Gujarat High Court
Asstt. Commissioner Of Income Tax vs Ge India Industrial Pvt on 18 July, 2013
Bench: M.R. Shah, Sonia Gokani
ASSTT. COMMISSIONER OF INCOME TAX....Petitioner(s)V/SGE INDIA INDUSTRIAL PVT LTD....Respondent(s) C/SCA/6851/2013 CAV JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION NO. 6851 of 2013 For Approval and Signature:
HONOURABLE MR.JUSTICE M.R. SHAH Sd/-
and HONOURABLE MS JUSTICE SONIA GOKANI Sd/-
=============================================
1.
Whether Reporters of Local Papers may be allowed to see the judgment ?
Yes
2. To be referred to the Reporter or not ?
Yes
3. Whether their Lordships wish to see the fair copy of the judgment ?
No
4. Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ?
No
5. Whether it is to be circulated to the civil judge ?
No ============================================= ASSTT. COMMISSIONER OF INCOME TAX....Petitioner(s) Versus GE INDIA INDUSTRIAL PVT LTD....Respondent(s) ============================================= Appearance:
MR KM PARIKH, ADVOCATE for the Petitioner MR SN SOPARKAR, SR. ADVOCATE with MS SWATI SOPARKAR, ADVOCATE for Respondent ============================================= CORAM:
HONOURABLE MR.JUSTICE M.R. SHAH and HONOURABLE MS JUSTICE SONIA GOKANI Date : 18/07/2013 CAV JUDGMENT (PER : HONOURABLE MR.JUSTICE M.R. SHAH) RULE.
Mrs. Swati Soparkar, learned advocate waives service of notice of Rule on behalf of the respondent. In the facts and circumstances of the case and with the consent of learned counsel appearing on behalf of the respective parties, present petition is taken up for final hearing today.
[1.0] By way of this petition under Article 226 of the Constitution of India, the Revenue has raised following short but interesting question of law Whether the Income Tax Appellate Tribunal [ ITAT for short] has any power to stay the penalty proceedings pending the Tax Appeal filed by the assessee, either express or implied.
[1.1] By way of this petition under Article 226 of the Constitution of India, the petitioner Revenue has questioned the impugned order passed by the ITAT dated 04.01.2013 by which on a stay application preferred by the assessee appellant in quantum appeal against the order passed by the CIT(A), the ITAT has granted stay of further proceedings of the penalty proceedings under Section 271(1)(c) of the Income Tax Act, 1961 [hereinafter referred to as IT Act ] initiated pursuant to the order passed by the CIT(A) against which the assessee has preferred the quantum appeal.
[2.0] Facts leading to the present petition in nut-shell are as under:
[2.1] That the respondent assessee filed the return of the income before the Assessing Officer for the assessment year 2004-05. That the AO completed the assessment and passed an assessment order under Section 143(3) of the IT Act by order dated 29.12.2006.
Feeling aggrieved and dissatisfied with the assessment order, the assessee preferred appeal before the CIT(A) and by order dated 17.07.2012, the CIT(A) partly allowed the appeal of the assessee and directed the AO to make Transfer Pricing Adjustment on account of Arm s Length Price at Rs.7,62,29,166/- for the assessment year 2004-05 and held that in the result, there will be enhancement of Transfer Pricing Adjustment of Rs.5,50,73,555/-. By passing the said order the CIT(A) also observed and directed that since the assessee has filed inaccurate particulars of income by adopting wrong and incorrect method in respect of Transfer Pricing Adjustment with regard to international transactions entered into with AE in view of the reasons recorded in the said order and consequently directed to initiate penalty proceedings under Section 271(1)(c) of the IT Act on the aforesaid enhanced income of Rs.5,50,73,555/- for filing of inaccurate particulars of income.
Feeling aggrieved and dissatisfied with the order passed by the CIT(A), the assessee has preferred quantum appeal before the ITAT.
[2.2] As in the meantime and pursuant to the direction issued by the CIT(A) in its order dated 17.07.2012 directing to initiate the penalty proceedings under Section 271(1)(c) of the IT Act on the aforesaid amount of Rs.5,50,73,555/-, the Commissioner was to initiate penalty proceedings and therefore, the assessee initially submitted the application before the Commissioner requesting not to proceed further with the penalty proceedings and/or to keep the penalty proceedings in abeyance till their quantum appeal is decided by the ITAT. On the said application, there was no further order passed by the Commissioner and as the assessee was apprehending that the Commissioner would proceed further with the penalty proceedings, in quantum appeal preferred against the order of CIT(A) dated 17.07.2012, the assessee original appellant submitted the stay application before the ITAT requesting to grant stay of further proceedings of the penalty proceedings till its quantum appeal against the decision of the CIT(A) is finally decided and disposed of. By impugned order and observing that the penalty proceedings have been initiated by the Commissioner pursuant to the enhancement of income made by CIT(A) by its order dated 17.07.2012 against which the appeal has been preferred by the assessee before the ITAT, which is in fact the first appeal of the assessee against the enhancement of income by CIT(A) and by observing that as per the provisions of section 275(1)(a) of the IT Act, the Commissioner will get further six months time to dispose of the penalty proceedings from the end of the month in which the order of Tribunal is received by the Commissioner / Chief Commissioner and observing that during the quantum appeal if the Commissioner is allowed to proceed with the penalty proceedings, prejudice will be caused to the assessee as it will have to face multiplicity of proceedings and relying upon the decision of the Hon ble Supreme Court in the case of Income Tax Officer, Cannanore vs. M.K. Mohammed Kunhi reported in 71 ITR 815, the ITAT has allowed the stay application submitted by the assessee and has directed the Commissioner to keep the penalty proceedings in abeyance till disposal of quantum appeal before the ITAT.
Feeling aggrieved and dissatisfied with the impugned order dated 04.01.2013 passed by the ITAT in stay application in the quantum appeal preferred by the petitioner and directing to keep the penalty proceedings in abeyance till the disposal of quantum appeal, the petitioner revenue has preferred the present Special Civil Application raising the question of law Whether in a quantum appeal preferred by the assessee before the ITAT under Section 254 of the IT Act, the ITAT would have any power to issue such direction and/or has any express or even implied powers to stay the penalty proceedings pending tax appeal filed by the assessee.
[3.0] Shri K.M. Parikh, learned counsel appearing on behalf of the petitioner Revenue has vehemently submitted that in a quantum appeal under Section 254 of the IT Act, the Appellate Tribunal / ITAT has no power to stay the penalty proceedings pending appeal filed by the assessee, more particularly, when the penalty proceedings are not the subject matter of appeal before it.
[3.1] It is submitted that as such the penalty proceedings are independent proceedings and the same has nothing to do with the quantum appeal. It is submitted that while deciding the penalty proceedings, different parameters are required to be considered, more particularly, on the grounds mentioned in section 271(1)(c) of the IT Act.
[3.2] Shri Parikh, learned counsel appearing on behalf of the petitioner Revenue has vehemently submitted that the ITAT is the creature of statute and is bound to act as per the provisions of the Act/Statute and cannot exercise the powers not vested in it. It is submitted that the ITAT is required to exercise powers as mentioned in section 254 of the IT Act only and has no jurisdiction to exercise the powers beyond what is provided under Section 254 of the IT Act, as, neither there are express or even implied powers to stay the penalty proceedings under section 254 of the Act, more particularly when the penalty proceedings are not under challenge before it and the appeal before it is only a quantum appeal preferred by the assessee.
[3.3] It is further submitted by Shri Parikh, learned counsel for the Revenue that once the ITAT lacks jurisdiction to stay the penalty proceedings, there shall not be any further requirement of prima facie case, balance of convenience etc. to be considered while considering the stay application.
[3.4] It is further submitted by Shri Parikh, learned counsel appearing on behalf of the petitioner Revenue that while passing the impugned order of stay of penalty proceedings, the ITAT has misinterpreted section 275(1)(a) of the IT Act. It is submitted that from the plain reading of section 275(1)(a) of the IT Act, it becomes crystal clear that the time limit is given for imposition of the penalty under Chapter XXI and the penalty can be levied by the concerned authorities within such time limit. But in noway the AO/Commissioner or Chief Commissioner can be restrained from imposing the penalty under Section 271(1)(c) of the IT Act till relevant assessment or other order is subject matter of appeal before the CIT(A). It is submitted that thus section 275(1)(a) of the IT Act has laid down bar of limitation for imposing the penalties i.e. no order imposing the penalty shall be passed in a case where the relevant assessment or the other order is subject matter of appeal before the CIT(A) under Section 246 or 246(a) of the IT Act or appeal to the appellate Tribunal under Section 253, after the expiry of financial year in which the proceedings in the course of which action for imposition of penalty has been initiated, are completed, or six months from the end of the month in which the order of CIT(A) or, as the case may be, the Tribunal is received by the Chief Commissioner or Commissioner, whichever period expires later. It is submitted by Shri Parikh, learned counsel that thus after expiry of such period, no order imposing the penalty under Section 271(1)(c) of the IT Act shall be passed, but the AO or the Commissioner (Appeals) or Commissioner may pass order imposing a penalty under Section 271(1)(c) of the IT Act before expiry of such period and thus in the meantime authorities cannot be barred from imposing the penalty under Section 271(1)(c) of the IT Act. It is submitted that as such by granting such a stay order, the Revenue shall be prejudiced. Therefore, it is submitted that the impugned stay order passed by the ITAT is wholly without jurisdiction and authority under the law and beyond the powers conferred by the statute under Section 254 of the IT Act, which deserves to be quashed and set aside.
[3.5] Shri Parikh, learned counsel appearing on behalf of the petitioner Revenue has further submitted that the ITAT has materially erred in relying upon the decision of the Hon ble Supreme Court in the case of M.K. Mohammed Kunhi (Supra). It is submitted that on facts the said decision shall not be applicable and the Tribunal has misapplied the said decision.
Making above submissions and relying upon above decision, it is requested to allow the present Special Civil Application.
[4.0] Present petition is opposed by Shri Soparkar, learned Counsel appearing on behalf of the respondent assessee. It is submitted that under section 254 of the IT Act, the Appellate Tribunal can pass such orders as it thinks fit, inclusive of the stay of penalty proceedings. It is submitted that as such the decision in the quantum appeal has a direct bearing on the penalty proceedings and therefore, during the pendency of quantum appeal, when an application was submitted to stay the penalty proceedings and the same has been granted by the Tribunal, it cannot be said that the Tribunal has committed any error and/or illegality.
[4.1] It is further submitted by Shri Soparkar, learned Counsel for the assessee that as observed by the Hon ble Supreme Court in the case of M.K. Mohammed Kunhi (Supra), the Appellate Tribunal has all incidental and ancillary powers by implication. It is submitted that therefore as such the controversy raised in the present Special Civil Application is as such squarely covered by the decision of the Hon ble Supreme Court in the case of M.K. Mohammed Kunhi (Supra).
[4.2] It is further submitted by Shri Soparkar, learned Counsel for the assessee that as such in the present case the CIT(A) has made the enhancement and directed to initiate the penalty proceedings under Section 271(1)(c) of the IT Act on the said enhancement and therefore, as such the quantum appeal preferred by the assessee before the ITAT would be the first appeal. It is submitted that in case the assessee succeeds in the quantum appeal and the order passed by the CIT(A) of enhancement is set aside by the ITAT by holding that the method adopted by the assessee was just and proper, in that case, there shall not be any further penalty proceedings.
[4.3] It is further submitted by Shri Soparkar, learned Counsel appearing on behalf of the respondent assessee that even considering section 271(1)(iii) of the IT Act, the penalty can be levied for a sum which shall not be less than, but which shall not exceed three times, the amount of tax sought to be evaded by a reason of the concealment of particulars of his income or fringe benefits or the furnishing of inaccurate particulars of such income. It is submitted that meaning thereby even imposition of the penalty has a direct bearing on the amount of tax alleged to be evaded. It is submitted that therefore the result in the quantum appeal has direct bearing on even imposition of the penalty and therefore also, it will be in the fitness of things to stay the penalty proceedings till the quantum appeal is decided and disposed of by the ITAT.
[4.4] It is further submitted by Shri Soparkar, learned Counsel appearing on behalf of the assessee that as such the assessee could have prayed for the stay of the entire order passed by the CIT(A) and the ITAT could have considered the same and on making out a case could have granted the stay of entire order passed by the CIT(A). It is submitted that instead of that the assessee prayed for limited stay of the penalty proceedings directing the CIT(A) to keep in abeyance the penalty proceedings till the quantum appeal is decided by the Tribunal and considering the decision of the Hon ble Supreme Court in the case of M.K. Mohammed Kunhi (Supra), the Tribunal has rightly allowed the said application directing the Commissioner to keep the penalty proceedings in abeyance. It is submitted that as such by issuing such an interim direction, further multiplicity of proceedings can be avoided.
[4.5] It is further submitted by Shri Soparkar, learned Counsel appearing on behalf of the assessee that in such a situation and considering section 275 of the IT Act, which provides that the penalty can be imposed within a period of six months, to protect the interest of the revenue, there is a further provision made under Section 275(1)(a) of the IT Act by which in such a situation of appeal either before the CIT(A) and/or the Tribunal, time to impose the penalty has been extended for a further period of six months from the receipt of the order passed by the CIT(A) and/or the Tribunal. It is submitted that while making the provision under Section 275(1)(a) of the IT Act, the legislature visualized such a situation and therefore, further period of six months from the date of receipt of the order passed by the appellate authority is provided. It is submitted that therefore, if during the pendency of the quantum appeal, the penalty proceedings are not stayed, which are initiated pursuant to the order, which is under challenge before the ITAT, in that case, even the object and purpose of section 275(1)(a) of the IT Act would be frustrated.
[4.6] Shri Soparkar, learned Counsel appearing on behalf of the respondent assessee has relied upon the following decisions in support of his prayer to dismiss the present petition and in support of his submissions that in exercise of powers under Section 254 of the IT Act, the ITAT would have jurisdiction and/or powers to grant any ancillary and/or incidental relief so as to see that the proceedings may not become infructuous and to avoid any further multiplicity of proceedings.
Income Tax Officer, Cannanore vs. M.K. Mohammed Kunhi (1969) 71 ITR 815 (SC) Commissioner of Income Tax vs. Kalpetta Estates Ltd.
(1987)167 ITR 666 Paulsons Litho Works vs. Income Tax Officer & Ors.
(1994)208 ITR 676 SBI Home Finance Ltd. vs. Commissioner of Income Tax (2001) 249 ITR 438 (Calcutta) Decision of Allahabad High Court in the case of Commercial Engineers and Body Builders Pvt. Ltd. vs. Union of India (2007)163 Taxman 218 (Allahabad) Unreported decision of the Bombay High Court in the case of Commissioner of Income Tax 10, Mumbai vs. M/s. Wander Pvt. Ltd. dated 21.08.2012 passed in Income Tax Appeal No.2753/2010 Making above submissions and relying upon above decisions, it is requested to dismiss the present Special Civil Application.
[5.0] Heard learned Counsel appearing for the respective parties at length.
At the outset it is required to be noted that in the present case the respondent has preferred an appeal before the ITAT against the order passed by the CIT(A) by which the CIT(A) has quashed and set aside the order of assessment passed by the Assessing Officer and has passed an order to enhance the assessment by an amount of Rs.5,50,73,555/-, by observing that the Transfer Pricing Officer, Ahmedabad has followed the correct method in his order under Section 92CA(3) of assessment year 2005-06 by computing the raw material adjustment by comparing the raw material adjustment to operating cost ratio of the tested party vis-a-vis the raw material to operating cost ratio of each of the comparable company and accordingly by making adjustment to the raw material expenses of the comparable expenses. Simultaneously, CIT(A) also passed an order for initiation of penalty proceedings under Section 271(1)(c) of the IT Act on the ground that the assessee has filed inaccurate particulars of income by adopting wrong and incorrect method in respect of Transfer Pricing Adjustment with regard to the international transactions entered into with AE and the said penalty proceedings are initiated on enhanced income of Rs.5,50,73,555/-. Thus, as such the appeal before the ITAT can be said to be the first appeal. During the said appeal, as the Commissioner was initiating the penalty proceedings in light of the order passed by the CIT(A), which is under challenge before the ITAT, the assessee original appellant submitted the stay application requesting to stay further proceedings of penalty proceedings during the pendency of the appeal before the ITAT. By the impugned order the ITAT has allowed the stay application by directing to stay the penalty proceedings till the decision in appeal before it.
Being aggrieved and dissatisfied with the impugned stay order, the Revenue has preferred the present Special Civil Application submitting that in exercise of powers under Section 254 of the IT Act, the ITAT has no such powers to stay the penalty proceedings during the pendency of the quantum appeal.
[5.1] As per section 271(1)(iii), in cases referred to in clause (c) of sub-section (1) of section 271, the Assessing Officer or the Commissioner (Appeals) may impose the penalty in addition to the tax, if any, payable by the assessee, a sum which shall not be less than, but which shall not exceed three times the amount of tax sought to be evaded by a reason of the concealment particulars of his income or the furnishing of inaccurate particulars of such income. Thus, as such the amount of tax evaded by a reason of the concealment or on furnishing inaccurate particulars of such income has a direct bearing in imposing the penalty under Section 271(1)(c) of the IT Act. In the present case as such the alleged inaccurate particulars of income for which the penalty proceedings under Section 271(1)(c) of the IT Act are initiated is for an amount of Rs.5,50,73,555/- and the said order is under challenge before the ITAT. Under the circumstances, the outcome of the decision in appeal by the ITAT has direct bearing on the penalty proceedings. Under the circumstances and with a view of see that the appeal before the ITAT does not become infructuous and/or to avoid any further multiplicity of proceedings, when the ITAT has passed an order to stay the penalty proceedings during the appeal before it, as such it cannot be said that the Tribunal has committed any error and/or illegality. At this stage it is required to be noted that in an appeal against the order passed by the CIT(A), it was open for the assessee appellant to submit the stay application requesting to stay the entire order passed by the CIT(A). Instead of that, the assessee prayed a limited interim relief staying the penalty proceedings during the pendency of the appeal.
[5.2] Now, so far as the powers of the appellate Tribunal to pass such an interim order in an appeal under Section 254 of the IT Act is concerned, identical question came to be considered by the Hon ble Supreme Court in the case of M.K. Mohammed Kunhi (Supra). It is true that in the said decision, the Hon ble Supreme Court was considering power of the Tribunal to grant stay of recovery proceedings pending the appeal. However, in the said decision, the Hon ble Supreme Court has considered in detail the scope and powers of the Tribunal under Section 254 of the IT Act. In the said decision, the Hon ble Supreme Court has observed and held as under:
There can be no manner of doubt that by the provisions of the Act or the Income-tax Appellate Tribunal Rules 1963 powers have not been expressly conferred upon the Appellate Tribunal to stay proceedings relating to the recovery of penalty or tax due from an assessee. At the same time it is significant that under Section 220 (6) the power of stay by treating the assessee as not being in default during the pendency of an appeal has been given to the Income-tax Officer only when an appeal has been presented under Section 246 which will be to the Appellate Assistant Commissioner and not to the Appellate Tribunal. There is no provision in Section 220 under which the Income-tax officer or any of his superior departmental officers can be moved for granting stay in the recovery of penalty or tax. It may be that under Section 225 notwithstanding that a certificate has been issued to the Tax Recovery Officer for the recovery of any tax (the position will be the same with regard to penalty) the Income-tax Officer may grant time for the payment of the tax. In this manner he can probably keep on granting extensions until the disposal of the appeal by the tribunal. It may also be that as a matter of practice prevailing in the department the Commissioner or the Inspecting Assistant Commissioner in exercise of administrative powers can give the necessary relief of staying recovery to the assessee but that can hardly be put at par with a statutory power as is contained in Section 220 (6) which is confined only to the stage of pendency of an appeal before the Appellate Assistant Commissioner. The argument advanced on behalf of the appellant before us that in the absence of any express provisions in Sections 254 and 255 of the Act relating to stay of recovery during the pendency of an appeal it must be held that no such power can be exercised by the tribunal, suffers from a fundamental infirmity inasmuch as it assumes and proceeds on the premise that the statute confers such a power on the Income-tax Officer who can give the necessary relief to an assessee. The right of appeal is a substantive right and the questions of fact and law are at large and are open to review by the appellate tribunal. Indeed the tribunal has been given very wide powers under Section 254 (1) for it may pass such orders as it thinks fit after giving full hearing to both the parties to the appeal. If the Income-tax Officer and the Appellate Assistant Commissioner have made assessments or imposed penalties raising very large demands and if the appellate tribunal is entirely helpless in the matter of stay of recovery the entire purpose of the appeal can be defeated if ultimately the orders of the departmental authorities are set aside. It is difficult to conceive that the legislature should have left the entire matter to the administrative authorities to make such orders as they choose to pass in exercise of unfettered discretion. The assessee, as has been pointed out before, has no right to even move an application when an appeal is pending before the appellate tribunal under Section 220 (6) and it is only at the earlier stage of appeal before the Appellate Assistant Commissioner that the statute provides for such a matter being dealt with by the Income-tax Officer. It is a firmly established rule that an express grant of statutory power carries with it by necessary implication the authority to use all reasonable means to make such grant effective (Southland Statutory Construction, Third Edition, Articles 5401 and 5402). The powers which have been conferred by Section 254 on the Appellate Tribunal with widest possible amplitude must carry with them by necessary implication all powers and duties incidental and necessary to make the exercise of those powers fully effective.
After analyzing various decisions of High Court and English judgments, finally it is held that the appellate Tribunal must be held to have power to grant stay as incidental or ancillary to its appellate jurisdiction. It is further held that when Section 254 confers appellate jurisdiction, it impliedly grants the power of doing all such acts, or employing such means, as are essentially necessary to its execution and that the statutory power carries with it the duty in proper cases to make such orders for staying proceeding as will prevent the appeal if successful from being rendered nugatory. However, while holding so, the Hon ble Supreme Court has also observed that the power of stay by the Tribunal is not to be exercised in a routine way or as a matter of course, in view of the special nature of taxation and revenue laws. It will only be when a strong prima facie is made out that the Tribunal will consider whether to stay the recovery proceedings and on what conditions and the stay will be granted in most deserving and appropriate cases where the Tribunal is satisfied that the entire purpose of the appeal will be frustrated or rendered nugatory by allowing the recovery proceedings to continue during the pendency of the appeal. Thus, as such in the aforesaid decision, the Hon ble Supreme Court has specifically held that while exercising the powers under Section 254 of the IT Act, the Tribunal has the implied power of doing such acts, or employing such means, as are essentially necessary to its execution and that the statutory power carries with it the duty in proper cases to make such orders for staying proceeding as will prevent the appeal if successful from being rendered nugatory.
In the case of SBI Home Finance Ltd. vs. Commissioner of Income Tax reported in 249 ITR 438, the Hon ble Supreme Court has held that as under section 260A of the IT Act, the High Court is conferred with power to entertain a second appeal, in an appeal against the order passed by the Tribunal confirming the order of assessment under which even the penalty proceedings are initiated under Section 271(1)(c), and by exercising inherent powers of the Court under Section 151 of the Code of Civil Procedure, 1908, the High Court in exercise of its appellate jurisdiction can stay the penalty proceedings.
[5.3] The issue raised in the present special civil application with respect to staying of penalty proceedings by the ITAT during the pendency of the appeal is also required to be considered from another angle. Even section 275(1)(a) of the IT Act provides that in a case where the relevant assessing order or the other order is the subject matter of an appeal to the Commissioner (Appeals) under Section 246 or under section 246(A) or an appeal to the appellate Tribunal under Section 253 of the IT Act, no order of imposing penalty can be passed after the expiry of the financial year in which the proceeding, in course of which action for imposition of penalty has been initiated, are completed, or six months from the end of the month in which the order of the Commissioner (Appeals), or as the case may be, the appellate Tribunal is received by the Chief Commissioner or Commissioner, whichever period expires later. Meaning thereby, after the order passed by the appellate Tribunal, there will be a further period of six months available for imposing the penalty from the end of the month in which the order of appellate Tribunal is received. Meaning thereby, it can be said that even the legislature has also visualized such a situation of preferring an appeal and the direct effect of the appellate proceeding vis-a-vis penalty proceedings.
[5.4] In the present case, as stated herein above, and with a view to avoid multiplicity of proceedings and harassment to the assessee and considering section 275(1)(a) of the IT Act, when the CIT(A) will get further six months time to dispose of the penalty proceedings from the end of the month in which the order of Tribunal is received by the Commissioner / Chief Commissioner, when the Tribunal has stayed the penalty proceedings during the pendency of the appeal before it, it cannot be said that the Tribunal has exceeded in its jurisdiction and/or the said order is illegal and/or perverse which calls for interference of this Court in exercise of powers under Articles 226/227 of the Constitution of India.
[6.0] In view of the above and for the reasons stated above, it is held that the ITAT in exercise of powers under section 254 of the IT Act would have jurisdiction and/or power of doing all such acts, or employing such means, as are essentially necessary to its execution and that the statutory power carries with it the duty in proper cases to make such orders for staying proceedings (inclusive of penalty proceedings) as will prevent the appeal if successful from being rendered nugatory and the appellate Tribunal has the power to grant stay as incidental or ancillary to its appellate jurisdiction. However, while exercising such power of stay, the Tribunal has to be satisfied that there is a strong prima facie case made out and the Tribunal is satisfied that the entire purpose of appeal would be frustrated or rendered nugatory by allowing the recovery proceedings/penalty proceedings to continue, during pendency of the appeal. It is also observed that in a case where the appellate Tribunal grants the stay either of recovery and/or stay of penalty proceedings, the appellate Tribunal shall see to it that the appeal before it is decided and disposed of finally at the earliest and preferably within a period of 3 months so that the appellant assessee may not take undue advantage by delaying the appeal proceedings.
[6.1] In view of the above and for the reasons stated above, present Special Civil Application fails and the same deserves to be dismissed and is, accordingly, dismissed. In the facts and circumstances of the case, the ITAT is hereby directed to finally decide and dispose of the main appeal at the earliest but not later than three months from the date of receipt of the writ of the present order or on production of certified copy of the present order. All concerned are directed to cooperate the learned Tribunal in early disposal of the main appeal and within stipulated time stated herein above.
With this, Rule is discharged. No costs.
Sd/-
(M.R. Shah, J.) Sd/-
(Ms Sonia Gokani, J.) Ajay Page 16 of 16