Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 12]

Madras High Court

M/S.Crn Investments (P) Limited vs The Commissioner Of Income Tax on 13 February, 2014

Author: T.S.Sivagnanam

Bench: Chitra Venkataraman, T.S.Sivagnanam

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:   13.02.2014
CORAM:
THE HON'BLE MRS.JUSTICE CHITRA VENKATARAMAN
AND
THE HON'BLE MR.JUSTICE T.S.SIVAGNANAM
TAX CASE (APPEAL) NO.125 OF 2007

M/s.CRN Investments (P) Limited,
10, Karpagambal Nagar,
Luz, Chennai  600 004. 			....	Appellant 

Vs.

The Commissioner of Income Tax
Chennai. 		 				....	Respondent 

	Prayer: Tax Case Appeal is filed under Section 260A of the Income-tax Act against the Order of the Income-tax Appellate Tribunal, Madras 'A' Bench dated 31.8.2006 in I.T.A.No.2662/Mds/2004 for the assessment year 1996-97.  

	
			For Appellant	: Mr.S.Kumar 
							for
						  Mr.T.N.Seetharaman

			For Respondent	: Mr.Arun Kurian Joseph 


				         JUDGMENT	

(Judgment of the Court was delivered by T.S.SIVAGNANAM,J.) This Tax Case Appeal is filed by the assessee questioning the Order dated 31.8.2006 passed by the Income-tax Appellate Tribunal Madras 'A' Bench in I.T.A.No.2662/Mds/2004 for the assessment year 1996-97 and the same was admitted on the following questions of law:

"1. Whether on the facts and circumstances of the case, the Tribunal is right in law in holding that the Commisioner (Appeals) was not justified in cancelling the penalty levied under Section 271(1)(c)?
2 Whether on the facts and circumstances of the case the Tribunal is right in law in stating that there was no mistake in the original order of the Commissioner (Appeals) apparent from record to be rectified under Section 154? and
3. Whether the Tribunal is right in law in holding that rectifying the order already passed following the decision of the Supreme Court in CIT v. Prithipal Singh & Co., amounts to review of order?

2. The assessee is engaged in the business of leasing and hire purchase finance and entered into a lease transaction with M/s.Bellary Steel and Alloys Limited, (BSAL) for steel rollers during January,1995 for a sum of Rs.20,96,900/-. The supplier of steel rollers was M/s.B.H.Enterprises, Mumbai and the assessee - company was the financier. The assessee for the assessment year 1995-96 claimed depreciation of Rs.10,48,450/-. On steel rollers, the assessee was eligible for depreciation at 100%. As the assets were put to use after 30th September, 1994, 50% of depreciation amounting to Rs.10,48,450/- was claimed in the assessment year 1995-96 and the balance was claimed in the assessment year 1996-97. In the course of survey conducted in the business premises of the assessee and subsequent investigation, it was found that the lease transactions were bogus and intended to enable BSAL to obtain finance and the assessee to claim 100% depreciation. It was found that there was no delivery of steel rollers by B.H.Enterprises, Mumbai and no use of steel rollers by BSAL. Subsequent to the Department having found that the lease transactions were bogus the assessee filed revised return for the assessment year 1995-96 and 1996-97 withdrawing the claim of depreciation. It is to be noted that initially the claim was allowed under Section 143(3) of the Income-tax Act (Act) before 23.5.2001. Since the assessee filed revised returns after completion of assessments, the returns were held to be invalid. The Assessing Officer initiated proceedings under Section 147 of the Act for the purpose of disallowing the depreciation on steel rollers on which the assessee has claimed depreciation for assessment years 1995-96 and 1996-97 and also after setting off a reduced unabsorbed brought forward depreciation in the assessment year 1997-98. The Assessing Officer while finalising the assessment by order dated 27.2.2003 declared the assessment as nil assessment consequent on the loss found and the loss was allowed to be carried forward. Separate proceedings were initiated for levy of penalty under Section 271(1)(c). The assessee contested the penalty proceedings by stating that they were not aware that the lease transactions were bogus. The Assessing Officer rejected the explanation offered by the assessee and imposed penalty of Rs.5,00,000/-. Aggrieved by such order, the assessee preferred appeal before the Commissioner of Income-tax. The first appellate authority by Order dated 17.3.2004 held that the assessee is guilty of concealment of income and furnishing of inaccurate particulars of income so far as its claim for depreciation and the assessee has claimed bogus depreciation for the assessment years 1995-96 and 1996-97 and the claims have been subsequently withdrawn and treated as income and the particulars of which have been concealed in each of the assessment years. Therefore, the first appellate authority confirmed the order of penalty imposed under Section 271(1)(c) of the Act. After the appeal was disposed of, the assessee filed miscellaneous petition in M.P.No.1 of 2004-05/A.III contending that the Honourable Supreme Court in the case of Commissioner of Income-tax Vs. Prithipal Singh & Co., reported in (2001) 249 ITR 670 (SC) held that if there was no taxable income or tax assessed for payment during a particular year, the question of evasion and consequent penalty does not arise. It is further stated that in the case of Prithipal Singh, (supra), the assessee therein filed return declaring loss and was assessed finally at a figure of loss as in the case of assessee. The assessee also placed reliance on a decision of this Court in the case of Ramnath Goenka vs. CIT, ((2002) 259 ITR 229) and submitted that penalty under Section 271(1)(c) is imposable only and in cases, where tax has been levied and no penalty can be levied when the result of the computation made by the assessing officer is a loss. With the above submissions, the assessee requested the first appellate authority to amend the order dated 17.3.2004 and cancel the penalty of Rs.5,00,000/- levied by the Assessing Officer. The first appellate authority by order dated 12.7.2004 allowed the Miscellaneous application on the ground that the decision of the Honourable Supreme Court in the case of case of Prithipal Singh, (supra) was not and therefore there was a mistake apparent from the record in confirming the penalty under Section 271(1)(c) and agreed with the submission of the assessee and rectified the order dated 17.3.2004 and deleted the penalty. Aggrieved by the order passed in the Miscellaneous Application, the revenue preferred appeal and so too the assessee preferred appeal as against the penalty, which was upheld for the assessment year 1995-96. The Tribunal by a common order dated 31.8.2006 allowed the appeal filed by the revenue challenging the order passed in the Miscellaneous Application by observing that under Section 154 of the Act, the authorities referred to in Section 116 with a view to rectify any mistake apparent from record amend any order passed by them under the provisions of the Act and a decision on a debatable point of law is not a mistake apparent from record. Further, the decision of the Honourable Supreme Court in the case of Prithipal Singh, (supra) was available on the date of passing of the original order of the first appellate authority dated 17.3.2004 while confirming the penalty under Section 271(1c). Therefore, held there is no mistake of law in the original order apparent from the record to be rectified under Section 154. By the same order, dated 31.8.2006 the appeal filed by the assessee as against the order confirming the penalty for the assessment year 1995-96 was dismissed by observing that the assessee has not been able to prove that there was no negligence or fraud on the part of the assessee and as a matter of fact the assessee entered into an agreement fraudulently with BSAL with a view to claim 100% depreciation on steel rollers and therefore they are guilty of concealing income and had made liable for levy of penalty. Aggrieved by the order passed by the Tribunal, the assessee has preferred this appeal, which has been admitted on the above mentioned substantial questions of law.

3. Before we proceed to consider the contentions raised by Mr.S.Kumar, learned counsel appearing for the assessee, it is to be pointed out that as against the order passed by the Tribunal relating to the assessment year 1995-96 confirming the order of levying penalty the assessee has come before this Court by way of Tax Case in T.C. (A) No.124 of 2007 in the case of CRN Investments P. Ltd., Vs. Commissioner of Income-tax, reported in (2008) 300 ITR 342 and the Division Bench of this Court confirmed the levy of penalty and thereby rejected the Tax Case Appeal. It is accepted by the learned counsel for the assessee that the assessee has accepted the decision in reported in (2008) 300 ITR 342 and no further appeal has been preferred.

4. As far as the present assessment year 1996-97 is concerned, learned counsel for the assessee submitted that the Tribunal ought to have followed the decision of the Honourable Supreme Court and failure on the part of the first appellate authority to take note of the decision of the Supreme Court is a mistake and an order passed without following the decision gives rise to a rectifiable mistake and it is not amount to a review. Further it is contended that the Tribunal has erroneously held that there was no mistake in the original order initially passed by the first appellate authority, which is apparent from record, to be rectified under Section 154 and the Tribunal ought to have noted that the authorities are bound by the law laid down by the Honourable Supreme Court. Therefore, it is contended that the Tribunal ought to have rejected the appeal filed by the revenue as against the order passed in the Miscellaneous Application and by applying the decision of the Honourable Supreme Court in the case of Prithipal Singh, (supra), the Tribunal should have deleted the penalty levied under Section 271(1)(c) confirming the order of the Commissioner based on the decision of the Honourable Supreme Court in the case of Prithipal Singh, (supra).

5. In support of his contention as regards the jurisdiction of the Tribunal under Section 154 of the Act, learned counsel for the assessee placed reliance on a decision of the Honourable Supreme Court in Honda Siel Power Products Limited Vs. Commissioner of Income-tax, reported in (2007) 295 ITR 466 (SC) and ACIT Vs. Saurashtra Kutch Stock Exchange Ltd., (2008) 305 ITR 227 (SC) and contended that failure to apply judgment of the jurisdictional High Court is a mistake apparent on record.

6. As regards the question regarding levy of penalty, the learned counsel for assessee would rest his argument by placing heavy reliance on the decision of the Honoruable Supreme Court in the case of Prithipal Singh, (supra), the decision of the Honourable Division Bench of this Court in Commissioner of Income Tax Vs. C.R.Niranjan reported in (1991) 187 ITR 280 (Madras) and the decision of the Honourable Supreme Court in the case of Commissioner of Income-tax Vs. Gold Coin Health Food (P) Ltd., reported in (2008) 304 ITR 308 (SC).

7. Mr.Arun Kurian Joseph, learned Standing counsel appearing for the revenue contended that the reliance placed on the decision of the Honourable Supreme Court in the case of Prithipal Singh, (supra) and the decision of the Division Bench of this Court in CIT Vs. C.R.Niranjan (supra) are misconceived in the light of the recent decisions of the Honourable Supreme Court in the case of Commissioner of Income-tax Vs. Moser Baer India Limited, reported in (2009) 315 ITR 460 and Joint Commissioner of Income-tax Vs. Saheli Leasing and Industries Limited reported in (2010) 324 ITR 170. It is therefore contended that the assessee cannot place reliance on the earlier decisions of the Honourable Supreme Court for the reason that in the case of Saheli (supra), the Honourable Supreme Court has held that even if no tax was payable penalty was still leviable.

8. We have heard the learned counsel for the parties and perused the material placed on record.

9. The first question to be considered is as to the scope and power of rectification under Section 154 of the Act. To decide this question, we may straight away refer to the decision of the Honourable Supreme Court in the case of Honda Siel Power Products Limited (supra). The said case arose before the Supreme Court out of an application under Section 254(2) of the 1961 Act. The expression "rectification of mistake from the record" occurs in Section 154 and it also finds place in Section 254(2). The Supreme court pointed out that the purpose behind the enactment of Section 254(2) is based on the fundamental principle that no party appearing before the Tribunal/authority, be it an assessee or the Department, should suffer on account of any mistake committed by the Tribunal/authority. This fundamental principle has nothing to do with the inherent powers of the Tribunal/authority. Further, it was held that the important reason for giving power of rectification is to see that no prejudice is caused to either of the parties appearing before it by its decision based on a mistake apparent from the record. Further, it was held that when prejudice results from an order attributable to the Tribunal/authority's mistake error or omission then it is the duty of the Tribunal/authority to set it right. Atonement to the wronged party by the Court or the Tribunal or authority for the wrong committed by it has nothing to do with the concept of inherent power to review. In the said case, the Tribunal failed to consider the judgment of a Coordinate Bench, which was placed before it when the original order came to be passed but it had committed a mistake in not considering the material which was already on record and the Tribunal amended its mistake and accordingly rectified the order. This Order passed by the Tribunal was reversed by the High Court and the Honourable Supreme Court held that High Court was not justified in interfering with the said order and that they are not going with the doctrine or concept of inherent power but simply proceeding on the basis if prejudice had resulted to the party, which prejudice is attributable to the Tribunal's mistake, error or omission and which error is a manifest error then the Tribunal/authority would be justified in rectifying its mistake.

10. Admittedly, the miscellaneous application filed under Section 154 of the Act to rectify the mistake in the order of the first appellate authority dated 17.3.2004 was based on the decision of the Supreme Court in the case of Prithipal Singh, (supra). It is not in dispute that on the date when the first appellate authority passed order dated 17.3.2004, the decision in the case of Prithipal Singh, (Supra), was very much available. Therefore, the first appellate authority rightly entertained the application under Section 154 and rectified the error solely on the ground that as per the law, which holds the land, at the relevant point of time, no penalty was imposable when a loss has been incurred by the assessee. In other words, the term "income" in Section 271(1)(c) was interpreted to mean "prospective income". As far as the present case is concerned, the assessment order disclose loss to be carried forward. Therefore, by applying the decision in Honda Seil Power Products Limited (supra), the Commissioner was justified in entertaining the application and rectifying the mistake. To that extent we agree with the submission made by the learned counsel for the assessee.

11. In the light of our discussion and considering the limited question raised in this Tax case Appeal as to the rectification of the order by the Commissioner of Income-tax (Appeals), we hold that in the light of the decision of the Apex Court in Honda Seil's case, (2007) 295 ITR 466 (SC), the order of the Tribunal has to be set aside. This leaves us with the question as to levy of penalty. Considering the fact that the Tribunal had allowed the Department's appeal only on the question of jurisdiction under Section 154 of the Income-tax Act, we deem it fit to restore the appeal before the Tribunal for decision on the question of levy of penalty on merits. It is open to the assessee to raise contentions as are available on the merits of levy of penalty under Section 271(1c). The Tribunal shall take up the appeal on merits of levy of penalty as expeditiously as possible and pass orders after giving opportunity to the assessee to place its case.

12. Accordingly, the Tax Case is allowed only on the aspect of jurisdiction of the Commissioner of Income-tax (Appeals) to rectify the order.

							      (C.V.,J.)     (T.S.S.,J.)
								    13.02.2014
Index:Yes
Internet:Yes
Copy to:
1. The Income-tax Appellate Tribunal,
    Madras 'A' Bench, Chennai,
2. The Commissioner of Income tax, Appeals (III),
    Chennai-34,
3. The Deputy Commissioner of 
    Income Tax Company Circle-I(3), Chennai.



    	
							CHITRA VENKATARAMAN,J.
							AND
							T.S.SIVAGNANAM,J.

											usk
















							     T.C.(A) NO.125 OF 2007













									13.2.2014