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 8, Cited by 2]

Patna High Court

M/S D.N.Singh vs The Commissioner Of Income Tax on 5 March, 2009

Equivalent citations: AIRONLINE 2009 PAT 1

Author: Chandramauli Kr.Prasad

Bench: Ravi Ranjan, Chandramauli Kr.Prasad

           MIScellaneous. APPEAL No.214 OF 2002

    Against the order dated 10.01.2002 passed by
    Income Tax Appellate Tribunal, Patna Bench, Patna
    by the Bench presided over by the Accountant
    Member   and     Judicial   Member  in   ITA   No.
    240/Pat/2001 for the assessment year 1995-96
    reversing the order passed by CIT (A)-II,Patna in
    ITA Bi, 166/PAT/A-II/99-2000 dated 18.12.2000;
    M/S D.N.SINGH,SON OF SRIRAJA RAM SINGH,SUNIL
    BHAWAN,PUNAICHAK, P.S. SACHIVALAYA DISTRICT-PATNA
                                     ------APPELLANT

                                 Versus

    1. THE COMMISSIONER OF INCOME TAX,CENTRAL    PATNA.
    2.THE    ASSISTANT    COMMISSIONER    OF     INCOME-
    TAX,CENTRAL CIRCLE-4,PATNA-------RESPONDENTS

    For THE Appellant:- Mr. Vikash Jain, Advocate
    For the Revenue:- Mrs. Archana Sinha,Junior
                      Standing Counsel
                             P R E S E N T

HON'BLE THE ACTING CHIEF JUSTICE THE HON'BLE MR. JUSTICE DR. RAVI RANJAN Prasad,ACJ:- Assessee-appellant aggrieved by the order dated 11.01.2002 passed by the Income Tax Appellate Tribunal, Patna Bench, Patna in ITA No. 240/Pat/2001 has preferred this appeal under Section 260A of the Income Tax Act.

By order dated 11.10.2006 the appeal has been admitted on the following substantial questions of law:-

1. "Whether on the facts and in the circumstances of the appellant's case confirmation of addition u/s 69A amounting to Rs.1,04,71,720 is legal and valid? 2
2. Whether the addition amounting to Rs.1,04,71,720 could at all be sustained in absence of condition precedent for invoking Section 69A of the I.T.Act?
3. Whether the Tribunal is justified in sustaining the addition of Rs.1,04,71,720 u/s 69A on account of short supply of bitumen in the hands of the appellant who is merely a transporter of the goods?"
Facts necessary for the decision of the present appeal are that the assessee which derives income from carriage contract for the assessment year 1996-97, filed return on 31.10.1996 disclosing total income of Rs.5,76,133/-. The case was selected for scrutiny and notices as contemplated under Section 143(2) and Section 142(1) of the Income Tax Act,hereinafter referred to as the Act, WASissued. After hearing the assessee the Assessing Officer added a sum of Rs.1,04,72,720.30 to its income being the value of bitumen short supplied by the assessee to the various divisions of Road Construction Department of the Government of Bihar. Aggrieved by the same, the assessee preferred appeal before the Commissioner(Appeals) who by order dated 18.12.2000 deleted the addition aforesaid, which led the revenue to prefer appeal before the Patna Bench of the Income Tax Tribunal, hereinafter referred to as the Tribunal. It was contended 3 before the Tribunal that deleting the addition of Rs.1,04,71,720/- towards value of bitumen short supplied is incorrect.
Assessee filed cross-objection supporting the order of the Commissioner (Appeals) and also claiming that sustaining certain disallowances were not justified. The Tribunal on appraisal of the opinion did not accept the plea of the assessee that it had delivered the bitumen. The Tribunal referred to the claims of non-delivery by all Executive Engineers before the Assessing Officer in which they have specifically pleaded that in pursuance of the order the bitumen was lifted from Oil Companies but not supplied. In this connection the observation of the Tribunal reads as follows:-
"In pursuance of the said show- cause notice, the assessee filed photocopies of delivery challans, claiming that it had made full delivery to the respective divisions. While adjudicating the appeal In ITA No.358(Patna)2000 decided on 11.012002, we had an opportunity to appreciate the facts in this regard. We formed an opinion that the photocopies of the delivery challan were false and fabricated. We further came to the conclusion that the admission made by various junior engineers, was clarified and the explanation made by them was that bitumen supplied was short and the delivery was not in consonance with the orders, on the strength of which the goods 4 were lifted from the various companies located at Haldia. Here in this case too the assessee no where disputes the quantity of the goods lifted by it from various companies at Haldia. It has not been disputed that bitumen weighing 10000.77 I.T. was lifted by it from Haldia. Its claim that full supply was made stands demolished when photocopies of delivery challans were found to be false and fabricated. All Executive Engineers asserted that delivery to the tune of 8206.2 MT of bitumen was made to their respective divisions. They had confirmed non-delivery to the tune of 2090.40 MT by the assessee. In such a situation the Act was justified in adding a sum of Rs.1,04,71.720 to the income of the assessee under the provisions of Section 69A of the Act."

Mr. Vikash Jain, appearing on behalf of the appellant-assessee submits that there is no finding that assessee was the owner of the bitumen who had right to dispose of the same, hence it cannot be held to be owner thereof so as to attract the provision of Section 69A of the Act. He also points out that there is no finding that the bitumen was sold by the assessee and on that account also the value of the bitumen cannot be added as income. In support of the submission, reliance has been placed on a decision of the Supreme Court in the case of R.B.Jodha Mal Kuthiala Vs. Commissioner of Income-Tax, Punjab 5 (82 ITR 570),in which the Supreme Court held as follows:

"Those observations have to be understood in the context in which they were made. Therein, their Lordships were considering whether the right of an evacuee in respect of the property left by him in the country from which he migrated was property right for the purpose of article 19(1) (f) of the Constitution. No one denies that an evacuee from Pakistan has a residual right in the property that he left in Pakistan. But the real is, can that right be considered as ownership within the meaning of Section 9 of the Act. As mentioned earlier that Section seeks to bring to tax income of the property in the hands of the owner. Hence, the focus of that Section is on the receipt of the income. The word "owner" has different meanings in different contexts. Under certain circumstances a lessee may be considered as the owner of the property leased to him. In Stroud's Judicial rd Dictionary, 3 edition, various meanings of the word" owner" are given. It is not necessary for our present purpose to examine that the word "owner" means in different contexts. The meaning that we give to the word "owner" in section 9 must not be such as to make that provision capable of being made an instrument of oppression. It must be in consonance with the principles underlying the Act." Mrs. Archna Sinha, however, appearing on behalf of the revenue submits that the word "owner" has different meaning in different contexts and in the present case the assessee having lifted the bitumen for supply to the Road Construction Department but having not supplied that, it shall 6 be assumed that it has utilized the same and therefore it is the owner of the bitumen.

Having appreciated the rival submission, I do not find any substance in the submission of Mr. Jain and authority relied on, is clearly distinguishable.

In my opinion, for determining the person liable to pay tax one has to find out the person who receives the income and in case that income is not received for somebody else, it shall be its income. The word "owner" has different meaning in different contexts and when a transporter of goods sells the goods and receives money for that, not on behalf of the real owner, it becomes the owner for the purpose of tax. In the present case the assessee is in the business of carriers contract and in that capacity lifted the bitumen to be supplied to the Road Construction Department but having not supplied to the owner, in my opinion shall be liable to pay tax on the value of the bitumen so lifted and not delivered.

Referring to the decision of the Supreme Court in the case of R.B.Jodha Mal Kuthiala (Supra), same is clearly distinguishable. In the said case itself, the Supreme Court has observed 7 that for determining the person liable to pay tax,the test laid down by the Court was to find out the person entitled to that income. Here on fact the Tribunal has found that the bitumen lifted but not supplied to the Road Construction Department and in that view of the matter, I am of the opinion that the assessee shall be liable to pay tax. Relevant portion of the judgment of the Supreme Court reads as follows:

" For determining the person liable to pay tax, the test laid down by the court was to find out the person entitled to that income. An attempt was made by Mr. Kahajan to distinguish this case on the ground that under the corresponding English statute the liability to tax in respect of income from property is not laid on the owner of the property. It is true that Section 82 of the English Income Tax Act, 1952, is worded differently. But the principles underlying the two statutes are identical. This is clear from the various provisions in that Act.
To put the record straight, Mr. Jain has also placed reliance on a judgment of the Bombay High Court in the case of Commissioner of Income Tax Vs. Amratlal Chunilal Shah ( 1984) 40 CTR (BOB)
387),in support of the contention that assessee is not the owner thereof. In the said case it has been observed as follows:-
8
"The Tribunal has come to a conclusion that the assessee was not the owner of the gold but was only a carrier. The Tribunal has found that the financial condition of the assessee was poor and that his income for the previous assessment year was determined only at Rs.4,000/-. The Tribunal has also relied upon the following facts as disclosed in the complaint before the Chief Presidency Magistrate, Bombay, namely that there were other persons who had accompanied the assessee at the time when he was carrying the gold in question. The assessee did not at the sight of the bogus customer approach the taxi in which the customer was sitting. Some other person negotiated with the customer first, and then led the assessee to the taxi. No other person, however, was prosecuted. The Tribunal accepted the explanation given by the assessee that he was induced on a payment of Rs.50 to carry a bag containing gold upto a taxi which was standing on kalbadevi Road. The Tribunal has, therefore, on the basis of these facts came to the conclusion that the assessee was a small person with insufficient means and that he was not the owner of the gold in question. The Tribunal, has, therefore, come to the conclusion that the addition of Rs.65,000/- made by the ITO under Section 69A of the IT Act, 1961 was not justified."

This judgment in no way supports the contention of the assessee. In the aforesaid case on facts, the High Court found that the Tribunal on the basis of the materials rightly held that the assessee was not the owner of the goods in 9 question. Here on facts, the Tribunal has found that the assessee is the owner of the property and I have concurred with that finding and hence the judgment relied on in no way supports the assessee's case.

Mr. Jain, then contends that other valuable articles in Section 69A of the Act would not include bitumen. According to him, the expression "other valuable article" must take colour from the preceding words of that section. He points out that for application of section 69A of the Act, bitumen should have nexus with bullion, jewellery or other valuable article and admittedly it is not being so, income derived from it cannot be said to be unexplained income.

Section 69 A of the Act which is relevant for the purpose reads as follows:-

"69A. Where in any financial year the assessee is found to be the owner of any bullion, jewellery or valuable article is not recorded in the books of account, if any, maintained by him for any source of income, and the assessee offers no explanation about the nature and source of acquisition of the money, bullion, jewellery or other valuable article, or the explanation offered by him is not, in the opinion of the (Assessing) Officer, satisfactory, the money and the value of the bullion,jewellery or other valuable article may be deemed to be income of the assessee for such financial year." 10

From a plain reading of the aforesaid provision, it is evident that when the assessee offers no explanation about the nature and source of acquisition of the money, bullion, jewellery Or other valuable articles its value would be deemed income of the assessee. Valuable article is a separate item in Section 69A of the Act and it cannot be said that those valuable article should be in the nature of bullion and jewellery. In my opinion,any article which has value will come under the expression "valuable article"

mentioned in Section 69A of the Act and the value of such article can be deemed to be the income of the assessee in case the assessee fails to offer explanation or the explanation offered is not satisfactory.
Mr. Jain, then submits that sine qua non for application of Section 69 A of the Act is failure to offer explanation by the assessee of the valuable article and in the present case, the assessee having offered the explanation, the provision of Section 69A of the Act is not attracted. In my opinion, an explanation offered, if not accepted, is no explanation in law and not 11 only this, the legislature while enacting Section 69 A of the Act has clarified that in case the explanation offered is not satisfactory, the value of the valuable article shall be deemed to be the income of the assessee. As such, this submission has no merit and it is rejected.
Mr. Jain, lastly submits that under Section 69A of the Act the value of the valuable article is deemed to be the income of the assessee but in the present case the cost of the bitumen and not the value thereof has been added as income. It is not the case of the assessee that it has sold the bitumen at a lower price than its cost and in that view of the matter its cost was rightly considered as the value of the bitumen.
From the discussion aforesaid, I am of the opinion that confirmation of addition under Section 69A of the Act amounting to Rs.1, 04,71,720/- is legal and valid. The first substantial question of law is answered in the affirmative, against the assessee and in favour of the revenue.
I am further of the opinion that condition precedent for invoking Section 69A of the Act 12 existed and the addition amounting to Rs.1,04,71,720/- is fit to be sustained. Second Substantial question of law is thus also answered in the affirmative, against the assessee and in favour of the revenue.
In the facts of the present case, I am further of the opinion that the assessee is the owner of the bitumen within the meaning of Section 69A of the Act and the Tribunal was right in sustaining the addition. The third substantial question of law thus, is also answered in the affirmative, against the assessee and in favour of the revenue.
In the result, the appeal stands dismissed but without any order as to costs.
(Chandramauli Kr.Prasad,ACJ) Dr.Ravi Ranjan,J:
(Dr.Ravi Ranjan,J) Patna High Court Dated th of March,2009 A.Kumar/NAFR 13 C.A v.on 21.11.2008 Misc. Appeal No. 214 of 2002 Heard By:
Hon'ble the Acting Chief Justice & Hon'ble Mr. Justice Dr.Ravi Ranjan Before :
Hon'ble Mr. Justice Dr. Ravi Ranjan (For kind Perusal) (Chandramauli Kr.Prasad,ACJ) A.Kumar