Punjab-Haryana High Court
Deputy Commissioner Of Income-Tax vs Modern Motor Works And Ors. on 23 February, 1996
Equivalent citations: [1996]220ITR415(P&H)
Author: Sarojnei Saksena
Bench: Sarojnei Saksena
JUDGMENT Sarojnei Saksena, J.
1. All these petitions have similar facts and legal issues raised therein are also common and, therefore, these petitions are being decided by a common order. The petitioner has filed these petitions under Section 482 of the Code of Criminal Procedure, 1973 (in short, "the Code"), against the orders of the Additional Sessions Judge, Ludhiana, dated November 11, 1992.
2. Reference to a few facts from Criminal Miscellaneous No. 17710-M of 1994 would be useful to appreciate the controversy.
3. The Income-tax Officer, District-I(4), Ludhiana, filed a complaint under Sections 201(1)/276B of the Income-tax Act, 1961 (in short, "the Act"), against Modern Motor Works, G. T. Road, Ludhiana, and its partners/respondents, on the allegations that the accused firm credited interest of Rs. 8,877 to J.R. Bansal and Company Private Limited. Respondent No. 1 was required to deduct interest at the rate of 21 per cent. amounting to Rs. 1,864 as required under Section 194A of the Act, but respondent No. 1 instead of depositing the said amount, deducted and paid tax at the rate of 10 per cent. amounting to Rs. 880. Thus, the balance tax of Rs. 976 was neither deducted by the accused-firm by January 8, 1979, nor paid till February 7, 1979, the stipulated time as provided by law and rules, and the accused firm deposited Rs. 975 in the Central Government account on November 18, 1983, i.e., after 57 months and that, too, after receiving a show-cause notice from the complainant-petitioner. Thus, the accused firm has contravened the provisions of Sections 194A/200 of the Act read with rule 30 of the Income-tax Rules, 1962, and thereby they are liable to be punished under Section 276B of the Act.
4. On the filing of the complaint, the respondents were summoned. The complainant examined two witnesses to prove the charge on prima facie basis. Thereafter, after hearing both the parties, the learned Chief Judicial Magistrate, Ludhiana, discharged the accused persons vide order dated October 24, 1990.
5. The complainant-petitioner filed Criminal Revision No. 7/33 of 1991-92 in the court of the Additional Sessions Judge, Ludhiana. The revisional court also dismissed the revision, vide its order dated November 11, 1992. Both the courts below held that the complainant has not proved any mens rea on the part of the accused persons in late deposit of the required amount of tax, which was required to be deducted at source. They also held that from the evidence of the complainant itself, bona fide mistake on the part of the accused firm stands abundantly proved. It was also held that in the Act Section 278E is incorporated on September 10, 1986, which provides that culpable mens rea on the part of the accused is to be presumed in any prosecution for any offence under the Act. The revisional court held that the incorporation of this section goes to show that earlier to April 1, 1989, there would not be any presumption of any culpable mens rea against the accused and it was for the complainant to allege and prove it (Section 278E was inserted in the Act with effect from September 10, 1986, by the Taxation Laws (Amendment and Miscellaneous Provisions) Act, 1986). The revisional court also held that the complainant could not prove that there was any such culpable mens rea on the part of the accused-respondents by not deducting the tax at source at the rate of 21 per cent., which they did at the rate of 10 per cent. only and thus affirming the order passed by the Chief Judicial Magistrate, Ludhiana, the revision was dismissed.
6. The respondents have raised a preliminary objection that the petitioners have filed this second revision under the garb of quashment proceedings under Section 482 of the Code. Relying on Dharampnl v. Smt. Ramshri, AIR 1993 SC 1361 ; [1993] 1 RCR 696, Ganesh Narayan Hegde v. Bangarappa [1995] 2 SCJ 583 ; [1995] 2 RCR 373 ; [1995] 4 SCC 41, Amrik Singh v. State of Punjab [1995] 3 RCR 118 and Gunnel Singh v. Gurmail Kaur [1995] 3 RCR 594, the respondents' learned counsel contended that in these authorities the apex court as well as this court have held that under Section 397(3) of the Criminal Procedure Code, a second revision before the High Court in exercise of its inherent powers is barred.
7. The petitioner's learned counsel contends that the petitioner has not filed a second revision against the impugned order under Section 397(3) of the Criminal Procedure Code, but it is a petition under Section 482 of the Criminal Procedure Code, for quashing the impugned orders as not only it amounts to abuse of the process of the court but even single Bench and the Division Bench judgments of this court were not properly considered and followed by the courts below.
8. In Raj Kapoor v. State (Delhi Administration), AIR 1980 SC 258, the apex court has held (headnote) "Inherent power of the High Court under Section 482 of the Code does not stand repelled when the revisional power under Section 397 of the Code overlaps. Nothing in the Code, not even Section 397 can affect the amplitude of the inherent power preserved in so many terms by the language of Section 482. Even so, when a specific provision is made easy resort to inherent power is not right except under compelling circumstances. Not that there is absence of jurisdiction but that inherent power should not invade areas set apart for specific power under the same Code. There is no total ban on the exercise of inherent power where abuse of the process of the court or other extraordinary situation excites the court's jurisdiction. The limitation is self-restraint, nothing more."
9. In this case also it is not a second revision in the garb of a petition under Section 482 of the Code. The petitioner's contention is that by discharging the accused persons and affirming the order of the Chief Judicial Magistrate, the revisional court has failed to follow the single Bench and the Division Bench authorities of this court on the points of the ingredients of Section 276B of the Act, and these orders amount to an abuse of the process of law. In my considered view, the above preliminary objection about the maintainability of the petition is liable to be and is hereby repelled. I find that the petition is maintainable.
10. The petitioner's learned counsel contended that the revisional court has wrongly referred to Section 278E and has drawn a wrong inference therefrom. No doubt, Section 278E is inserted in the Act on September 10, 1986, but this offence was committed in 1983 and before that. Section 278E reads as under :
"(1) In any prosecution for any offence under this Act which requires a culpable mental state on the part of the accused, the court shall presume the existence of such mental state but it shall be a defence for the accused to prove the fact that he had no such mental state with respect to the act charged as an offence in that prosecution."
11. He further submits that to prove an offence under Section 276B for violating the provisions of Section 194A read with rule 30 of the Income-tax Rules, 1962, the complainant-petitioner was not required to prove mens rea, because mens rea is not an ingredient of this offence. To buttress this contention he has relied on Rishikesh Balkishandas v. I.D. Manchanda, ITO [1987] 167 ITR 49 (Delhi). The complainant's learned counsel further argued that a single Bench of this court in Jagmohnn Singh v. ITO [1992] 196 ITR 473 has held that offence under Section 276B is complete when tax deducted at source is not deposited in time. Late deposit will not absolve the accused. Revenue authorities only charging tax and not imposing penalty is not relevant. Prosecution under Section 194A/200 read with Section 276B of the Act cannot be quashed. The offence is complete on the due date on which the amount should have been deposited but not deposited and late deposit will not absolve the accused.
12. The petitioner's learned counsel valiantly argued that in ITO v. Anil Kumar [1992] 196 ITR 638, a Division Bench of this court has held that a firm is a legal entity for purposes of tax laws and is liable to be prosecuted under Section 276B for failure to deduct tax at source from interest paid or credited and for not depositing it as required by the section.
13. The petitioner's learned counsel further pointed out that the courts below have wrongly relied on P.V Devassy v. CIT [1972] 84 ITR 502, wherein the Kerala High Court has held that mere failure to file return within the time allowed will not make the assessee liable for penalty. The Department must prove that the assessee has no reasonable cause for not filing or he acted deliberately in defiance of law or was guilty of conscious disregard of its obligations. He also pointed out that the courts below have also wrongly relied on Sequoia Construction Co. P. Ltd. v. P. P. Suri, ITO [1986] 158 ITR 496 (Delhi). He contends that the facts of that case are totally distinguishable.
14. The complainant-petitioner's counsel submits that the prosecution cannot be asked to prove a negative fact. Admittedly, the accused persons have not deducted tax at the rate of 21 per cent. on the amount of interest credited by them to J. R. Bansal and Company Private Limited, though they deducted interest at the rate of 10 per cent. only, but whether for committing this default they had any "reasonable cause or excuse" is a fact which is within the personal knowledge of the accused-respondents. This can be a defence for them in the said prosecution, but initially the complainant cannot be burdened with this duty to prove that the accused persons failed to deposit interest at the rate of 21 per cent. without any reasonable cause or excuse. In this connection, he further submits that the complainant examined R.D. Mann, Income-tax Officer, to prove the allegations made in the complainant and this witness has stated that the accused-respondents failed to deduct tax at the rate of 21 per cent. on the amount of interest credited to J.R. Bansal and Company Private Ltd. without any reasonable cause or excuse. The revisional court has lightly brushed aside the statement of this witness saying that this statement is not sufficient to fill up the lacuna of the complaint itself as the words "reasonable cause or excuse" do not find mention in the body of the complaint itself. He further submits that this is not a legal requirement that in the complaint the complainant should write that the accused did not deduct interest at the rate of 21 per cent. at the relevant time and did not deposit it in the Central Government account on due date without any reasonable cause or excuse.
15. The respondents learned counsel, supporting the impugned orders, contended that the complainant was bound to prove the mens rea of the accused persons for committing the said offence as well as this fact that the accused failed to deduct interest at the rate of 21 per cent. from the amount of interest credited by them in the account of J.R. Bansal and Company Private Limited and also failed to deposit it in the Central Government account on the due date without any reasonable cause or excuse. According to him, in the complaint such allegations are not made. Hence, the revisional court has rightly not accepted the statement of Mr. R.D. Mann, who tried to prove the alleged ingredient of the offence.
16. In my considered view, both the courts below have fallen into an error. Mens rea is not a requisite ingredient of the offence under Section 194A/200/276B of the Act. If the accused fails to make deduction of tax at source, he is liable to be punished for the said offence. It is so held in Rishikesh Balhishandas's case [1987] 167 ITR 49 (Delhi). In Jagmohan Singh's case [1992] 196 ITR 473 (P&H), it is further elucidated that offence under Section 276B is complete when tax deducted at source is not deposited in time. Even late deposit will not absolve the accused. This fact was held not relevant that the revenue authorities only charged interest on the amount not deposited and did not impose any penalty. A single Bench of this court has held in this case that the offence is complete on the due date on which the amount should have been deposited but not deposited and late deposit will not absolve the accused. Hence, it was held that the prosecution under Section 194A/200/276B of the Act read with rule 30 of the Income-tax Rules, 1962, cannot be quashed. In Anil Kumar's case [19921 196 ITR 638, a Division Bench of this court has again consi dered the point as to when an offence under Section 276B of the Act is committed. It is held that if the firm accused fails to pay tax deducted at source, its prosecution and punishment under Section 276B is valid.
They have further clarified that the firm is a legal entity for purposes of tax laws and is liable to be prosecuted under Section 276B for failure to deduct tax at source from interest paid or credited and for not depositing it as required by the section.
17. In P.V. Devassy's case [1972] 84 ITR 502, the Kerala High Court has considered altogether different facts. It is held that mere failure to file the return within the time allowed will not make the assessee liable for penalty. The Department must prove that the assessee had no reasonable cause for not filing or he has acted deliberately in defiance of law or was guilty of conscious disregard of the obligations. In that case, there was a finding of the Tribunal that the act of the assessee in not filing the return in time was bona fide and he had reasonable cause. Hence, prosecution on that very count was held just a futility. In this case, there is no material on record to show the bona fides of the accused-respondents. They failed to deduct tax at the rate of 21 per cent. from the amount of interest credited by them in the name of J.R. Bansal and Company Private Limited and further failed to deposit it in the Central Government account on due date.
18. In P.P. Suri's case [1986] 158 ITR 496 (Delhi) tax was not deducted by the assessee-accused within time. Penalty proceedings were initiated against the assessee. Penalty was imposed on the assessee under Section 201(1) read with Section 221 of the Act. It was cancelled on the merits after acceptance of the case of the assessee that there was good and sufficient reason for not depositing that tax within time. Later on, on the basis of the same penalty, a complaint was lodged against the assessee under Section 276B of the Act. On these facts, a single Bench of the Delhi High Court held that in the penalty proceedings the assessee's explanation was accepted that there was good and sufficient reason for not depositing that tax within time and hence it was held that milder proof of "reasonable cause" contemplated by Section 276B of the Act for an offence for the same penalty should be taken to have been established and it would be a sheer exercise in futility and harassment of the accused-assessee to allow criminal prosecution to proceed against him.
19. In this case the accused-respondents have not even placed on record any material to show that after receiving show-cause notice, when they deposited the balance of Rs. 976, they submitted any explanation showing their bona fides or showing that they had any reasonable cause or excuse for not depositing the tax on the due date. It seems that the courts below are misled by this fact that these accused-respondents/assessees deposited income-tax in excess, which was later on refunded to them and further the concern J.R. Bansal and Co. P. Ltd. also deposited income-tax in excess, which was later on returned to them. Payment of income-tax, its assessment, its excess payment or its refund had nothing to do with the liability of the accused-respondents for deducting 21 per cent. tax on the amount of interest credited by them to J.R. Bansal and Co. P. Ltd. The provisions of Section 194A of the Act are mandatory and the accused-respondents were duty bound to comply with these provisions.
20. Considering all the above facts and the authorities cited by both the parties, in my considered view the courts below have fallen into an error in discharging the accused-respondents/affirming the order of discharge of the accused persons. The accused-respondents are required to prove whether there was any reasonable cause for them not to deposit the amount of balance tax of Rs. 976 on the due date. Mens rea is not an ingredient of this offence.
21. Accordingly, the impugned orders are quashed. The learned Chief Judicial Magistrate, Ludhiana, is hereby directed to frame charges against the accused-respondents. The petitions under consideration are thus allowed.