what inferences of facts can be reasonably drawn and what legal inferences have ultimately to be drawn. Applying the ratio of this decision to the facts of the present case, we are satisfied that there was no ground on the basis of which the authority could have arrived at the conclusion that there was a non-disclosure of material facts. There are no reasons disclosed which could warrant the exercise of the powers under 147 of the Act after a lapse of four years, from the end of the relevant assessment year.
6. We may also refer to the decision of the Supreme Court in Parashuram Pottery Works Co Ltd. v. ITO [1977] 106 ITR 1 in which the Supreme Court following the principles laid down in its earlier decision in Calcutta Discount Co. Ltd. v. ITO [1961] 41 ITR 191 observed that any remissness on the part of the assessing authority can only be at the cost of the national exchequer and that there must be a point of finality in all legal proceedings, so that stale issues are not reactivated beyond a particular stage and the controversies are set at rest.
7. Under the above circumstances, we are of the view that the impugned notices could not have been issued after the period of four years from the end of the relevant assessment year had lapsed since the conditions for exercise of the power beyond four years contemplated by the proviso to 147 did not exist. The impugned notices are, therefore, quashed as being illegal and without jurisdiction. Rule is made absolute accordingly, with no order as to costs.