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 16, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Mirabelle International, New Delhi vs Department Of Income Tax on 8 August, 2016

                  IN THE INCOME TAX APPELLATE TRIBUNAL
                       DELHI BENCH "E", NEW DELHI
                 BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER
                                     AND
                   SHRI O.P. KANT, ACCOUNTANT MEMBER


                       ITA No. 2213/Del/2014
                           A.Y. : 2001-02
ACIT, CIRCLE-31(1),                    M/S MIRABELLE INTERNATIONAL
NEW DELHI                         VS. 13/14, WINDSOR MANSION,
ROOM NO. 1405, 15TH FLOOR,             JANPATH, NEW DELHI - 110 001
DR. SHYAMA PRASAD MUKHERJEE,           (PAN: AABFM1743P)
CIVIC CENTRE,
NEW DELHI

(APPELLANT)                                         (RESPONDENT)



        Department by                     :    Sh. Surender Pal. Sr. DR

            Assessee by                   :    None


                      Date of Hearing :        20-07-2016

                      Date of Order           : 08-08-2016



                                         ORDER

PER H.S. SIDHU : JM The Revenue has filed the present appeal against the impugned order dated 19/8/2013 passed by the Ld. Commissioner of Income Tax (Appeals-XXVI), New Delhi on the following grounds:-

1. The CIT(A) has erred in quashing the assessment proceedings u/s. 148 of the I.T. Act.

ITA NO. 2213/DEL/2014

2. The CIT(A) has erred in not appreciating that the assessee did not raise any objection about the legality of notice issued u/s. 148 of the I.T. Act during the assessment proceeding therefore, in view of the provisions of section 292BB of the I.T. Act he was precluded from raising such objection at the stage of appellate proceedings.

3. The appellant craves leave to add, alter or amend any / all of the grounds of appeal before or during the course of the hearing of the appeal.

2. The facts in brief are that the assessee firm is engaged in manufacturing and export of bed-spreads. The assessee filed its Return of income showing income of Rs.79,71,980/- after claiming deduction under section 80HHC. Originally, the assessment was completed u/s 143(3) of the Income Tax Act, 1961 (hereinafter referred as the Act) vide order dated 31.03.2003 at income of Rs.1,03,05,490/-, which later on was reopened u/s 147 read with section 148 in view of Taxation Laws (Amendment) Act 2005. According to Assessing Officer the assessee's turnover exceeded Rs.10.00 crores and it has not fulfilled the twin conditions of section 80HHC; and the deduction allowed earlier u/s 80HHC was restricted to Rs.1,42,15,280/-. Further, the interest receipt on FDRs was taxed under the head 'other sources' and consequentially the netting of interest was not allowed by the AO. The reassessment was completed on income of Rs,2,55,22,744/-. The quantum appeal was dismissed by 2 ITA NO. 2213/DEL/2014 the Ld. CIT(A) on 29.12.2009 against which, the assessee preferred appeal before the ITAT and the ITAT vide its order dated 25.03.2011 passed in ITA No. 695/DeI/2010, set aside the issue of reopening of the assessment and restored it back to the CIT(Appeals) for adjudication. Ld. CIT(A), vide his impugned order dated 30.1.2014 has held the reassessment as null and void and allowed the appeal of the Assessee.

3. Now the Revenue is aggrieved against the impugned order and filed the present appeal before the Tribunal.

4. In this case, Notice of hearing to the assessee was sent by the Registered AD post, in spite of the same, assessee, nor its authorized representative appeared to prosecute the matter in dispute, nor filed any application for adjournment. Keeping in view the facts and circumstances of the present case and the issue involved in the present Appeal, we are of the view that no useful purpose would be served to issue notice again and again to the assessee, therefore, we are deciding the present appeal exparte qua assessee, after hearing the Ld. DR and perusing the records.

5. At the time of hearing Ld. DR relied upon the order of the AO and reiterated the contentions raised by the Revenue in the grounds and requested that Appeal of the Revenue may be allowed.

6. We have heard the Ld. DR and perused and considered the relevant records available with us especially the impugned order passed by the Ld. CIT(A). We find that Ld. First Appellate Authority has elaborately 3 ITA NO. 2213/DEL/2014 discussed the issue in dispute by considering the submissions of the assessee and adjudicated the issue in dispute vide para nos. 5 to 6 at pages 7 to 10 in his impugned order. The said relevant paras of the impugned order are reproduced as under:-

5. Since the ITAT has not set aside the entire appellate order to be framed afresh de novo; therefore, I am confining only on four additional grounds taken before the ITAT, which have been directed to be decided by me. I have carefully considered the submission of the appellant and perused the assessment records. On careful consideration of above, submissions, contentions and material placed on record, I observe that admittedly, there was an order u/s. 143(3) during the original assessment proceedings for the year under consideration. In the case of CIT vs. SPL's Siddhartha Ltd. 345 ITR 223, the Hon'ble Jurisdictional High Court observed and held as under:-
6. It is relevant to point out that sub-section (1) and sub-section (2) of section 151 of the Act are two independent provisions. The definition of Joint Commissioner is contained in section 2(28C) and the definition of Commissioner given in section 2(16), which are as under:-
4
ITA NO. 2213/DEL/2014 "Joint Commissioner' means a person appointed to be a Joint Commissioner of Income-tax or an Additional Commissioner of Income tax under sub- section (1) of section 117. 'Commissioner' means a person appointed to be a Commissioner of Income-tax under sub-section (1) of section
117."

Section 116 of the Act also defines the income tax authorities as different authorities. Such different and distinct authorities have to exercise in accordance with law as per the powers given to them in specified circumstances. If powers conferred on a particular authority are arrogated by other authority without mandate of law, it will create chaos in the administration of law and hierarchy of administration will mean nothing. Satisfaction of one authority cannot be substituted by the satisfaction of "authority. It is trite that when a state requires, a thing to be done in a certain manner, it shall be done in that manner alone and the court would not expect its being done in some other manner. It was so held in the following decisions:

5

ITA NO. 2213/DEL/2014
(i) C.I. T. v. Naveen Khanna (dated November 18, 2009 in I. T. A. No. 21 of 2009 (Delhi);
(ii) "State of Bihar v. J. A. C. Saldanha, AIR 1980 SC 326; and
(iii) State of Gujarat vs Shantilal Mangaldas, AIR 1969 SC 634.

Thus, if authority is given expressly by affirmative words upon a defined the expression of that condition excludes the doing of the Act under other circumstances than those as defined. It is also principle of law that if a particular authority has been designated to record his/her satisfaction on any particular issue, then it is that authority alone who should apply his/her independent mind to record his/her satisfaction and further mandatory condition is that the satisfaction recorded should be "independent" and not "borrowed" or "dictated" satisfaction. Law in this regard is now well- settled. In Sheo Narain Jaiswal v IT0 (1989) 176 ITR 352 (Patna), it was held:

"Where the Assessing Officer does not himself exercise his jurisdiction u/e 147 but merely acts at the behest of any superior authority, it must be 6 ITA NO. 2213/DEL/2014 held that assumption of jurisdiction was. bad for non-satisfaction of the condition precedent. "

The apex court in the case of Anirudhsinhji Karanshinhji Jadeja vs. State of Gujarat (1995) 5 SCC 302 has held that if a statutory authority has been vested with jurisdiction, he has to exercise it according to its own discretion. If discretion is exercised under the direction or in compliance with some higher authorities instruction, then it will be a case of failure to exercise discretion altogether.

We are, therefore, of the opinion that the Tribunal has rightly decided the legal aspect, keeping in view well established principles of law laid down in a catena of judgments including that of the Supreme Court." 5.1 I have perused the assessment record and find merit in the Ld. AR's contention. In this case, the satisfaction for reopening the assessment after completion of original assessment u/s 143(3) has been obtained from the Additional Commissioner of Income tax in contravention to the provisions of section 151. The section 151 reads as under:

"151. Sanction for issue of notice. 7
ITA NO. 2213/DEL/2014 (1) In a case where an assessment under sub-section (3) of section 143 or section 147 has been made for the relevant assessment year/ no notice shall be issued under section 148 by an Assessing Officer/ who is below the rank of Assistant Commissioner or Deputy Commissioner/ unless the Joint Commissioner is satisfied on the reasons recorded by such Assessing Officer that it is a fit case for the issue of such notice:
Provided that/ after the expiry of four years from the end of the relevant assessment year/ no such notice shall be issued unless the Chief Commissioner or Commissioner is satisfied/ on the reasons recorded by the Assessing Officer aforesaid/ that it is a fit case for the issue of such notice.
(2) In a case other than a case falling under sub-section (1)/ no notice shall be issued under section 148 by an Assessing Officer/ who is below the rank of Joint Commissioner/ after the expiry of four years from the end of the relevant assessment year/ unless the Joint Commissioner is satisfied/ on the reasons recorded by such Assessing Officer/ that it is a fit case for the issue of such notice. "
8

ITA NO. 2213/DEL/2014 5.2 On similar factual matrix, the Hon'ble Delhi High Court in the case of CIT vs. SPL'S Siddartha Ltd., (supra) has upheld the cancellation of assessment. The head note in the said case reads as under:

"When a statute requires a thing to be done in a certain manner/ it shall be done in that manner alone and the court would not expect its being done in some other manner/ Section 116 of the Income-tax Act, 1961/ defines the income-tax authorities as different and distinct authorities. Such different and distinct authorities have to exercise their powers in accordance with law as per the powers given to them in specified circumstances. If a statutory authority has been vested with jurisdiction, he has to exercise it according to its own discretion. If discretion is exercised under the direction or in compliance with some higher authorities instruction, then it will be a case of failure to exercise discretion altogether.
Held, that under section 151 of the Act, it was only the Joint Commissioner or Additional Commissioner, who could grant the approval for 9 ITA NO. 2213/DEL/2014 issue of notice under section 148. The approval was not granted by the Joint Commissioner. Instead, it was taken from the Commissioner of Income-tax. This was not an irregularity curable under section 292B. The notice was not valid."

5.3 The case record did not dispute the fact that the approval of the Addl. CIT was not obtained.

Undisputedly, the original assessment was completed u/s 143(3) in the appellant's case for the relevant AY and also 4 years have passed from the end of the AY before issuance of notice u/s 148. However, the legal requirement of satisfaction/approval of the CIT was not obtained before Issuance of notice u/s 148. Therefore, after careful consideration of the facts and decision of jurisdictional High Court as mentioned above, the reopening is held invalid and is liable to be quashed. In view of the above discussion, I am of the considered view that the reassessment in pursuance of notice u/s 148 is not in accordance with the provisions of Income Tax Act and accordingly, the consequential reassessment is held to be null and void.

10

ITA NO. 2213/DEL/2014

6. In view of above, the other grounds are not being considered worth to be adjudicated here as now these are of academic importance only."

7. After going through the findings of the Ld. CIT(A), as aforesaid, we are of the view that in this case satisfaction for reopening the assessment after completion of original assessment u/s. 143(3) of the Act has been obtained from the Additional Commissioner of Income Tax in contravention to the provisions of section 151 of the Act. However, the original assessment was completed on 31.3.2003 u/s. 143(3) of the Act in assessee's case for the relevant AY and also 4 years have passed from the end of the AY before issuance of notice dated 28.3.2008 u/s. 148. Secondly, the legal requirement of satisfaction / approval of the CIT was not obtained before issuance of notice u/s. 148. Therefore, Ld. CIT(A) has rightly held the reopening as null and void by following the Hon'ble Delhi High Court decision in the case of CIT vs. SPL's Siddhartha Ltd. 345 ITR 223 wherein the Hon'ble High Court has upheld the cancellation of assessment. The heads note of the said case are reproduced as under:-

"When a statute requires a thing to be done in a certain manner/ it shall be done in that manner alone and the court would not expect its being done in some other manner/ Section 116 of the Income-tax Act, 1961/ defines the income-tax authorities as different and distinct authorities. 11
ITA NO. 2213/DEL/2014 Such different and distinct authorities have to exercise their powers in accordance with law as per the powers given to them in specified circumstances. If a statutory authority has been vested with jurisdiction, he has to exercise it according to its own discretion. If discretion is exercised under the direction or in compliance with some higher authorities instruction, then it will be a case of failure to exercise discretion altogether.
Held, that under section 151 of the Act, it was only the Joint Commissioner or Additional Commissioner, who could grant the approval for issue of notice under section 148. The approval was not granted by the Joint Commissioner. Instead, it was taken from the Commissioner of Income-tax. This was not an irregularity curable under section 292B. The notice was not valid."

7.1 In the background of the aforesaid discussions and respectfully following the precedent of the Hon'ble High Court of Delhi in the case of CIT vs. SPL's Siddartha ltd. (Supra), we are of the considered view that Ld. CIT(A) has passed a well reasoned order which does not need any interference on our part, hence, we uphold the finding of the Ld. CIT(A) in 12 ITA NO. 2213/DEL/2014 quashing the reassessment and dismiss the grounds raised by the Revenue.

8. In the result, the appeal of the Revenue is dismissed.

Order pronounced in the Open Court on 08/08/2016.

     Sd/-                                                     Sd/-


  [O.P. KANT]                                      [H.S. SIDHU]
 ACCOUNTANT MEMBER                              JUDICIAL MEMBER


Date 08/08/2016

"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 13