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 13, Cited by 10]

Income Tax Appellate Tribunal - Mumbai

Rohit Pulp & Paper Mills Ltd ( Now Known As ... vs Acit (Osd) 2(3), Mumbai on 14 June, 2017

          IN THE INCOME TAX APPELLATE TRIBUNAL
                      "F" BENCH, MUMBAI
     BEFORE SHRI D.T GARASIA, JUDICIAL MEMBER AND
        SHRI MANJUNATHA G, ACCOUNTANT MEMBER
                 ITA no.5101 to 5104/Mum./2011
              (Assessment Year: 2005-06 & 2006-07)


Rohit Pulp & Paper Mills Ltd,
(Now Known as Citadel Reality & Developers            ................ Appellant
Ltd) Marathon Mextgen Ganpatrao
Kadam Marg Lower Parel, Mumbai 400013
PAN AAACR5066J




ACIT(OSD) 2(3)
R. No. 555, 5th Floor, Aayakar Bhavan
Mumbai 400020                                    ................ Respondent


                     ITA no.4782/Mum./2011
                  (Assessment Year: 2005-06)


ACIT, (OSD) 2(3)
R. No. 555, 5th Floor, Aayakar Bhavan                ................ Appellant
Mumbai 400020


Rohit Pulp & Paper Mills Ltd,
(Now Known as Citadel Reality & Developer        ................ Respondent
Ltd) Marathon Mextgen Ganpatrao
Kadam Marg Lower Parel, Mumbai 400013
PAN AAACR5066J

                Assessee by :     Shri. R. Murlidhar
                Revenue by :      Ms. Pooja Swaroop
                                                Rohit Pulp & Paper Mills Ltd,
                                          ITA no.5101 to 5104/Mum./2011
                                                  ITA no.4782/Mum./2011


Date of Hearing -16.05.2017            Date of Order -14.06.2017



                          ORDER

PER: MANJUNATHA G. These cross appeals filed by the assessee, as well as the revenue are directed against separate, but identical orders of the CIT(A)-6, Mumbai dated 24.03.2011 for the assessment year 2005-06 and 2006-07. Since, the facts are identical and issues are common, they are heard, and disposed off, by way of this common order for in the sake of convenience. ITA No. 5101/Mum/2011, ITA No. 4782/Mum/2011 and ITA No.5103/Mum/2011

2. The brief facts of the case are that the assessee is company in which public are substantially interested and was engaged in the business of manufacturing and dealing in various papers, filed its return income for the assessment year 2005-06 on 26.10.2005, declaring total income of Rs. Nil. The assessment, for the assessment year 2005-06 has been completed u/s. 143(3) of the I.T Act, 1961, on 05.12.2008, 2 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 determining the total income of Rs. Nil, after set off of brought forwards unabsorbed loss amounting to Rs.6,07,63,054/-.

3. Subsequently, the assessment for the assessment year 2005-06 has been reopened u/s. 148 of the Act, on the ground that income chargeable to tax had been escaped assessment within the meaning of Section 147 of the I.T. Act, 1961, after duly recorded reasons for reopening of assessment. The A.O observed that the assessee has sold certain asset for the consideration of Rs.11,10,00,000/-, whereas while completing assessment u/s. 143(3), the A.O had taken Rs.10,95,00,000/- for the purpose of computation of short term capital gain, thereby there is escapement of income to the tune of Rs.15,00,000/-. In view of the above, the A.O had reason to believe that the income to the extent of Rs.15,00,000/- chargeable to tax had been escaped assessment within the meaning of Section 147 of the I.T Act 1961 and accordingly, issued notice u/s. 148 of the Act, on 28.03.2009, requiring the assessee to file return of income. In response to notice u/s. 148 of the Act, the assessee vide its letter dated 08.04.2009 requested to provide the copy of reasons recorded for 3 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 reopening assessment. Thereafter, the assessee has filed its return of income on 23.04.2009, stating that the return is filed in pursuance to notice u/s. 148 under protest. The A.O, vide his office letter dated 12.08.2009 communicated the reasons recorded for reopening assessment.

4. The case has been selected for scrutiny and accordingly, notices u/s. 143(2) and 142(1) of the Act, were issued. In response to notices, the authorised representative of the assessee appeared from time to time and furnished the information/evidences and explanation as called for. During the course of assessment proceedings, the A.O noticed from the records that during the financial year 2004-05 relevant to assessment year 2005-06, the assessee sold its factory land including officer colony, and all plant & machinery, store and space and offered income there from under the head long term capital gains, short term capital gain and income from business. The A.O further observed that, the then A.O has completed the assessment after reworking the income offered by the assessee under the head short term capital gain by excluding expenses of transfer being excise duty paid on 4 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 reversal of modvat credit availed on plant & machinery. In the process, the A.O has arrived at a gross consideration of Rs.10,95,00,000/- from sale of officer colony, scrape plant & machinery, DG Set and other plant & machinery, whereas the assessee has sold these items of assets for a consideration of Rs.11,10,00,000/- which results in short assessment of income to the tune of Rs.15,00,000/- which has been escaped for taxation. Therefore, issued a show cause notice and asked to explain as to why the income from sale of factory land and other assets cannot be recomputed.

5. In response to show cause notice, the assessee filed his written submission and vehemently opposed reopening of the assessment on the ground that the A.O had reopened the assessment on the basis of 'change of opinion' without there being any new tangible material in his possession subsequent to completion of original assessment u/s. 143(3) of the Act. The assessee further submitted that it had furnished necessary details before the A.O for computation of income arised from sale of factory land and other assets and the A.O has recomputed income arised from sale of factory land and other 5 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 asset which is evident from the fact that the A.O has excluded expenses of transfer being excise duty while arriving at consideration for short term capital gain. The assessee further submitted that reopening is based on a mere reappraisal of the material which is already on record and there is no new tangible material to justify the reopening. The items of incomes considered to arrive at escapement of income of Rs.15,00,000/- chargeable to tax are very much available with the AO and the assessee has filed complete details along with copies of agreements vide letters dated 24.12.2007 and 26.12.2007 which has been considered by the A.O while passing the assessment order, therefore reappraisal of the existing papers to arrive at a different figure of consideration for the purpose of computation of long term capital gain and short term capital gain is merely a 'change of opinion' on this ground the assessment cannot be reopened. The assessee also filed necessary papers explaining the computation of income under the head short term capital gain, long term capital gain and income from business and also brought to the notice of AO how he would misconstrue the figures to form a reasonable 6 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 belief that income chargeable to tax had been escaped assessment.

6. The A.O, after considering the submissions of the assessee observed that income chargeable to tax had been escaped assessment within the meaning of Section 147 of the Act, as the assessee failed to file necessary details before the A.O, at the time of original assessment to compute income under the head short term capital gain, long term capital gain and income from business, which results in escapement of income to the tune of Rs.15,00,000/-. The A.O further observed that the assessee has not disclosed fully and truly all material facts necessary for computation of income and the AO has completed the assessment based on the materials supplied by the assessee, therefore opined that income chargeable tax had been escaped assessment and hence, rejected objections of the assessee and completed assessment u/s. 143(3) r.w.s. 147 of the Act, determining the total income of Rs.2,16,15,495/-

7

Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011

7. Aggrieved by the assessment order, the assessee preferred an appeal before the CIT(A). Before the CIT(A), the assessee has challenged the validity of reassessment proceedings on the ground that the A.O has reopened the assessment on 'change of opinion' without any tangible materials that suggest escapement of income within the meaning of Section 147 of the Act. The assessee further submitted that reopening is illegal, bad in law and liable to quashed, as the A.O has formed reasons to belief on misconception of figures to rework the income arised from sale of factory land and other asset under the head income from short term capital gain and income from long term capital gain, ignoring the fact that the same materials has been appraised by the A.O while completing the assessment u/s. 143(3) of the Act. The assessee further submitted that the A.O has misconstrued the amount received from sale of officers colony which was assessed as short term capital gain in the original order, however he had considered amount received from sale of officers colony for the purpose of computation of long term capital gain which results in escapement of income to the tune 8 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 of Rs. 15,00,000/-. But, the fact remains that this figure is very much considered by the A.O and after due application of mind reworked short term capital gain as well as long term capital gain, therefore there is no reasonable belief that income chargeable to tax had been escaped assessment. The assessee also agitated the issues on merits.

8. The CIT(A), after considering the relevant submissions of the assessee and also considering certain judicial precedents, held that reopening of assessment in this case is on sound footing. The CIT(A), further, observed that the ground on which the case was reopened relates to the understatement of consideration received from on sale of scarp, the amount of which could not be ascertained by the A.O earlier in the absence of details which were not filed by the assessee. The A.O did not applied his mind with regard to the impugned escapement of Rs.15,00,000/-, while framing the original assessment order. Hence, there was no justification for questioning reopening on the ground of change of opinion. With these observations, and also relied upon the decision of Hon'ble Supreme Court, in Phool Chand Ponjranglal vs. ITO 203 ITR 9 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 456 observed that the A.O validly reopened the assessment, as there is a clear escapement of income to the extent of Rs.15,00,000/- on account of non-disclosure of full materials for computation of income from sale of factory land and other asset.

9. In so far as the issues on merits, the CIT(A) partly allowed appeal filed by the assessee, wherein upheld claim of the assessee with regard to sale of officers colony as short term capital gain, instead of long term capital gain u/s. 50 of the Act. However, confirmed disallowance of expenditure of transfer being excise duty paid on reversal of modvat credit on plant & machinery on the ground that the sale of asset by the assessee is on 'as is where is basis' and hence, there is no need for the assessee to incur expenditure towards payment of excise duty on reversal of modvat. The CIT(A) also dismissed the ground of the assessee challenged levy of interest u/s. 234B of the Act, on the ground that quantification of interest u/s. 234Bis not questionable in appeal. In so far as, set off of unabsorbed brought forward depreciation, directed the A.O to verify the records and to allow unabsorbed depreciation as per 10 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 law. Aggrieved by the CIT(A) appeal order, the assessee, as well as the revenue are in appeal before us.

10. The Ld. A.R for the assessee, submitted that reopening of assessment is illegal, bad in law, as there is no income chargeable to tax has been escaped assessment within the meaning of Section 147 of the I.T. Act, 1961. The A.O reopened the assessment merely on 'change of opinion' without there being any fresh material which suggest escapement of income within the meaning of Section 147(a) of the Act, which is a precondition for reopening of assessment. The Ld. A.R further submitted that the A.O has formed reason to believe based on the existing materials which were part of original assessment by misconception of amounts received towards sale of officer colony and sale of scrap, to rework the computation of income from long term capital gain, income from short term capital gain and income from business. The Ld. A.R referring to the chart showing the details of assets sold submitted that the assessee sold the assest for a consideration of Rs.16,40,00,000/- and considered amounts under the head short term capital gain, long term capital gain and business 11 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 income. The assessee has considered sale of land under the head long term capital gain and sale of building, officers colony, plant & machinery and other assets under the head short term capital gain and sale of scrap and stores under the head income from business. While completing the assessment u/s. 143(3) of the Act, the A.O has accepted income declared by the assessee towards sale of factory land and other assets, except to the extent of Rs.26,83,411/-, which has been excluded from the gross receipts of sale proceeds of assets forming part of short term capital gain.

11. The A.R further submitted that on perusal of reasons recorded for reopening reassessment, the A.O has considered the very same amounts and reworked the consideration received from asset forming part of long term capital gain and short term capital gain by reallocating the sale proceeds for the sale of officer colony from short term capital gain to long term capital gain and reallocation of sale proceeds of scarp and stores from income from business to income from short term capital gain which results in difference of Rs.15,00,000/-. The A.O misconstrued the figures to form a reasonable belief of 12 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 escapement of income, otherwise there is no difference between gross sale proceeds considered by the assessee in its return of income, gross receipts considered by the A.O while framing the assessment u/s. 143(3) and the gross receipts considered by the A.O for the purpose of reopening of the assessment. The A.R further submitted that reopening is based on mere reappraisal of material which is already on record and there is no new or tangible material to justify the reopening. The A.R further submitted that the A.O has considered all the materials necessary for computation of income arised from sale of factory land and other asset and after application of mind has reworked short term capital gain, by disallowing an amount of Rs.26,83,411/-, towards expense of transfer being excise duty paid on reversal of modvat credit allowed on plant & machinery on the ground that there is no need for the assessee to incur this expenditure, as the sale of asset is made on 'as is where is basis'. Except this, there is no difference in income computed by the assessee and income assessed by the A.O.

12. The assessee further submitted that it had challenged the original assessment order passed by the A.O u/s. 143(3) on the 13 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 matter of capital gains, therefore the A.O has no jurisdiction to reopen the reassessment on the same issue which has been subject matter of any appeal or revision proceeding. The A.R further submitted that the A.O has wrongly applied the ratio of Hon'ble Supreme Court, in the case of Phool Chand Ponjranglal vs. ITO 203 ITR 456 (SC) to decide the ground of reopening against the assessee, as the facts of the case relied upon by the CIT(A) is all together different from the facts of the assessee case. In the case before the Hon'ble Supreme Court, there was a new material in the form of confessional statement of the managing director of the company in respect of loans and advances which constitute new material for the purpose of reopening assessment. In this case, except reallocation of sale figures for the purpose of computation of short term capital gain and long term capital gain, there is no new material with the A.O to form a reasonable belief of escapement of income, therefore, the CIT(A) was grossly erred in upholding reopening of the assessment. In support of his arguments, relied upon the following judgements.





                               14
                                                    Rohit Pulp & Paper Mills Ltd,
                                              ITA no.5101 to 5104/Mum./2011
                                                      ITA no.4782/Mum./2011

     i)     M.D Waddar & Co. Vs ACIT

     ii)    Sharp Designers and Engineers India Pvt. Ltd. vs
            ACIT

iii) CIT vs. Amitabh Bachchan (349 ITR 76)

iv) Prashant Projects Ltd. vs. ACIT (333 ITR 368)

v) Chika Overseas Pvt Ltd. vs. ACIT

vi) Phool Chand Bajrang lal vs. ITO (203 ITR 456)

vi) Haryana Acryllic Manufacturing Co. Vs CIT (308 ITR

38)

vii) CIT vs Multiplex Trading & Industrial Co. Ltd (378 ITR 351) (Delhi High Court) & Pr. CIT vs C & G Pharam India Ltd.

13. Per Contra, the Ld. D.R strongly supported order of the CIT(A). The D.R further, submitted that the A.O has reopened the assessment on valid ground, as there is a clear escapement of income to the tune of Rs.15,00,000/- on account of under assessment of short term capital gain from sale of factory land and building which was not considered by the A.O in the absence of necessary materials at the time of assessment proceedings u/s. 143(3) of the Act. The D.R further submitted that for reopening assessment the A.O has to form a reasonable belief of escapement of income, based on subjective to assessment of materials available with him which may be from the assessment records; however, there is no need of new material. In this case, the assessee has failed to 15 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 furnish necessary information for computation of income arised from sale of factory land of building which results in escapement of income of Rs.15,00,000/- , therefore there is sound reason for reopening of assessment. The D.R further submitted that the satisfaction of the A.O is subjective one, so long as there is some material, having nexus with formation of reason to belief, the satisfaction is not liable to be reviewed. It is now well settled that sufficiency or correctness of the material is not a thing to be considered at the stage of issuance of notice. What is needed is only prima facie evidences of escapement. The A.O has arrived at a escapement of income based on the material available, therefore there is no merits in the contention of the assessee that the assessment is reopened merely on 'change of opinion'.

14. We have heard both the parties, perused the materials available on records and gone through the order of the authorities below. The factual matrix of the case which leads to reopening assessment is that, during the financial year relevant to assessment year 2005-06, the assessee sold factory land along with other assets and computed income from long term 16 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 capital gain, income from short term capital gain and income from business. The assessee has computed long term capital gain for sale of land and short term capital gain sale of building, officer colony, scrap plant & machinery, DG Set, other plant & machinery and wind mill. The assessee has computed income from business for sale of scarp and stores. The assessee has considered total sale consideration of Rs.16,40,00,000/- from sale of all the asset and arrived at net sale consideration of Rs.16,33,16,589/- after reducing expenses of transfer of Rs.26,83,411/-, being excise duty paid on reversal of modvat credit availed on plant & machinery. The A.O, while completing assessment u/s.143(3), has considered gross consideration of Rs. 16,40,00,000/- from sale of all asset, however disallowed expenses of transfer claimed by the assessee for Rs.26,83,411/-, towards payment of excise duty on reversal of modvat credit on plant & machinery sold and recomputed short term capital gain, long term capital gain and business income.

15. The A.O reopened the assessment on the ground that income chargeable to tax had been escaped assessment within 17 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 the meaning of Section 147 of the Act, on account of under assessment of income to the tune of Rs.15,00,000/- from sale of factory land and building. The A.O has recorded reasons for reopening assessment. On perusal of reasons recorded by the A.O, we find that the A.O has observed, the assessee has considered sale consideration of Rs. 10,88,16,589/-, for sale of assets forming part of short term capital gain which has been reworked by the A.O at Rs.10,95,00,000/- while finalizing the order u/s. 143(3), whereas the same assets was purchased by M/s. I.B Enterprises on 'as is where is basis' for Rs.11,10,00,000/-, thus there is a difference of Rs.15,00,000/- in the consideration taken for computation of short term capital gain which results in escapement of income to the tune of Rs.15,00,000/-.

16. The A.O recorded reasons based on the documents available in the assessment records which were part of original assessment proceedings u/s. 143(3) of the Act. The A.O analysed sale consideration received from sale of land, officers colony, scarp plant & machinery and other asset to arrive at a difference of Rs.15,00,000/-. The assessee has filed a chart 18 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 showing the details of assets sold. The assessee has sold entire assets for a sale consideration of Rs. 16,40,00,000/-. The assessee has computed short term capital gain, long term capital gain and business income towards sale of assets after reducing Rs.26,83,411/-, towards expenses of transfer being excise duty paid on reversal of modvat credit availed on plant & machinery. We further noticed that while completing assessment u/s. 143(3), the A.O has considered gross consideration of Rs.16,40,00,000/-, however disallowed expenses of transfer claimed by the assessee to arrive at gross consideration of Rs.16,40,00,000/- . We further noticed from the reasons recorded by the A.O has considered gross consideration of Rs.16,40,00,000/- to rework short term capital gain and long term capital gain. The only difference is that, while arriving at a short term capital gain and long term capital gain, the A.O has reallocated sale proceeds of officer colony from short term capital gain to long term capital gain and consideration received from sale of scarp and store from income from business to short term capital gain. From the above working, the A.O has arrived at a gross consideration of 19 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 Rs.11,10,00,000/- from sale of asset forming part of short term capital gain and Rs.5,30,00,000/- from sale of assets forming part of long term capital gain. Except this reallocation of figures, there is no change in the amounts declared by the assessee in its return of income and amounts considered by the A.O in the assessment order u/s. 143(3) r.w.s 147 of the Act. All these details are part of return of income filed by the assessee which has been once again filed before the A.O at the time of assessment proceedings u/s. 143(3) of the Act, and the A.O has considered all the materials to complete the assessment, therefore, we are of the considered view that the A.O has reopened the assessment on a mere reappraisal of the material which is already on record and there is no new or tangible material to justify reopening.

17. The provisions of Section 147, provides for reopening of assessment, it the A.O has reason to believe that income chargeable to tax had been escaped assessment. No doubt, the reasons to belief should be subjective assessment of material available on record, but not objective assessment of issues. Therefore, the reason to believe for reopening assessment 20 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 should be based on tangible material which was not available with the A.O at the time of original assessment, but not merely 'change of opinion' based on same set of facts which was available at the time of completion of original assessment. Before, reopening the assessment, the A.O should have reason believe that income chargeable to tax had escaped assessment. Unless, there is a sound basis for formation of reason to believe for reopening assessment, it would amount to review of already completed assessments. Therefore, in the absence of any reason to believe, it affects very jurisdiction to initiate the reassessment proceedings. The condition precedent for assumption of jurisdiction u/s. 147 of the Act, is reason to belief which is necessarily to be recorded with the sound footing based on some tangible materials, other than the material already in the possession of the A.O.

18. The assessment can be reopened u/s. 147 of the Act, if the A.O had reason to believe, but it cannot be reopened on a mere 'change of opinion', that is on the same set of facts and material which was in the knowledge of the A.O. The A.O cannot issue notice u/s.148, merely because it felt that a 21 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 decision which has been taken earlier is not correct and needs to be corrected. But, to form a reason to belief, there should be tangible material other than material available with the A.O at the time of original assessment. If the reasons recorded for reopening is not based on any material or which is based on same set of facts, then it amounts to mere 'change of opinion', but not a sound reason to believe to reopen the assessment.

19. Having said, let us examine the facts of the present case in the light of the legal proposition discussed in the preceding paragraph. In this case, the A.O has recorded reason based on reappraisal of material which is already on record and there is no new or tangible material to justify the reopening. The A.O has reallocated existing amounts considered by the A.O in the assessment proceedings u/s. 143(3) to arrive at a difference of Rs. 15,00,000/- for computation of short term capital gain. Except this, there is no change in the items of incomes considered by the assessee in his return, the A.O in his assessment orders and the present A.O for the purpose of reopening of the assessment. Therefore, we are of the considered view that the A.O has reopened the assessment 22 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 merely on the basis of 'change of opinion' by reappraisal of the material which was already on record and considered by the A.O in the assessment proceeding u/s. 143(3) of the Act, and hence, there is no valid reason for the A.O to reopen the assessment u/s. 147 of the Act.

20. The assessee has relied upon the decision of ITAT, Panaji Tribunal, in the case of M.D Waddar & Co. Vs. ACIT (2014) 41 CCH 0215, (Panaji Tribunal). We have gone through the case relied upon by the assessee, in the light of facts of the present case and finds that the case laws relied upon by the assessee is squarely applicable to the facts of the present case. We further observed that the coordinate bench of this tribunal, under similar circumstances held that, where the A.O had reopened assessment based on the account which was submitted during original assessment and considered by the A.O in assessment order passed u/s. 143(3), reopening of assessment amounts to mere change of opinion which is legally impermissible. The relevant portion of order is extracted below.

"The AO had reopened the assessment order on the ground of the liabilities which was shown in 23 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 P&L account. The basis of the reopening of the assessment order was outstanding liabilities of Sri M.D. Waddar & Co. (Dissolved) of Rs.17,87,50,629/- was not genuine. It was held that the AO had verified then P&L account and he had accepted the books of account of the assessee in the case of Sri M.D. Waddar & Co. (Dissolve).
The case was completed u/s. 143(3) on 29/12/2010. The AO had not brought any new material for disbelieve this outstanding of Rs.17,87,50,629/-. The AO had "reason to believe"

that income chargeable to tax had escaped on the basis the liabilities shown in original Balance Sheet which was submitted by the assessee along with his return. The AO had not brought any new information except this account and Balance Sheet. The AO had simply relied upon the liabilities shown in Balance Sheet account and moreover the AO had also verified the bank accounts which was shown in Balance Sheet account and he had "reason to believe" that the income chargeable to tax had escaped. In tribunal's opinion, this "reason to believe" of the AO was merely change of opinion. No new material was brought out by the Assessing Officer. The assessee had disclosed all the material facts during the original assessment proceeding. The Assessing Officer failed to bring 24 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 any evidence to show that he had reopened the assessment on some reasonable belief but he had simply reopened on the liabilities shown in P&L account which had been accepted by the Assessing Officer. The Assessing Officer was of the view now this liability was not genuine, which is merely change of opinion. For this Tribunal rely upon the decision of Hon'ble Delhi High Court (FB) in the case of CIT vs. Kelvinator of India, 256 ITR 1 (Del) which was affirmed by the Supreme Court wherein it is held that to confirm the jurisdiction u/s. 147 two conditions were required to be satisfied (i) AO must have "reason to believe" that income chargeable to tax has escaped assessment. (ii) He must have "reason to believe" that such escapement occurred by the reason either an omission or failure on part of assessee to make a return of income u/s. 139 or omission or failure on part of assessee to disclose fully and truly of the material facts necessary for his assessment for that year. The aforesaid requirement of law must be held to be condition precedent for invoking the jurisdiction of the AO to reopen the assessment u/s.147. It is tangible both conditions aforesaid mentions are cumulative. It is well settled principle of law that before jurisdiction under 147 is invoked by AO, he has to record his reason for doing so or 25 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 before issuing any notice u/s. 147. Therefore, formation of "reason to believe" and recording of reasons are imperative before AO could reopen and complete the assessment.

Even by the reason to Section 147 if ITO exercised its jurisdiction for initiating a proceeding for reassessment only upon mere change of opinion the same may be held to be unconstitutional.

Therefore,     Section         147     does     not        postulate
confirmation       of    power         to     AO      to     initiate

reassessment proceeding upon mere change of opinion. However if the "reason to believe" of AO found an information which might have been received by AO after completion of the assessment, it may be sound foundation for exercising the power u/s. 147 r.w. section 148. The Supreme Court compared the provisions before and after the amended, there should be escapement of income of income arising on account of non-filing of return or non-disclosure of material facts or the Assessing Officer should have reason to believe escapement in consequence of information in his possession. After the amendment, there is only one condition, that there is "reason to believe" escapement of income, so that the power has become much wider. But 26 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 the, one has to give scheme interpretation of the words "reason to believe", so that the power under Section 147 may not be misunderstood as conferring arbitrary powers on "mere change of opinion", which cannot per se be a reason for jurisdiction. Power to assess is different from power to review, which is not permissible. It follows that review cannot be undertaken in the garb of reassessment. The bar against change of opinion is in inbuilt requirement to check abuse of power. It, therefore, follows, that there should be tangible material to come to a conclusion, that there is escapement of income.

Going by the history of the legislation, the Supreme Court pointed out that the Direct Tax Laws (Amendment) Act, 1987 had earlier omitted the expression "reason to believe" substituting it by the word "opinion". On representation, the expression "reason to believe" was reintroduced substituting the word "opinion" by the Direct Tax Laws Amendment) Act, 1989. This was also explained in Board Circular No.S49 dated October 31, 1989 [1990] 182 ITR (St.) 1,29. The object of the amendment itself was to go by the meaning of the expression "reason to believe" as understood 27 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 in a number of Court rulings and not to go by mere change of opinion.

In instant case the assessee in his return of income which was filed during the course of assessment proceeding along with P &L account and balance sheet and after verifying balance sheet the AO had passed the order u/s. 143(3) on 29.12.2012. The Assessing officer has relied upon the accounts which was submitted by the assessee in original assessment and the assessee had submitted all the materials which was available with the assessee and Assessing Officer had verified and found to be genuine and the assessment u/s. 143(3) was accepted by the assessee and he had paid the tax thereon.

Now, the Assessing Officer wanted to rely upon the same material, same P&L account and he wanted to reopen the assessment on the ground of liability of Rs. 17,87,50,629/- shown in his original return and on the same liabilities the AO had reopened the assessment which is not permissible in law. Therefore, the AO had reopened the assessment order based on the account which was submitted during the original assessment order and no new material or information was found by the Assessing Officer. 28

Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 Therefore, it was a mere change of opinion which is not permitted. Thus the order passed u/s 147 was annulled."

21. Coming to the case law relied upon by the Ld. CIT(A) for upholding the reassessment order. The Ld. CIT(A) relied upon the decision of Hon'ble Supreme Court, in Phool Chand Ponjranglal vs. ITO 203 ITR 456, to decide the reopening against the assessee. We find that in the case before the Hon'ble Supreme Court, the reopening was on the basis of confessional statement of the managing director of the lending company which constitute factual information for the purpose of reopening of assessment. Under these circumstances, the Hon'ble Supreme Court was upheld the reopening of the assessment. We further observed that the case law relied upon by the Ld. CIT(A) has no application to the facts of the present case, because there is admittedly no fresh information in the hands of the A.O, instead he has merely reclassified the figures to arrive at income chargeable to tax has been escaped assessment, would it has in fact being already assessed. 29

Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 Therefore, we are of the view that the case relied upon by the Ld. CIT(A) is not applicable to the facts of the present case.

22. In this view of the matter and also following the decision of ITAT, Panaji, in the case of M.D Waddar & Co. Vs. ACIT (Supra), we are of the considered view that there is no sound reason for the A.O to reopen the assessment. We further observed that the A.O has reopened the assessment on mere reappraisal of materials which is already on record and considered by the A.O. There is no new or tangible material in the possession of the A.O to justify the reopening. Hence we are of the view that reopening of assessment for the assessment year 2005-06 is bad in law and hence, the consequential assessment proceedings are hear by quashed.

23. Since, we have already quashed the reassessment proceedings on the ground that there is no sound basis for reopening of assessment, the issues agitated on merits are not adjudicated at this point of time, as they are became merely academic in nature.

30

Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011

24. In the result, appeal filed by the assessee in ITA No. 5101/Mum/2011 is allowed and the appeal filed by the revenue in ITA No. 4782/Mum/2011 is dismissed.

ITA No.5103/Mum/2011

25. The fact and issues in ITA No. 5103 are identical to the facts of ITA No. 5101/Mum/2011. In the ITA No. 5101/Mum/2011, we quashed the reassessment proceedings as invalid, for the similar reasons recorded in the preceding paragraph in ITA No. 5101/Mum/2011 we quashed the reassessment proceedings for the assessment year 2006-07.

26. In the result, appeal filed by the assessee in ITA No. 5103/Mum/2011 is allowed.

ITA No. 5102/Mum/2011 and ITA No. 5104/Mum/2011

27. These two appeals filed by the assessee are directed against separate, but identical orders of the CIT(A)-6, Mumbai for the assessment year 2005-06 and 2006-07.

28. The assessee has raised two grounds for the assessment order 2005-06, challenging disallowance of expenses of 31 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 Rs.25,48,000/- on the ground that the said expenditure was not incurred wholly and exclusively for business purpose and also adoption of sale consideration of depreciable asset at Rs.10,95,00,000/- as against Rs.10,88,16,589/- for working of capital gains. Similarly, for the assessment year 2006-07, the assessee has challenged disallowance of the expenses of Rs.1,02,48,000/- on the ground that said expenses were not incurred wholly and exclusively for business purpose and also setting off of brought forward unabsorbed depreciation amounting to Rs.54,58,700/-. The Ld. CIT(A), for the assessment year 2005-06, for statistical purpose, partly allowed both grounds raised by the assessee by holding that regarding disallowance of expenses on the ground that the assessee had ceased to carry on business has been discussed in detail his order in the appellate proceedings against order of the A.O u/s.143(3) r.w.s 147 and dismissed ground raised by the assessee as infructuous. Similarly, for the assessment year 2006-07, the CIT(A) dismissed ground no. 1 relating to disallowance of expenses as infructuous on similar finding for assessment year 2005-06. In so far as second ground relating 32 Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011 to setting off of brought forward unabsorbed depreciation, the CIT(A) dismissed the ground raised by the assessee, by holding that the very same issue has been discussed in the appellate order against order of the A.O u/s. 143(3) r.w.s. 147 of the Act, without any finding on merits of the issue.

29. Having heard both the sides and considered materials on record, we find that the CIT(A) did not go in to merits of the issues, because he had discussed all the issues, in his order against order of the A.O u/s. 143(3), r.w.s. 147 for the assessment year 2005-06. Since, we have quashed reassessment order passed by the A.O, the issues agitated by the assessee required to be discussed on merits. Since, the CIT(A) did not discussed issues on merits, these two appeals needs to be reheard by the Ld.CIT(A). Therefore, we set aside these two appeals in ITA No. 5102 and 5104 of 2011 for the assessment year 2005-06 and 2006-07, to the file of the CIT(A) and direct the CIT(A) to dispose off the appeals on merits.

33

Rohit Pulp & Paper Mills Ltd, ITA no.5101 to 5104/Mum./2011 ITA no.4782/Mum./2011

29. In the results the appeals filed by the assessee in ITA No. 5102 and 5104 of 2011 are allowed for statistical purposes.



Order pronounced in the Open Court on      14.06.2017


        Sd/-                                            Sd/-


  (D.T. GARASIA)                          (G. MANJUNATHA)
JUDICIAL MEMBER                         ACCOUNTANT MEMBER

MUMBAI, DATED:          14.06.2017



Copy of the order forwarded to:

(1)   The Assessee;
(2)   The Revenue;
(3)   The CIT(A);
(4)   The CIT, Mumbai City concerned;
(5)   The DR, ITAT, Mumbai;
(6)   Guard file.
                                                By Order

Nishant Verma
Sr. Private Secretary
                                         (Dy./Asstt.Registrar)

                                           ITAT, Mumbai




                                  34
           Rohit Pulp & Paper Mills Ltd,
     ITA no.5101 to 5104/Mum./2011
             ITA no.4782/Mum./2011




35