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 7, Cited by 4]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Amritsar Swadeshi Woollen Mills on 11 April, 1989

Equivalent citations: [1989]180ITR144(P&H)

JUDGMENT

 

 Gokal Chand Mital, J.
 

1. Amritsar Swadeshi Woollen Mills, the assessee, was a partnership firm and during the proceedings for the assessment year 1973-74, the Income-tax Officer noticed that there were debit balances in the accounts of two partners to the tune of over Rs. three lakhs and interest was not being charged on these debit balances of these partners whereas the assessee-firm had paid substantial interest to its creditors. On taking note of the aforesaid facts, he scrutinised the assessment records for the earlier three years and noticed that for those years also there were huge debit balances in the accounts of those partners. Although the assessment for the assessment year 1972-73 had already been completed, the Income-tax Officer issued notice under Section 148 read with Section 147(b) of the Income-tax Act, 1961 (hereinafter called "the Act"). The assessee challenged the jurisdiction of the Income-tax Officer to reopen the assessment on the ground that there was no material before the Income-tax Officer to do so as all facts were already before him when the original assessment was framed and on mere change of opinion, reassessment proceedings could not be started.

2. The Income-tax Officer did not agree with the objections of the asses-see and on reassessment added Rs. 35,413 as income by way of interest on the debit balance at the rate of 12 per cent. per annum after recording a finding that the aforesaid amount had escaped assessment.

3. The assessee challenged the reassessment by filing an appeal before the Appellate Assistant Commissioner who accepted the assessee's contention on merits and deleted the addition but held that the reassessment proceedings under Section 148 read with Section 147(b) of the Act were properly initiated.

4. The Department went up in appeal before the Income-tax Appellate Tribunal (for short "the Tribunal"), Amritsar, in which the assessee filed cross-objections regarding the validity of the reopening of the assessment. The Tribunal came to the conclusion that there was no material before the Income-tax Officer giving jurisdiction to reopen the assessment and with this finding cancelled the additions made by the Income-tax Officer. On this matter, the following question has been referred by the Tribunal on a mandamus issued by this court:

"Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in law in holding that the assessment of the assessee-firm for the assessment year 1972-73 was not validly reopened by the Income-tax Officer under Section 147(b) of the Income-tax Act, 1961 ?"

5. For the assessment year 1974-75, the Income-tax Officer found that substantial interest had been paid by the assessee-firm to its creditors but no interest had been charged on the debit balances of the two partners, which was over three lakhs of rupees. The Income-tax Officer had found a similar position in the assessment year 1973-74 and since on the debit balances of the partners interest at the rate of 12 per cent per annum was disallowed for that year, for the assessment year in question also, similar deduction was disallowed with the result that Rs. 36,566 were added back to the total income of the assessee.

6. On appeal, the Appellate Assistant Commissioner deleted the addition on the ground that the capital available with the assessee was much more than the funds advanced to the partners. The Revenue went up in appeal before the Tribunal and the Tribunal set aside the findings of the Appellate Assistant Commissioner and the Income-tax Officer because no definite findings had been given by those officers and restored the matter to the file of the Income-tax Officer for fresh disposal after taking note of the observations made in the order. The following question has been referred on a mandamus issued by this court:

"Whether the Tribunal was justified in law to set aside the findings of the Appellate Assistant Commissioner as respects the deletion of the amount of interest of Rs. 36,566 held to be a permissible deduction in the computation of the assessee's business income and restore the matter to the Income-tax Officer for fresh disposal ?"

7. We first proceed to decide the question referred for the assessment year 1972-73 in which reassessment proceedings were started. The question posed is whether the Income-tax Officer validly reopened the proceedings under Section 147(b) of the Act To justify the reopening of the proceedings, counsel for the Revenue has relied upon a decision of the Supreme Court in Kalyanji Mavji and Co. v. CIT [1976] 102 ITR 287 and particularly on the following observations (headnote) :

"... Where, in the original assessment, the income liable to tax has escaped assessment due to oversight, inadvertence or a mistake committed by the Income-tax Officer ;"

the proceedings can be reopened. This judgment was the subject-matter of criticism before a larger Bench of the Supreme Court in Indian and Eastern Newspaper Society v. CIT [1979] 119 ITR 996 and the following observations were made (at p. 1004) :

"Now, in the case before us, the Income-tax Officer had, when he made the original assessment, considered the provisions of sections 9 and 10. Any different view taken by him afterwards on the application of these provisions would amount to a change of opinion on material already considered by him. The Revenue contends that it is open to him to do so, and on that basis to reopen the assessment under Section 147(b). Reliance is placed on Kalyanji Mavji and Co. v. CIT [1976] 102 ITR 287 (SC), where a Bench of two learned judges of this court observed that a case where income had escaped assessment due to the 'oversight, inadvertence or mistake1 of the Income-tax Officer must fall within Section 34(1)(b) of the Indian Income-tax Act, 1922. It appears to us, with respect, that the proposition is stated too widely and travels farther than the statute warrants in so far as it can be said to lay down that if, on reappraising the material considered by him during the original assessment, the Income-tax Officer discovers that he has committed an error in consequence of which income has escaped assessment, it is open to him to reopen the assessment. In our opinion, an error discovered on a reconsideration of the same material (and no more) does not give him that power."

8. Therefore, we proceed to appreciate the facts of the case in the light of the aforesaid observations.

9. Adverting to the facts of the case, we find that the entire material was already with the Income-tax Officer when he framed the assessment and in the reassessment proceedings, he only wanted to change his opinion. Mere change of opinion does not give jurisdiction to initiate reassessment proceedings, and even if the order of the Income-tax Officer is erroneous, the remedy would He elsewhere but not by initiating reassessment proceedings. Accordingly, we are of the opinion that the Tribunal was justified in holding that the reassessment proceedings for the assessment year 1972-73 were not validly reopened and we answer the referred question in favour of the assessee, in the affirmative.

10. Now adverting to the other question referred for the assessment year 1974-75, we find that the Tribunal had the power to remand the case to the Income-tax Officer for fresh decision. The proceedings for this year were not reassessment but assessment proceedings. The crucial point would be to find out the nature of advance to the partners and then to frame the assessment. No definite finding was given either by the Income-tax Officer or by the Appellate Assistant Commissioner, and, therefore, the Tribunal was right in remanding the case to the Income-tax Officer for fresh disposal. Accordingly, we answer the question referred for the assessment year 1974-75 in favour of the Revenue, in the affirmative.

11. In view of the divided success, the parties are left to bear their own costs.