Himachal Pradesh High Court
Smt. Pratibha Singh vs Of on 26 December, 2016
Author: Sanjay Karol
Bench: Sanjay Karol, Vivek Singh Thakur
IN THE HIGH COURT OF HIMACHAL PRADESH
SHIMLA
CWP No. 3077 of 2016 alongwith
CWP No. 3079 of 2016
.
Reserved on: 21.12.2016
Date of Decision: December 26 , 2016
1 CWP No. 3077 of 2016
1.
Smt. Pratibha Singh ... Petitioner.
Versus
of
Deputy Commissioner, Circle Shimla, Income Tax Office &
another. ..Respondents.
2.
3.
CWP No. 3079 of 2016
Sh. Virbhadra Singh ... Petitioner.
rt Versus
Deputy Commissioner, Circle Shimla, Income Tax Office &
another. ..Respondents.
Coram:
The Hon'ble Mr. Justice Sanjay Karol, Judge.
The Hon'ble Mr. Justice Vivek Singh Thakur, Judge.
Whether approved for reporting?1Yes
For the Petitioner: M/s Vishal Mohan, Pranay
Pratap Singh, Sushant Keprate
and Aditiya Sood, Advocates, for
the petitioner.
For the Respondents Mr. Vinay Kuthiala, Sr.Advocate
with Ms Vandana Kuthiala,
Advocate, for the respondents.
1
Whether reporters of the local papers may be allowed to see the judgment? Yes.
::: Downloaded on - 15/04/2017 21:48:54 :::HCHP
2
Sanjay Karol, J.
Invoking Extra Ordinary Writ jurisdiction of this Court, petitioner lays challenge to the impugned notice .
dated 22.3.2016 (Annexure P-2) and order dated 24.11.2016 (Annexure P-6), whereby proceedings for assessment stands initiated by the Revenue under the provisions of Income Tax Act, 1961 (hereinafter referred of to as the Act).
2. Petitioner Sh. Virbhadhra Singh (CWP No. 3079 rt of 2016) by way of separate petition also lays challenge to similar notice/order. As prayed for, by the learned counsel, these petitions were heard together and in principle, only facts of CWP No. 3077 of 2016, were argued before us, for difference pertains only to the amount of income declared and the dates of filing of returns under Section 139 of the Act. Hence we proceed to discuss the facts of CWP No. 3077 of 2016.
3. The issues, which this Court is called upon to consider, are: (a) whether an order passed by an authority under the Act, in view of availability of equally efficacious remedy, is amenable to interference by way of writ jurisdiction, (b) whether exercise of power by the ::: Downloaded on - 15/04/2017 21:48:54 :::HCHP 3 jurisdictional authority, in initiating action for assessment of escaped income, is justiciable by a Writ Court, (c) whether the jurisdictional authority had sufficient .
material to form reasons of belief, (d) whether such reasons do exist and if so, can this Court go into sufficiency thereof, (e) whether sanction accorded by the appropriate authority is in accordance with law, (f) of whether the order passed by the authority is in conformity with the settled procedure of law, and (g) rt whether action of the authorities below can be said to be arbitrary, whimsical or capricious.
4. Petitioner, a permanent resident of Himachal Pradesh is regularly assessed to income tax. On 28.07.2009, she filed a return, declaring her net taxable income for the assessment year 2009-10 (hereinafter referred to as the relevant year), to be `4,81,340/-
(Annexure P-1, page 13), and the source mainly being rent, salary and interest from deposits. Prima facie, finding certain income to have escaped assessment, on 22.03.2016 she received a notice, under Section 148 of the Act, issued by the Deputy Commissioner of Income Tax, Shimla (Annexure P-2, page 16).
::: Downloaded on - 15/04/2017 21:48:54 :::HCHP 45. Pursuant thereto vide communication dated 25.04.2016 (Annexure P-3, page 17), petitioner chose the return already filed to be considered as the one having .
filed under Section 148 of the Act. Her request for supply of "reasons" for re-opening the case was acceded to vide communication dated 09.05.2016 (Annexure P-4, page
19). Her further request for supply of "approval"
of (sanction) of the superior officer, so made vide communication dated 02.06.2016 (page 18) was rt promptly met by the Department, which led to her filing detailed objections vide communication dated 16.06.2016 (Annexure P-5, page 25) and 21.06.2016 (page-32) which now stands rejected by the Assessing Officer in terms of order dated 24.11.2016 (Annexure P-6, page 40).
6. Perusal of aforesaid communications reveals that on 22.03.2016, the Assessing Officer, forwarded his reasons of belief to the superior officer i.e. Principal Commissioner of Income Tax, Shimla and the very same day, the said officer, after expressing his satisfaction thereupon, on finding the case fit for issuance of notice under Section 148 of the Act, returned the file and same ::: Downloaded on - 15/04/2017 21:48:54 :::HCHP 5 day, notice issued by the Assessing Officer, was served upon the petitioner.
7. For better appreciation, reasons so recorded .
by the Assessing Officer, prompting him to initiate action under Section 147 of the Act, with respect to the present petitioner are extracted as under:-
" Reasons for issue of Notice u/s. 148 of the Income Tax Act, 1961 for Assessment Year, 2009- of 10 in the case of Smt. Pratibha Singh.
1. Smt. Pratibha Singh is filing her income tax rt return in the capacity of an individual. The assessee filed her return for the Assessment Year 2009-10 on 28.07.2009 showing net income of Rs.4,81,340/-. Such income consisted of salary of Rs. 1,20,952/- and income from other source of Rs. 3,60,388/-.
The return has not been scrutinized u/s 143(3) of the Income Tax Act, 1961.
2. As per the information available with the department obtained from Life Insurance Corporation (LIC), Smt Pratibha Singh invested in Life Insurance Policy in Assessment Year 2009-10 as per the details given below:-
Name of the Date on which Amount Policy beneficiary of investment invested (Rs.) particulars the Life made Insurance Policy Smt. Pratibha 15.11.2008 50,00,000/- LIC policy no.
Singh 153158575
(Growth fund)
::: Downloaded on - 15/04/2017 21:48:54 :::HCHP
6
3. Information obtained from LIC in relation to investment by Smt. Pratibha Singh is placed as Annexure -A to this note.
.
4. Summary of findings 4.1 I have carefully perused the return of income of Smt. Pratibha Singh (Assessment Year 2009-10) and documents obtained from LIC.
4.2 Smt. Pratibha Singh has shown her return of of income of Rs. 4,81,340/- only in her return of income.
4.3 Smt. Pratibha Singh has invested Rs.
rt 50,00,000/- in insurance Financial Year 2008-09.
policy during 4.4 The gross total income of Rs. 4,81,340/-
disclosed in her return was not sufficient to invest Rs. 50,00,000/- in LIC policy made by her in Financial Year 2008-09.
5. From the information obtained and analysis of return of income, it is clear that Smt. Pratibha Singh had made investments amounting to Rs. 50,00,000/- in insurance policy during Financial Year 2008-09. Smt. Pratibha Singh was the beneficiary of the investment made in the insurance policy. The meager income shown in the return for the Financial Year 2008-09 or such income shown in previous 5 years was not sufficient to justify availability of fund for investment of Rs. 50,00,000/- in LIC policy as discussed ::: Downloaded on - 15/04/2017 21:48:54 :::HCHP 7 above. Therefore, the unexplained investments made into the insurance policy needs to be assessed in the hands of Smt. Pratibha Singh, the beneficiary of the .
investment made.
6. Reasons forming belief In view of the above, I have reasons to believe that an amount of at least Rs. 50,00,000/- has escaped assessment in the case of Smt. Pratibha Singh for Assessment Year 2009-10 of within the meaning of section 147/148 of the Income Tax Act, 1961."
(Emphasis supplied)
8. rt Significantly, while admitting, petitioner tried to explain the source of such investment, being an agricultural income, from a Hindu Undivided Family (HUF), a separate legal entity, inter alia comprising of herself and her husband Shri Virbhadra Singh, owner of the agricultural land in the State of Himachal Pradesh.
9. Prima facie finding her explanation not to be satisfactory, objections filed by the petitioner came to be rejected by the Assessing Officer, relevant portion whereof is extracted as under:-
"(iii) The assessee is a member of M/s Virbhadra Singh, HUF is a matter of record and needs further verification. Moreover, it has not been proved that the HUF has earned agriculture income of this ::: Downloaded on - 15/04/2017 21:48:54 :::HCHP 8 large extent during the financial year 1999-2000 to 2008-09, which is more clearly established from the fact that the HUF had declared income of `16,38,940/- plus agriculture income of .
Rs.7,35,000/- in the assessment year 2009-10, which has been assessed as such in the original assessment order passed u/s 143(3) on 29.07.2011 by the Addl. CIT, Shimla Range, Shimla. Agricultural income of the HUF was declared as per the details given below:
of Sr.No. A.Y.'s Agriculture Income Declared
1.rt 2000-01 4,50,000
2. 2001-02 5,00,000
3. 2002-03 4,50,000
4. 2003-04 6,00,000
5. 2004-05 8,00,000
6. 2005-06 9,00,000
7. 2006-07 12,05,000
8. 2007-08 16,00,000
9. 2009-10 7,35,000 So far, no other assessment/appellate order has been passed in the case of HUF for Asstt.
Year 2009-10 or any previous assessment years, in which agriculture income, more than the above amounts, have been worked out by any of the Assessing Officer or Appellate authorities. Therefore, the submissions that the investment for purchase of LIC worth Rs. 50.00 lac. made during the financial year 2008-09 relevant to the assessment year 2009-10, is made out of agriculture income of ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 9 the HUF is not proved and thus, can't be accepted.
(iv) From the above details, it is noticed that the HUF has earned net agriculture income of Rs.
.
72.40 lacs only during the period of above nine assessment years. Thus, it can't be said that investment for purchase of LIC Policy for Rs. 50.00 Lacs in your case was made out of agriculture income of the HUF."
of (Emphasis supplied)
10. It is the pleaded case of the petitioner that (a) reopening of the case is bad in law and facts, (b) there is rt no escapement of any income, for investment came to be made by the HUF, which fact, was known to the Assessing Officer, as very same action also stood initiated against the said entity, (c) there was no material before the Assessing Officer enabling him to form reasons of belief of escapement of any income, (d) sanction accorded is in a mechanical manner, much less without any application of mind, (e) order rejecting the objections is non speaking, (f) by exceeding jurisdiction, the Assessing Officer committed grave illegality in initiating the impugned action.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 1011. On the other hand, it is the pleaded case of the Revenue that (i) though in the original return, petitioner declared her income to be `4,81,340/-, but .
none was from agricultural source. (ii) Factum of purchase of Insurance Policy, never came to be reflected in the return filed for the relevant year. (iii) Only on receipt of information from the Office of Life Insurance of Corporation of India, Shimla, such fact came to be discovered. (iv) Even in response to the notice under rt Section 148 of the Act, source of such investment never came to be disclosed. (v) As such on 23.05.2006, in compliance of Section 142(1) of the Act, a detailed questionnaire was issued to her. (vi) Proceedings initiated with respect to the HUF could not be completed, for on her asking, further proceedings are stayed by this Court.
(vii) The income still remains un-assessed.
12. During the course of hearing, learned counsel cited following decisions which we have considered. The need to clarify such fact arises only for the reason that in the pleadings and/or proceedings conducted so far by the Assessing Officer, parties have referred to several decisions.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 11Mr. Vishal Mohan, learned counsel cited:
(i) GKN Driveshafts (India) Ltd. V. Income-Tax Officer and others, (2003) 259 ITR 19 : (2003) .
1 SCC 72; (ii) Ajanta Pharma Ltd. v. Assistant Commissioner of Income-Tax and others, (2004) 267 ITR 200 (Bombay);(iii) Income-Tax Officer, I Ward, Distt. VI, Calcutta, and others v. Lakhmani Mewal Das, (1976) 103 ITR 437 :
(1976) 3 SCC 757; (iv) Sagar Enterprises v.
of Assistant Commissioner, (2002) 257 ITR 335 (Guj); (v) M/s Chhugamal Rajpal v. S.P. Chaliha and others, (1971) 1 SCC 453; (vi) S.P. rt Agarwalla alias Sukhdeo Prasad Agarwalla v. Income-Tax Oficer, E-Ward, Dist. III(2), Calcutta and others, (1983) 140 ITR 1010 (Calcutta); (vii) Arjun Singh, Ajay Singh v. Assistant Director of Income-Tax (Investigation), (2000) 246 ITR 363 (Madhya Pradesh); (viii) Central India Electric Supply Co. Ltd. v. Income-Tax Officer, (2011) 333 ITR 237 (Delhi); and (ix) ITA No.45 of 2007, decided on 14.3.2012, titled as Commissioner of Income Tax, Shimla v. M/s Sahil Knit Fab.
Mr. Vinay Kuthiala, learned Senior Counsel cited:
(i) CWP No.347 of 2014, decided on 4.7.2014, titled as Joint Commissioner of Income Tax v. Kalanithi Maran; (ii) ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 12 Commissioner of Income Tax, Gujarat v. Vijaybhai N. Chandrani, (2013) 14 SCC 661;
(iii) Commissioner of Income Tax and others v. Chhabil Dass Agarwal, (2014) 1 SCC 603; (iv) .
Lalji Haridas v. Income-Tax Officer and another, (1961) 43 ITR 387; (v) Assistant Commissioner of Income Tax vs. Rajesh Jhaveri Stock Brokers Private Limited, (2008) 14 SCC 208 = (2007) 291 ITR 500; (vi) of Raymond Woolen Mills Ltd. vs. ITO (1999) 236 ITR 34 (SC) : 2008 (14) SCC 218; (vii) Phool Chand Bajrang Lal and another v. Income-Tax rt Officer and antoher, (1993) 203 ITR 456 :
(1993) 4 SCC 77; (viii) Ess Ess Kay Engineering Co. P. Ltd. v. Commissioner of Income Tax, 247 ITR 818; (ix) Decision dated 04.03.2016, rendered by the Calcutta High Court in ITA No.297 of 2006, titled as Prem Chand Shaw (Jaiswal) V. Assistant Commissioner, Circle-38, Kolkata & Anr; (x) Sunil Kumar Jain v. CIT, 284 ITR 626 (Allahabad); (xi) Mangilal Jain V/S Income Tax Officer, (2009) 315 ITR 105 (Mad);
(xii) Shankar Industries v. Commissioner of Income Tax, Central, 114 ITR 689 (Cal); (xiii) Civil Misc. Writ Petition No. 181 (Tax) of 2004, decided on 16.09.2006, by Allahabad High Court, titled as M/s Ema India Ltd. Versus Asstt. Commissioner of Income Tax Central Circle-I; (xiv) Sasi Enterprises v. Assistant ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 13 Commissioner of Income Tax, (2014) 5 SCC 139; and (xv) Commissioner of Income tax v. Sophia Finance Ltd., (1994) 205 ITR 98.
.
13. The relevant provisions, to which our attention is invited are Sections 68, 147 to 153 of the Act.
14. Section 147 is evidently clear. Insofar as its application to the instant facts are concerned, what is of required is, fulfillment of essential ingredient(s) that: (i) The Assessing Officer (ii) must have reason(s) to believe,
(iii) that any income chargeable to tax has escaped rt assessment (iv) for any assessment year, (v) which he is empowered to (vi) may assess, and (vii) if the income is understated by the assessee, it shall be deemed to be an income chargeable to tax having escaped assessment.
15. However, for initiating such action, in compliance of Section 148, the Assessing Officer has to
(i) record his reasons (ii) forward the same to an authorized officer, as the case may be, so mentioned in Section 151, (iii) who, shall record his satisfaction, on the reasons recorded by the Assessing Officer that it is a fit case for issuance of such notice, and only thereafter, (iv) the Assessing Officer shall issue notice to the assessee ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 14 requiring him/her to furnish within a specified period, return of his/her income, in a prescribed form.
16. In view of the statutory mandate, so contained .
in Section 153, in the given facts and circumstances, assessment proceedings are necessarily required to be completed before 31.12.2016.
17. Section 68, which deals with the concept of of deemed income, provides that where any sum is found credited in the books of an assessee maintained for any rt previous year, and he offers no explanation about the nature and source thereof or the explanation offered by him is not, in the opinion of the Assessing Officer, satisfactory, the sum so credited may be charged to income-tax as the income of the assessee.
18. As a matter of abandoned caution, in a tabulated form we reproduce facts relevant to each one of the petitioners:
Assessment Year CWP 3077 of 2016, CWP 3079 of 2016, 2009-10 Smt. Pratibha Singh Shri Virbhadra Singh.
(Wife) (Husband) (Karta of HUF)
Date of filing of `4,81,340/- on 28.7.2009 `5,03,330/- on 24.7.2009
Return (P-1) (P-1)
Date of notice u/s 22.3.2016 (P-2) 22.3.2016 (P-2)
148 of the Act
Date when request 25.4.2016 27.4.2016
for supply of
reasons was made
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP
15
Reasons supplied 9.5.2016 (P-4) 9.5.2016 (P-4)
on
Objections filed on 16.6.2016 (P-5) 29.6.2016 (page 21)
Investment in LIC `50,00,000/- `75,00,000/-
Policy
Date of rejection of 24.11.2016 24.11.2016
objections on same
.
ground in both the
cases.
19. It is a common case of parties that original return filed by the petitioner, in compliance of of Section 139, was not subjected to assessment under sub-
section (3) of Section 143. Return dated 28.07.2009, came to be processed only under sub-section (1) of rt Section 143, in which there is no reference of such investment. Thereafter, the first communication inter se the parties, is the notice dated 22.03.2016, so issued by the Assessing Officer under Section 148 of the Act.
Scope of jurisdiction
20. Scope of interference with an order passed by an authority under a Statute, providing an equally alternate and efficacious remedy is now well settled. The issue is no longer res integra, hence we restrict the discussion only to the decisions pertaining to the Statute in issue.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 1621. A Constitution Bench of the apex Court in Thansingh Nathmal v. The Superintendent of Taxes, Dhubri and others, AIR 1964 SC 1419, observed that:
.
"7.........The jurisdiction of the High Court under Art. 226 of the Constitution is couched in wide terms and the exercise thereof is not subject to any restrictions except the territorial restrictions which are expressly provided in the Articles. But the exercise of the jurisdiction is discretionary: it is not exercised merely because it is lawful to do so. The very amplitude of the jurisdiction demands of that it will ordinarily be exercised subject to certain self-imposed limitations. Resort to that jurisdiction is not intended as an alternative remedy for relief which may be obtained in a suit or other mode prescribed by statute. Ordinarily rt the Court will not entertain a petition for a writ under Art. 226, where the petitioner has an alternative remedy, which without being unduly onerous, provides an equally efficacious remedy. Again the High Court does not generally enter upon a determination of questions which demand an elaborate examination of evidence to establish the right to enforce which the writ is claimed. The High Court does not therefore act as a court of appeal against the decision of a court or tribunal, to correct errors of fact, and does not by assuming jurisdiction under Art. 226 trench upon an alternative remedy provided by statute for obtaining relief. Where it is open to the aggrieved petitioner to move another tribunal, or even itself in another jurisdiction for obtaining redress in the manner provided by a statute, the High Court normally will not permit by entertaining a petition under Art. 226 of the Constitution the machinery created under the statute to be bypassed, and will leave the party applying to it to seek resort to the machinery so set up."
(Emphasis supplied) ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 17
22. A three-Judge Bench of the apex Court in The Commissioner of Income-tax, Gujarat v. M/s A. Raman and Co., AIR 1968 SC 49, held that:
.
"6. The High Court exercising jurisdiction under Article 226 of the Constitution has power to set aside a notice issued under Section 147 of the Income-tax Act, 1961, if the condition precedent to the exercise of the jurisdiction does not exist. The Court may, in exercise of its powers, ascertain whether the Income-tax Officer had in his possession any information: the Court may also of determine whether from that information the Income-tax Officer may have reason to believe that income chargeable to tax had escaped assessment. But the jurisdiction of the Court extends no further. Whether on the information in rt his possession he should commence a proceeding for assessment or reassessment, must be decided by the Income-tax Officer and not by the High Court. The Income-tax Officer alone is entrusted with the power to administer the Act; if he has information from which it may be said prima facie, that he had reason to believe that income chargeable to tax had escaped assessment, it is not open to the High Court, exercising powers under Article 226 of the Constitution, to set aside or vacate the notice for reassessment on a re- appraisal of the evidence."
(Emphasis supplied)
23. In Raymond Woolen Mills (supra), their Lordships of the Supreme Court rejected challenge to the issuance of notice for reassessment by observing that at the stage of notice, court can only consider whether there is a prima facie case for reassessment. Reopening of proceedings cannot be quashed by going into the ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 18 "sufficiency" or "correctness" of the material relied upon by the assessing authority.
24. In Vijaybhai N. Chandrani (supra), the Apex .
Court while reversing the view taken by the High Court in quashing a notice of reassessment issued under Section 153-C of the Act, by relying upon its earlier decisions, in Bellary Steels & Alloys Ltd. V. CCT, (2009) 17 SCC 547;
of and Indo Asahi Glass Co. Ltd. v. ITO, (2002) 10 SCC 444, directed the assessee to first exhaust alternate remedies rt provided under the Act, by filing reply to the notice and take consequential action, if any, before the jurisdictional forum.
25. In Chhabil Dass Aggarwal (supra), in somewhat similar circumstances, where notice issued under Section 148 of the Act and the ex-parte assessment proceedings came to be quashed by a writ Court, the Apex Court, by referring to its several judicial pronouncements, including that of the Constitution Bench (Five Judges) in K.S. Rashid and Son v. Income Tax Investigation Commission, AIR 1954 SC 207, observed that restriction of not entertaining a writ petition, when an efficacious and alternate remedy is available, is self ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 19 imposed. It is essentially a rule of policy, convenience and discretion, rather than the rule of law. Only where an exceptional case warranting interference; existence of .
sufficient grounds; for invoking extra ordinary jurisdiction, is made out, power, which is discretionary in nature, must be exercised. Where hierarchy of appeal is provided by a statute, party must exhaust the statutory remedies of before invoking the writ jurisdiction. The right or liability created by a statute giving a special remedy for enforcing rt it must be availed of. The Court reiterated the principle laid down in Union of India Versus Guwahati Carbon Ltd., (2012) 11 SCC 651 and in Munshi Ram Versus Municipal Committee, Chheharta, (1979) 3 SCC 83, that when a statute provides for a person aggrieved, a particular remedy to be sought in a particular Forum and in a particular way, it must be sought in that manner, to the exclusion of all other modes and Forums. But it did recognize certain exceptions to this rule and that, inter alia being, where the action of the statutory authority is not in accordance with the statutory provisions; in defiance of fundamental principles of judicial procedure;
and in total violation of principle of natural justice.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 2026. Justifying the action of the petitioner in bypassing the statutory remedy and directly assailing the notice for reassessment, Mr. Vishal Mohan, learned .
counsel, seeks reliance on the decision rendered by the Bombay High Court, in Ajanta Pharma Ltd. (supra). The decision came to be rendered in the given facts and circumstances, where reason for reassessment being of non-discloser of invoice/details of the purchase of the trading goods exported and failure to co-relate the rt trading exports with the trading goods exported was found to have been non-existent, in fact contradicted from the record rendering the reasons of the Assessing Officer to be totally "flimsy" and not "sufficient to draw conclusion about the escapement of income" and there being "no material" before the Assessing Officer, entitling him to reopen the case of assessment, the Court found the notice so issued to be ex-facie, bad in law. Hence it exercised its discretionary power in quashing such action.
Significantly, the Court observed that a writ would lie only if the impugned action is ex-facie without jurisdiction or again in excess of the jurisdiction vested in the authority or the action being totally arbitrary. It cautioned that ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 21 extra ordinary jurisdiction cannot be allowed to be availed as a matter of course and while deciding the issue of jurisdiction, finding of the authority on the factual .
aspect may be necessary, in which case, necessarily the assessee would be required to approach the Assessing Officer.
27. Mr. Vinay Kuthiala, learned Senior Counsel, of also invites our attention to a decision dated 16.09.2006, rendered in Ema India Ltd. (supra), which we need not rt discuss in view of the settled position of law.
28. Thus it cannot be said that jurisdiction of this Court, in entertaining a petition even when an equally efficacious remedy is available to a party, is totally ousted. Notwithstanding the statutory remedies available to the aggrieved party, restriction imposed by a writ Court is more in the nature of restraint. With the ever increasing and growing scope of judicial review, exercise of extraordinary writ jurisdiction cannot be circumscribed.
29. But however, in the given facts and circumstances, for reasons to follow, we do not find the petitioner to have made out a case warranting ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 22 interference in a petition filed under Article 226 of the Constitution of India.
30. While contending that this Court has no .
jurisdiction to quash the order of rejection of objections by the Assessing Officer, Shri Vinay Kuthiala, learned Senior Advocate, seeks reliance on the decision rendered by the High Court of Madras in Kalanithi Maran (supra).
of We are unable to persuade ourselves to agree with such submission. The procedure for filing the objections and rt obligations to decide the same, came to be evolved with following observations made by the apex Court in GKN Driveshafts (supra), wherein it is held as under:
"5. We see no justifiable reason to interfere with the order under challenge. However, we clarify that when a notice under section 148 of the Income Tax Act is issued, the proper course of action for the noticee is to file return and if he so desires, to seek reasons for issuing notices. The assessing officer is bound to furnish reasons within a reasonable time. On receipt of reasons, the noticee is entitled to file objections to issuance of notice and the assessing officer is bound to dispose of the same by passing a speaking order. In the instant case, as the reasons have been disclosed in these proceedings, the assessing officer has to dispose of the objections, if filed, by ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 23 passing a speaking order, before proceeding with the assessment in respect of the above said five assessment years."
.
31. Since then, the practice has been in vogue.
The mechanism evolved is only a safeguard, a protection from harassment of the assessee, for avoiding unwarranted harassment, from undesirable adjudicatory of process, so initiated, perhaps on jurisdictional error or such material which ex-facie may be false or reason(s) which prima facie appears to be baseless or without any rt cause or justification. The object being, affording an opportunity to an assessee of putting across its case, by placing authentic and undisputed material, satisfying no escapement of income from assessment, enabling the authority to consider, and if so required, drop the proceedings. There can be a fact situation where out of malice or for extraneous reasons, an Assessing Officer may decide the objections, in a palpably illegal manner.
What if it is against the mandate of the said decision? In any event, orders passed by a Statutory authority are always amenable for challenge in a writ Court which ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 24 power, perhaps the Court may exercise, when warranted, in the attending facts and circumstances.
Non Cooperative Attitude .
32. Non cooperative attitude and conduct of the petitioner is vehemently pressed as a primary ground for rejection of the petition. Specific attention is drawn to the affidavit filed in response to the petition: (a) petitioner of failed to furnish information during the entire period of 8½ months. (b) Save and except for filing of photocopies rt of few bank accounts; unverified and unauthenticated statement of account of the loaner and the order of reassessment so passed qua him, no information privy only to the petitioner, stands furnished. (c) No response to a detailed questionnaire dated 23.5.2016 is furnished.
(d) Endeavour of the revenue in having a centralized investigation and assessment of all parties concerned, has, yet not, yielded any result, for such order came to be quashed by this Court and now the matter is pending before the Apex Court. (e) On the petitioner's asking, proceedings of assessment relating to financial year 2009-10 and 2012-13 in relation to the HUF, a separate legal entity, also stand stayed by this Court.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 2533. Much emphasis is laid on the following observations made by the Apex Court in Sasi Enterprises (supra):-
.
"17. We are, in these appeals, concerned with the question of non- filing of returns by the appellants for the assessment year 1991-92, 1992-93 and 1993-94. Each and every order passed by the revenue as well as by the Courts were taken up before the higher courts, either through appeals, revisions or writ petitions. The details of the various proceedings in respect of these appeals of are given in paragraph 30 of the written submissions filed by the revenue, which reveals the dilatory tactics adopted in these cases. Courts, we caution, be guarded against those persons who prefer to see it as a medium for stalling all legal rt processes. We do not propose to delve into those issues further since at this stage we are concerned with answering the questions which have been framed by us."
(Emphasis supplied)
34. In the given facts and circumstances, we are not inclined to dismiss the petition on such a ground.
However, on this issue, we refrain from making any observation, save and except that petitioner is duty bound to fully cooperate in the expeditious adjudication of all proceedings.
35. But at this point of time, we do wish to express our anguish on a particular fact. Neither in the petition nor in response, it stands mentioned that with respect to similar proceedings initiated against the HUF, ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 26 of which petitioner is a member, on her asking, this Court in CWP No. 2029 of 2015, by way of interim order dated 26.03.2015, had stayed the same. In fact, it was only .
when submissions on merits were ending and that too on a query put by the Court, after going through the response so filed during the course of hearing, to which no opportunity of filing rejoinder was sought, that it came of to be disclosed. Though the petition is pending adjudication before this Court, but neither was any rt request for postponement of the present petition nor tagging it with the same was made. On a specific query as to why no steps for expeditious disposal of the said petition were taken by either of the parties, Court was simply informed that interim order is subject matter of challenge before the Apex Court. Significantly proceedings have not been stayed. Still further, no request for adjournment of the present petition was made. In fact, learned counsel vehemently proceeded to end their submissions with the judgment being reserved.
We refrain from saying anything more.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 27Reasons to believe
36. The expression "reasons to believe" stands adequately elaborated by the Apex Court in its various .
pronouncements. The issue is no longer debatable.
37. By relying upon its earlier decision, rendered by a Constitution Bench (five-Judge) judgment, in Calcutta Discount Co. Ltd., v. Income-tax Officer, of Companies District I, Calcutta and another, AIR 1961 SC 372, a Three-Judge Bench of the apex Court in S. rt Narayanappa and others v. Commissioner of Income-Tax, Bangalore, (1967) 63 ITR 219 : [AIR 1967 SC 523], held that:
"if there are in fact some reasonable grounds for the Income-tax Officer to believe that there had been any non-disclosure as regards any fact, which could have a material bearing on the question of under-assessment that would be sufficient to give jurisdiction to the Income Tax Officer to issue the notice under S. 34.
Whether these grounds are adequate or not is not a matter for the Court to investigate. In other words, the sufficiency of the grounds which induced the Income-tax Officer to act is not a justiciable issue. It is of course open for the assessee to contend that the Income-tax ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 28 Officer did not hold the belief that there had been such non-disclosure. In other words, the existence of the belief can be challenged by the assessee but not the sufficiency of the .
reasons for the belief. Again the expression "reason to believe" in S. 34 of the Income-tax Act does not mean a purely subjective satisfaction on the part of the Income-tax Officer. The belief must be held in good faith:
of it cannot be merely a pretence. To put it differently it is open to the Court to examine the question whether the reasons for the rt belief have a rational connection or a relevant bearing to the formation of the belief and are not extraneous or irrelevant to the purpose of the Section. To this limited extent, the action of the Income-tax Officer in starting proceedings under S. 34 of the Act is open to challenge in a Court of law".
(Emphasis supplied)
38. The position came to be reiterated by a two-
Judge Bench of the apex Court in Lakhmani (supra), wherein the Court held that the grounds or reasons which lead to the formation of belief must have a material bearing on the question of escapement of income of the assessee from assessment because of his failure or omission to disclose fully and truly, all material facts.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 2939. Later on in Phool Chand (supra), it stood clarified that decision to quash the action in Lakhmani Mewal Das (supra), was based on its given fact situation, .
where information received by the Assessing Officer was wholly vague, indefinite, farfetched, remote and without any basis for holding a reasonable belief, warranting action, under Section 147. It further observed that:
of "19..........Acquiring fresh information, specific in nature and reliable in character, relating to the concluded assessment which goes to expose the rt falsity of the statement made by the assessee at the time of original assessment is different from drawing a fresh inference from the same facts and material which was available with the I.-T.O. at the time of original assessment proceedings. The two situations are distinct and different. Thus, where the transaction itself on the basis of subsequent information is found to be a bogus transaction, the mere disclosure of that transaction at the time of original assessment proceedings cannot be said to be a disclosure of the "true" and "full" facts in the case and the I.-T.O. would have the jurisdiction to reopen the concluded assessment in such a, case.
It is correct that the assessing authority could have deferred the completion of the original assessment proceedings for further enquiry and investigation into the genuineness to the loan transaction but in our opinion his failure to do so ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 30 and complete the original assessment proceedings would not take away his jurisdiction to act under S. 147 of the Act, on receipt of the information subsequently. The subsequent information on the .
basis of which the I.-T.O. acquired reasons to believe that income chargeable to tax had escaped assessment on account of the omission of the assessee to make a full and true disclosure of the primary facts was relevant, reliable and specific. It was not at all vague or non-specific."
of
... ... ...
"26... ...One of the purposes of S. 147, appears to us to be, to ensure that a party cannot get away rt by wilfully making a false or untrue statement at the time of original assessment and when that falsity comes to notice, to turn around and say "you accepted my lie, now your hands are tied and you can do nothing." It would be travesty of justice to allow the assessee that latitude."
(Emphasis supplied)
40. The Apex Court also had an occasion to deal with the amended provisions in Rajesh Jhaveri (supra).
The Court found the scope and effect of section 147 to 148 as substituted with effect from April 1, 1989, to be substantially different from the earlier provisions. For conferment of jurisdiction under original section 147(a), two conditions required satisfaction (i) the Assessing Officer must have reason to believe that the income ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 31 profits or gains chargeable to income tax have escaped assessment, and (ii) he must also have reason to believe that such escapement occurred by reason of either .
omission or failure on the part of the assessee to disclose fully or truly all material facts necessary for his assessment of that year. However, under the substituted section 147, only the first condition required satisfaction of of reason to believe, that the income had escaped assessment. It further observed that:-
rt "19. Section 147 authorises and permits the Assessing Officer to assess or reassess income chargeable to tax if he has reason to believe that income for any assessment year has escaped assessment. The word reason in the phrase reason to believe would mean cause or justification. If the Assessing Officer has cause or justification to know or suppose that income had escaped assessment, it can be said to have reason to believe that an income had escaped assessment.
The expression cannot be read to mean that the Assessing Officer should have finally ascertained the fact by legal evidence or conclusion. The function of the Assessing Officer is to administer the statute with solicitude for the public exchequer with an inbuilt idea of fairness to taxpayers."
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 32"20..........At that stage, the final outcome of the proceeding is not relevant. In other words, at the initiation stage, what is required is 'reason to believe', but not the established fact of .
escapement of income. At the stage of issue of notice, the only question is whether there was relevant material on which a reasonable person could have formed a requisite belief. Whether the materials would conclusively prove the escapement is not the concern at that stage. This of is so because the formation of belief by the Assessing Officer is within the realm of subjective satisfaction."
rt (Emphasis supplied)
41. It is also the law that the Assessing Officer is not precluded to reopen assessment of an earlier year on the basis of his finding of fact, so made on the basis of fresh material, so discovered, in the course of assessment of next assessment year [Ess Ess Kay Engineering (supra)].
42. In Calcutta Discount Co. Ltd., v. Income-tax Officer, Companies District I, Calutta and another, AIR 1961 SC 372, the apex Court held that:
"9. There can be no doubt that the duty of disclosing all the primary facts relevant to the decision of the question before the assessing authority lies on the assessee. To meet a possible contention that when some account books or other evidence has been produced, there is no ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 33 duty on the assessee to disclose further facts, which on due diligence, the Income-tax Officer might have discovered, the Legislature has put in the Explanation, which has been set out above. In view of the Explanation, it will not be open to the assessee to say, for example - "I have produced .
the account books and the documents : You, the assessing officer examine them, and find out the facts necessary for your purpose : My duty is done with disclosing these account-books and the documents". His omission to bring to the assessing authority's attention these particular items in the account books, or the particular portions of the documents, which are relevant, will amount to "omission to disclose fully and truly all of material facts necessary for his assessment." Nor will he be able to contend successfully that by disclosing certain evidence, he should be deemed to have disclosed other evidence, which might have been discovered by the assessing authority if rt he had pursued investigation on the basis of what has been disclosed. The Explanation to the section, gives a quietus to all such contentions;
and the position remains that so far as primary facts are concerned, it is the assessee's duty to disclose all of them - including particular entries in account books, particular portions of documents and documents, and other evidence, which could have been discovered by the assessing authority, from the documents and other evidence disclosed."
(Emphasis supplied)
43. The Apex Court in M/s S. Ganga Saran and sons (Pvt.) Ltd., Calcutta v. Income Tax Officer and others, (1981) 3 SCC 143 has observed as under:
"6......... (a) are "has reason to believe" and these words are stronger than the words "is satisfied".
The belief, entertained by the Income-tax Officer must not be arbitrary or irrational. It must be reasonable or in other words it must be based on reasons which are relevant and material. The Court, of course, cannot investigate into the ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 34 adequacy or sufficiency of the reasons which have weighed with the Income-tax Officer in coming to the belief, but the Court can certainly examine whether the reasons are relevant and have a bearing on the matters in regard to which he is required to entertain the belief before he can .
issue notice under Section 147 (a). If there is no rational and intelligible nexus between the reasons and the belief, so that on such reasons, no one properly instructed on facts and law could reasonably entertain the belief, the conclusion would be inescapable that the Income-tax Officer could not have reason to believe that any part of the income of the assessee had escaped assessment and such escapement was by reason of of the omission or failure on the part of the assessee to disclose fully and truly all material facts and the notice issued by him would be liable to be struck down as invalid."
rt (Emphasis supplied)
44. The Apex Court in Income Tax Officer, Cuttack and others v. Biju Patnaik, 1991 Supp. (1) SCC 161, observed that while examining the existence of reasons, record can be looked into.
45. In M/s Niranjan & Co. Pvt. Ltd. v.
Commissioner of Income Tax, West Bengal-I and others, 1986 (Supp) SCC 272, the apex Court held that:
"21. It was contended on behalf of the assessee/appellant relying on the observations of this Court in Commr. of Income-tax, Gujarat v. A. Raman and Co., (AIR 1968 SC 49) (supra), that the Income-tax Officer must have had reason to believe and in consequence of information he must have that reason to believe and it was submitted that the information was already there and there was no new information from which the Income-tax Officer could have formed the belief.::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 35
Having regard to the facts of this case as discussed above and the nature of the information indicated before, we are of the opinion that there was information in the form of a revised return and since the information mentioned before came to the knowledge of the Income-tax Officer .
subsequent to the making of the first assessment and the information being such from which a reasonable person could have formed the belief that there was escapement of income or under- assessment of income, it cannot be said that there was no jurisdiction of the Income-tax Officer to re- open the assessment. Whether in fact the reassessment to be made pursuant to the notice issued, the income assessed would be more by of Re, 1/- or less than the income already assessed is not material or relevant for the question of jurisdiction to issue the notice under S. 147 of the Act."
rt (Emphasis supplied)
46. Mr. Vishal Mohan, learned counsel, has
referred to a decision of this Court in Sahil Knit Fab (supra). So far as the ratio of law is concerned, there is no dispute and we need not discuss in view of our discussion (supra). On facts, we find the decision of the Appellate Authority, so rendered in favour of the assessee, to be affirmed in the peculiar facts and circumstances, for it was found that there was no plausible reason available with the Assessing Officer, forming a belief of escapement of income. Though the assessee had claimed deduction on the basis of loss(s) in business but after five years, the Assessing Officer ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 36 worked out profit at the rate of 14%, by comparing the profit of another company engaged in similar business, which approach was considered to be illogical and .
unrealistic. The jurisdictional issue was sought to be raised after a gap of five years, without considering the change of business environment.
47. It is not in dispute that reasons of belief came of to be placed before the sanctioning authority. Though initially, in vain, an attempt was made to argue that rt notice (Annexure P-2) came to be issued without obtaining any prior sanction and/or no reasons of belief were ever prepared or placed before the sanctioning authority, but when confronted, Shri Vishal Mohan, learned counsel, in all fairness did not press the point any further.
48. The factum of investment came to the notice of the Revenue only upon receipt of information from the office of L.I.C. Shimla.
49. From the pleadings of the parties and the material placed on record, it is evidently clear that in the nine preceding years, income of the HUF, cumulatively from agricultural source is `73.40 lacs. In the relevant ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 37 year, income from such source is also not more than `16,00,000/- and even from other source it is `16.38 lacs (approx.). Undisputedly, petitioner is member of the HUF.
.
50. For the relevant year (2009-10) Smt. Pratibha Singh declared her individual income, from all sources, to be `4,81,340/- and Sh. Virbhadra Singh, declared his income from all sources to be `5,03,330/-. It is not of argued before us that prior to the filing of objections (dated 16.6.2016), petitioner(s) ever disclosed either the rt factum of investment or the source of purchase of such policies.
51. Though specifically not pleaded but from communication dated 21.6.2016 (Page 32) it can be inferred that the factum of purchase of policy from another source, i.e. HUF came to be disclosed by the Karta, i.e. Shri Virbhadra Singh on 15.1.2014. Quite apparently, similar proceedings also came to be initiated against the said HUF, for in the relevant year, income declared from agricultural source was not more than `7,35,000/-. In the said proceedings, Karta tried to explain the source in the following manner:
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 38"That no new FDR's have been purchased by the assess except renewal of old FDR's. During the referred year the assessee had purchased LIC policies of worth Rs. 25,00,000/- in his own name.
.
The assessee has issued cheques of Rs.
15,00,000/- i.e. (Rs.10,00,000/- vide No. "500256"
dated 18/06/2008 and Rs. 5,00,000/- vide no.
"632173" dated 18/06/2008 payable at ICICI Bank, shimla and UCO Bank, Shimla respectively) and the source of remaining Rs. 10,00,000/- was of agricultural income from orchard being managed by Sh. Anand Chauhan. Out of the same agriculture income, two more LIC policies of Rs. rt 50,00,000/- each were purchased in the name of assessee and his wife Mrs. Pratibha Singh. The LIC premium paid receipts of the said policies are enclosed herewith for your kind verification (Annexure A-5).
(Emphasis supplied)
52. Adjudicatory proceedings pertaining to the HUF could not be completed. To ensure that proceedings of assessment with respect to the petitioner do not become time barred, rendering it to be fait accompli, the Assessing Officer rightly questioned the source of such huge investment. The undisputed claim of the petitioner being purchase of such policies only from the agricultural income of the HUF. It is in this backdrop, we find reasoning adopted by the Assessing Officer in Paras (ii), ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 39
(iii) and (iv) of order dated 24.11.2015 to be clear, cogent and reasonable.
53. Significantly petition is conspicuously silent .
about the exact amount of income of the HUF from the said agricultural source.
54. In the instant case, based on the information supplied by LIC, finding the income disclosed by the of Assessee to be far less than the subscribed amount, which information, prima facie, was not found to be true rt and also the assessee's justification, prima facie not emanating from the record, the Assessing Officer, based on certain definite information, decided to carry on with the assessment, both by assigning reasons and affording opportunity to the petitioner.
55. To contend that the department was aware purchase of policies out of the funds of HUF would still not make the case any better, for: (i) material placed on record reveals income of the HUF, from the agricultural source, to be not more than `72.40 lacs (approximately);
(ii) which fact is also not disputed in the petition; (iii) in any case, it was the only adjudicated amount, to be ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 40 accepted to be correct, considering the petitioner herself impugning the action of assessment of the said assessee.
56. The petitioner may have justifiable .
explanation for the said amount, but from the material placed before us, it cannot be said that the reasons of belief are ex facie false, incorrect, untenable or that objections raised by the petitioner stand rejected only on of flimsy grounds, in an arbitrary manner.
57. The burden to prove the income which stands rt accounted for, is on the assessee. In Sreelekha Banerjee V. Commissioner of Income Tax, (1963) 49 ITR (SC) 112, the Court held that:
"It seems to us that the correct approach to questions of this kind is this. If there is an entry in the account books of the assessee which shows the receipt of a sum on conversion of high denomination notes tendered for conversion by the assessee himself, it is necessary for the assessee to establish, if asked; what the source of that money is and to prove that it does not bear the nature of income. The department is not at this stage required to prove anything. It can ask the assessee to bring any books of account or other documents or evidence pertinent to the explanation if one is furnished, and examine the evidence and the explanation. If the explanation ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 41 shows that the receipt was not. of an income nature, the department cannot act unreasonably and reject that explanation to hold that it was income. If, however, the explanation is .
unconvincing and one which deserves to be rejected, the department can reject it and draw the inference that the amount represents income either from the sources already disclosed by the assessee or from some undisclosed source. The department does, not then proceed on no of evidence, because the fact that there was receipt of money is itself evidence against the assessee. There is thus, prima facie, evidence against the rt assessee which he fails to rebut, and being unrebutted, that evidence can be used against him by holding that it was a receipt of an income nature. The very words 'an undisclosed source' show that the disclosure must come from the assessee and not from the department. In cases of high denomination notes, where the business and the state of accounts and dealings of the assessee justify a reasonable inference that he might have for convenience kept the whole or a part of a particular sum in high denomination notes, the assessee prima facie discharges his initial burden when he proves the balance and that it might reasonably have been kept in high denomination notes. Before the department rejects such evidence, it must either show an inherent weakness in the explanation or rebut it by putting to the assessee some information or evidence ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 42 which it has in its possession. The department cannot by merely rejecting unreasonably a good explanation, convert good proof into no proof."
58. When an assessee claims to have borrowed .
money, onus to establish such fact lies upon him. But discharged such onus, would still not preclude the Assessing Officer to otherwise examine the genuineness of the transaction, as an independent and unbiased fact of finding authority.
59. What is required to be proved by the assessee rt is not only identity but also creditworthiness and genuineness of the transaction, beyond reasonable doubt, as held in Mangilal Jain (supra); CIT v. United Commercial and Industrial Co. P. Ltd., (1991) 187 ITR
596); and Shankar Industries (supra).
60. We find existence of reasonable ground, enabling the Assessing Officer to form a belief, with regard to the non-disclosure/escapement of income. The belief cannot be said to be arbitrary, capricious or without any basis. It is neither pretentious. There is rational connection between the material and the reasons. Doubt stands raised with regard to the transactions being bogus in nature. Whether, at the first instance, assess was ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 43 obliged to disclose receipt of such huge amounts, or not is definitely a matter, which requires consideration by the Assessing Officer, during the course of proceedings. The .
principle of 'cause and justification' so laid in Rajesh Jhaveri (supra), stands fully substantiated by the Revenue.
61. The Assessing Officer has rejected the of objections on the grounds, which appear to be reasonable on the basis of material before him.
62. rt It cannot be said that the belief is arbitrary or irrational or there is not intelligible nexus between the reasons and the belief "so that on such reasons, no one properly instruct on facts and law, could reasonably entertain the belief", as held by the apex Court in Ganga Saran (supra).
63. Also, the belief of the Assessing Officer, on the information so received by him, is not such that "from which a reasonable person could have formed the belief that there was" no escapement of income or underassessment of income, as held by the apex Court in A. Raman (supra).
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 44Undue haste and non application of mind
64. Submission that process of recording of reasons, obtaining sanction, and issuance of notice, was .
carried out without application of mind and in undue haste is factually incorrect.
65. Reasons for belief, were placed before the Principal Commissioner of Income Tax, Shimla, who wrote of "Yes, it is a fit case for issuing notice under Section 148".
Prescribed performa was filled up with the requisite rt information before the matter came up for consideration by such authority.
66. From the affidavit, so filed in response to the petition, which goes unrebutted, it is evident that the Assessing Officer had been applying his mind for quite some time, it being a different matter that he could have expedited the process. Be that as it may, information which came to be received was processed and placed before the appropriate authority on 22.3.2016. It is not that the sanctioning authority had no material before according sanction. Only after perusing the reasons of belief, so recorded by the Assessing Officer, and finding it to be a case fit for issuance of notice, did the authority ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 45 accord its sanction. It is brought to our notice that offices of the Assessing Officer and the Sanctioning Authority are in the very same building and petitioner is also a local .
resident. It was convenient for the authority to have dealt with the matter the very same day. It is not a herculean, much less an impossible task to accomplish.
67. Significantly, no malafides stand alleged, of much less against any one the concerned officers.
68. While contending that the sanctioning rt authority acted mechanically by simply stating "Yes", rendering the impugned action to be wholly illegal, Mr. Vishal Mohan, learned counsel, invites our attention to the decision rendered by the Apex Court in Chhugamal Rajpal (supra). In the said case, the Court specifically observed total non application of mind by the Assessing Officer, whose reasons were not only vague but in the realm of uncertainty, warranting investigation pertaining to the loans, allegedly made by certain persons. It is in this backdrop, Court observed that the Assessing Officer himself was not sure about the truth of alleged transactions. The Court found that there was no material with the Assessing Officer, enabling him to record ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 46 reasons of belief, that by reason of the assessee's omission to disclose fully and truly all material facts necessary for his/her assessment for the accounted year .
in question, income chargeable to tax had escaped assessment for that year. The exercise of power by the authority was found to be mechanical in nature, for had he applied his mind, he would'nt have formed of satisfaction, in according sanction, and also as a result of non application of mind, noted the word "Yes" and affixed rt his signatures thereunder.
69. Our attention is invited to the decision rendered by the Calcutta High Court in S.P. Agarwalla (supra), wherein it is observed that the Commissioner has to consider and apply his mind to the material relied upon by the Assessing Officer and that such power is not to be exercised mechanically. Commissioner can consider sufficiency and relevancy of the material while refusing or granting such sanction.
70. Also attention is invited to the decision rendered by the Madhya Pradesh High Court in Arjun Singh (supra), wherein it was observed that exercise of power by the sanctioning authority, in less than 24 hours ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 47 indicated non application of mind. On first brush, it appears to be like that. But closer scrutiny reveals the decision distinguishable on facts. The jurisdictional .
authority was trying to reopen assessment, on the basis of alleged escapement of income, in relation to which, after registration of the F.I.R., not only the Court of competent jurisdiction discharged the assessee but even of the jurisdictional officer, after investigation had concluded the adjudicatory proceedings, ten years prior rt to the initiation of impugned action. The Court found the Assessing Officer not possessing any material, enabling him to record reasons of belief. Also simultaneous issuance of notices of inquiry and reassessment came to be initiated against the assessee who was called upon to furnish information of money spent on the construction of a house and much prior to conclusion of such inquiry, the Assessing Officer, by pre-judging the issue, without any basis or material, proceeded to reassess the income declared by the assessee. It is in this backdrop, the Court found the revenue to have acted with undue haste.
71. On this count, our attention is also invited to the decision rendered by the Delhi High Court in Central ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 48 India Electric Supply (supra), where the sanctioning authority had simply appended its signature below the word "Yes" so affixed by a rubber stamp. In the given .
facts, the Court found the decision taken to be purely mechanical in manner.
72. However the instant case is not that of mere rubber stamping, for the competent authority, in of principle, was in agreement with the reasons assigned by the Assessing Officer, so placed before him, which rt came to be considered and sanction accorded, with proper application of mind. He himself wrote "Yes, it is a fit case for issuing notice u/s 148".
73. Hence, in the given facts and circumstances, we do not find such action to be illegal, raising suspicion or doubt, with regard to proper application of mind by the authorities concerned.
Protective and Precautionary Principle
74. While contending that revenue was not sure as to whether the alleged escaped income was to be assessed qua the present petitioner or the said HUF, Mr. Vishal Mohan, learned counsel, invites our attention to the decision rendered by a Division Bench of Gujarat High ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 49 Court in Sagar Enterprises (supra). The said decision is clearly distinguishable on facts. Considering the fact that undisclosed income of the assessee came to be added by .
way of protective addition in the previous assessment year, the Court found that it was not open for the revenue to account for the same in the succeeding financial years. It is in this backdrop, it held the revenue of itself, not sure of the year of its taxability, hence such income could not be deemed to be chargeable to tax, rt having escaped assessment.
75. In fact, the principle of protective precautionary assessment came up for consideration before the apex Court in Lalji Haridas (supra), wherein by upholding, action of reassessment initiated by the Revenue, they observed that "In cases where it appears to the income-tax authorities that certain income has been received during the relevant assessment year but it is not clear who has received that income and prima facie it appears that the income may have been received either by A or B or by both together, it would be open to the relevant income-tax authorities to determine the said question by taking appropriate proceedings both against ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 50 A and B. That being so, we do not think that Mr. Nambiar would be justified in resisting the enquiry which is proposed to be held by respondent No.1 in pursuance of .
the impugned notice issued by him against the appellant.
Under these circumstances we do not propose to deal with the point of law sought to be raised by Mr. Nambiar".
76. In Income Tax Officer, A-Ward, Lucknow v.
of Bachu Lal Kapoor, AIR 1966 SC 1148, the apex Court reiterated the aforesaid principle.
77. rt In Sunil Kumar Jain (supra), the Court affirmed the action of the Jurisdictional Officer in reopening assessments even in case where such income came to be assessed in the hands of another. In this backdrop, it was observed that:-
"Going to the merits of the case, we find that it is not in dispute that the cash amount of Rs. 2,19,000 and the pawned articles valued at Rs. 10,506 have been claimed by the petitioners as belonging to them. Merely because it has been taxed at the hands of Sri Prem Chandra Jain will not preclude the Income-tax Officer from assessing the same at the hands of the right person. From the reason recorded for reopening of the assessment which has been reproduced above it will be seen that the basis for initiating proceedings is the claim made by the petitioners on the basis of the alleged will executed by Smt. Shyama Devi, thus it cannot be said that there was no relevant material for taking proceedings under section 147 of the Act."::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 51
"In the case of Lalji Haridas [1961] 43 ITR 387 the apex court has held that in cases where it appears to the income-tax authorities that certain income has been received during the relevant year but it is not clear who has received that .
income; and, prima facie, it appears that the income may have been received by A or by B or by both together, it would be open to, the income- tax authorities to determine the question who is responsible to pay tax by taking assessment proceedings both against A and B. In the case of S. Gyani Ram and Co. [1963] 47 ITR 472 this court has held that the mere fact of that a particular income has been assessed in the hands of a particular person as his income will not prevent the Income-tax Officer from coming to the conclusion on fresh materials that that income is the income of another person and taking rt proceedings under section 34 of the Act for reassessment against the latter on the ground that this income had escaped assessment in his assessment.
In the case of Sidh Gopal Gajanand [1969] 73 ITR 226 this court has held that the validity of notice under section 34 of the Indian Income-tax Act, 1922 cannot be impugned on the ground that the assessment proceeding was already pending in respect of the same income against another entity and where it appears that the income may have been received either by A or by B or by both together, it would be open to the income-tax authorities to determine the said question by taking appropriate proceedings against both A and B. In the case of R. Dalmia [1972] 84 ITR 616 the Delhi High Court has held that where the items of escaped income in respect of which the assessment is proposed is specific but the question as to whether the income, if earned, was earned by one person singly or by him along with others is a matter of inquiry, if the Income-tax Officer has reason to believe that it could have been earned either by one person singly or by him ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 52 along with others there is nothing to prevent him from initiating proceedings against the concerned assessees in both capacities. In such a case where it appears to the Income-tax Officer, that certain income had been received during a particular year but it is not clear who has received that income it .
is open to the Income-tax Officer to start proceedings against all the persons individually or collectively to ascertain the correct position. In the case of Sohan Singh [1986] 158 ITR 174 the Delhi High Court has taken a similar view.
In the case of Smt. Durgawati Singh [1998] 234 ITR 249 this court has held that it is settled that when there is a doubt as to which person amongst of two was liable to be assessed, parallel proceedings may be taken against both and alternative assessments may also be framed. It is also equally true that while a protective assessment is permissible, it is not open to the rt income-tax appellate authorities constituted under the Act to make a protective order. The law does not permit assessment of the same income successively in different hands. The tax can only be levied and collected in the hands of the person who has really earned the income and is liable to pay tax thereon.
In the case of Banyan and Berry [1996] 222 ITR 831 the Gujarat High Court has held that where there is doubt or ambiguity about the real entity in whose hands a particular income is to be assessed, the assessing authority is entitled to have recourse to making a protective assessment in the case of one and a regular assessment does not affect the validity of the other assessment inasmuch as if ultimately one of the entities is really found to be liable to assessment, then the assessment in the hands of the entity alone remains the effective assessment and the other becomes infructuous. The levy is enforceable only under one assessment and not under both."
78. The principle squarely applies in the facts of instant case, which for brevity we need not reiterate.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 5379. Reliance on a decision dated 04.03.2016, rendered by the Calcutta High Court in Prem Chand Shaw (supra), is only for the purpose of pressing the provisions .
of Section 292-B of the Act, which, in the instant case, we do not find to be applicable.
80. While drawing our attention to the decision rendered by the Full Bench of Delhi Court in Sophia of Finance Ltd. (supra), Shri Vinay Kuthiala wants us to adjudicate the merits of the matter, which under these rt proceedings is impermissible. The decision can be of help only to the extent that the authority would be empowered to examine the transaction, which in his belief required explanation.
81. In the instant case, we find that the petitioner seeks adjudication, on merits, of the fact in issue, which is impermissible in law. In the absence of definite and authentic information, this Court cannot as a fact finding authority, by way of a roving inquiry examine the matter, holding the proceedings initiated under Section 148 of the Act to be untenable on merits. Assessee is always open to make all such submissions before the appropriate authority.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 5482. At this stage, what is required to be considered by the jurisdictional authority is only reasons to believe and not "the established fact of escapement of .
income", in lines of Rajesh Jhaveri (supra).
83. We further find the order rejecting the objections to be a reasoned one. It is certainly not cryptic. Every issue raised by the assessee stands of considered and dealt with, with a rider that it is open for the assess to appear before the Jurisdictional Officer and rt place all material for just determination and conclusion of the proceedings. The view expressed by the Assessing Officer is only prima facie. It is not a case of change of opinion.
84. Thus in the given facts and the circumstances, we do not find the impugned action to be illegal, arbitrary, whimsical or capricious. It cannot be said that there was no material before the Assessing Officer to proceed in accordance with law. It also cannot be said that there was no basis for the Assessing Officer to have formed reasons of belief. We do not find it to be a fit case, warranting interference by this Court, for the action cannot be said to be ex facie illegal or based on ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 55 extraneous reasons and circumstances. This Court is not required to go into the correctness or sufficiency of reasons. It definitely is not a case where the Assessing .
Officer lacked jurisdiction. It is also not a case of jurisdictional error. It also cannot be said that he exceeded such jurisdiction. Also, exercise of such power, statutory in nature, cannot be said to be either arbitrary of or based on extraneous factors, consideration or circumstances. No malafides stands alleged against anyone.
rt
85. We are quite convinced that reasons to believe formed by the Assessing Officer emanate from the record, having material bearing on the question of jurisdictional fact, so raised by him.
86. Perusal of material placed on record does not reflect the impugned action to be ex-facie illegal or not borne out from the record. This Court is not required to go into the sufficiency of material which led to the formation of reasons of belief, more so, when reasons are relevant and emanate from the record and are also germane for just adjudication of facts in issue. There is proper compliance of procedure. Also the assessee can ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 56 adequately represent herself before the authority which otherwise has jurisdiction to initiate the impugned action.
87. Repetitive though it may sound, but we .
reiterate that it is not a case of lack of jurisdiction. It is also not a case where the authority has exceeded its jurisdiction or the action is based on no material or that no reasons are recorded by the Assessing Officer or that of reasons assigned are absolutely irrelevant or based on extraneous factors/circumstances. It also cannot be said rt that the impugned action is not bonafide or is based on vague , irrelevant or unspecific information. It is not that the Assessing Officer has prejudged the issue and proceeded to initiate action with a predetermined mind.
In fact, there is no such assertion in the petition. Also no malafides stand alleged.
88. It cannot be said that rejection of the objections are based on frivolous or extraneous factors and circumstances. There is complete and proper application of mind to the attending facts and circumstances. The objections rejected, by a speaking order also stand duly communicated to the petitioner.
Mere rejection of objections would not lead to formation ::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 57 of opinion about the Assessing Authority under all circumstances deciding the matter in favour of the revenue. No material stands placed before us justifying .
investment of huge amount out of the declared income of HUF. It is not that the assess is precluded from producing such material before the Assessing Officer.
89. Significantly, before this Court, what is the of other stand of the HUF, vis-a-vis its transaction with said Anand Chauhan or Shrikand Orchard in Tehsil Rampur, rt District Shimla, in relation to the agricultural land, is a closely guarded secret. Whether such fact is relevant or not is a subject matter of consideration by the fact finding authority.
90. No other point is urged.
91. It stands clarified that we have not expressed any opinion on the merits of the case, which, the authority below, shall adjudicate, in accordance with law, uninfluenced of any observations made by this Court.
92. Hence in view of our aforesaid discussion, we find no merit in the present petitions, which stand dismissed.
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP 5893. Since no interim order was passed, no further order or direction is required to be passed in the miscellaneous application which also stands dismissed .
alongwith the main petition.
In view of the aforesaid, present petition, stands disposed of accordingly, as also pending application(s), if any.
of (Sanjay Karol), Judge.
rt (Vivek Singh Thakur)
December 26 , 2016 Judge.
(Purohit/PK/sd)
::: Downloaded on - 15/04/2017 21:48:55 :::HCHP