Income Tax Appellate Tribunal - Jaipur
Sh Ram Charan Modi L/H Late Smt Sheeta ... vs Assessee on 30 September, 2015
Ravk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR
Jh Vh-vkj-ehuk] ys[kk lnL; ,oa Jh yfyr dqekj] U;kf;d lnL; ds le{k
BEFORE: SHRI T.R.MEENA, AM & SHRI LALIET KUMAR, JM
vk;dj vihy la-@ITA No. 459/JP/2015
fu/kZkj.k o"kZ@Assessment Year : 2009-10
Ram Charan Modi, cuke Deputy Commissioner
L/H- Late Smt. Sheela Modi, Vs. of Income Tax,
E-60, Industrial Area, Khairthal, Central Circle, Alwar.
dist.- Alwar.
LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No. AOEPS 5869 K
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksj ls@ Assessee by : Written Submissions
jktLo dh vksj ls@ Revenue by : Shri Raj Mehra (JCIT)
lquokbZ dh rkjh[k@ Date of Hearing : 16/09/2015.
mn?kks"k.kk dh rkjh[k@ Date of Pronouncement : 30/09/2015.
vkns'k@ ORDER
PER T.R. MEENA, A.M.
This is an appeal filed by the assessee against the order dated 12/03/2015 of the learned C.I.T.(A), Alwar for A.Y. 2009-10. The sole ground of assessee's appeal is against confirming the penalty U/s 271(1)(c) of the Income Tax Act, 1961 (in short the Act) at Rs. 1,05,420/-. The assessee's case was scrutinized U/s 143(3) of the Act by 2 ITA No. 459/JP/2015 Ram Charan Modi Vs. DCIT making addition of Rs. 5,11,740/- on account of long term capital gain. The penalty proceedings U/s 271(1)(c) of the Act was initiated for concealing the particulars of income to the tune of Rs. 5,11,740/-. Before imposing the penalty U/s 271(1)(c), the ld Assessing Officer gave reasonable opportunity of being heard, which was availed by the assessee vide letter dated 12/1/2012. The assessee's submissions has been reproduced on page 1 and 2 of the penalty order. The ld Assessing Officer held that the assessee accepted that he had filed inaccurate particulars of income but his intention was not to do so. The assessee's submission was also considered that he did not have any knowledge of income tax law and return of the income was filed by his counsel. Although the return of income was prepared or filed by the counsel of the assessee but it was duly signed by the assessee. They should have checked it before signing. The assessee signed verification of particulars of income at page 3 of ITR filed on 21/10/2009 which has also been reproduced by the Assessing Officer on page 2 of the penalty order. There was also no force in the assessee's contention that the assessee was agreed to pay tax on such capital gain during the assessment proceedings. Without revising the return within the time limit provided 3 ITA No. 459/JP/2015 Ram Charan Modi Vs. DCIT by the IT Act. The assessee was agreed to pay tax only when income tax authority found the discrepancy and she had no way except to pay tax. The acceptance of such capital gain only a way by which she might get relief from penalty proceedings. The case law relied upon by the assessee before the Assessing Officer had also not convinced to him and were not squarely applicable on the facts and circumstances of the case of the assessee. The ld Assessing Officer finally imposed 100% minimum penalty on tax sought to be evaded at Rs. 1,05,620/-.
2. Being aggrieved by the order of the Assessing Officer, the assessee carried the matter before the ld CIT(A), who had confirmed the addition by observing as under:-
"4.3 I have gone through the penalty order as well as submissions made by the appellant and find that a penalty of Rs. 1,05,420/- has been imposed by the A.O. on account of non-disclosure of long term capital gains (LTCG) earned on sale of property. The appellant had disclosed this amount in the course of assessment proceedings after being confronted on this issue by the A.O. 4.4 The appellant has stated that neither particulars of income have been concealed nor inaccurate particulars of income have been furnished. During the course of assessment proceedings gains on sale of property were offered for 4 ITA No. 459/JP/2015 Ram Charan Modi Vs. DCIT taxation on the advice of the counsel of the assessee who has now expired. Further, reliance has been placed on certain judicial decisions to substantiate its contentions. 4.5 Having considered the material placed on record, I find that it is not disputed that LTCG on sale of property was not disclosed by the appellant in the return of income filed. Based on the information gathered by the A.O., the appellant had no option but to declare the same in the course of assessment proceedings. No appeal has been filed on this issue as it was accepted by the appellant that gains made on sale of property were not declared. 4.6 Further, case laws cited by the appellant have been found to be distinguishable on facts and are not applicable. Thus, I find no merit in the submissions filed by the appellant and hold that A.O. was justified in initiating the proceedings U/s 271(1)(c) of the IT Act. For this proposition, he placed reliance on the following judgments:
(i) Mak Data Pvt. Ltd. Vs. CIT 358 ITR 593 (SC)
(ii) CIT Vs. Arcotech Ltd. 93 DTR 313 (Del.)
(iii) Sharma Allloys (India) Ltd. Vs. ITO 357 ITR 379 (Mad.)
(iv) Sanghvi Swiss Refills Pvt. Ltd. Vs. CIT (SC) 88 CCH 039 1SCC-ITA No. 250/2011.
(v) Punsumi Engineers Ltd. Vs. CIT 110 DTR (Raj) 231 (2014).5 ITA No. 459/JP/2015
Ram Charan Modi Vs. DCIT In view of the above facts, he confirmed the levy of penalty @ 100% of the tax sought to be evaded of Rs.
1,05,420/- imposed by the A.O. U/s 271(1)(c) of the IT Act, 1961."
3. Now the assessee is appeal before us. No body appeared on behalf of the assessee but written submissions has been filed. In his written submissions, it has been submitted that the DCIT, Central Circle- Alwar, has imposed penalty U/s 271(1)(c) of the Act on not disclosing long term capital gain earned on agricultural land sold. Earlier, this case was represented by Shri T.N. Goyal, Advocate, who has expired on 7/7/2011. There was a note in the return for A.Y. 2009-10 by the ld counsel that agricultural land sold during the year, which was beyond 8 km from the municipal area. The assessee was also paying rent on agricultural land to the State Govt.. The ld earlier counsel did not consider it taxable long term capital gain, therefore, he did not include the long term capital gain earned on agricultural land sold. The assessee also expired, therefore, he decided to disclose the long term capital gain in the income during the assessment proceedings to buy the peace. The ld Assessing Officer orally assured the assessee's AR that no penalty U/s 271(1)(c) would be imposed on it. There was no intention of assessee to 6 ITA No. 459/JP/2015 Ram Charan Modi Vs. DCIT evade the tax. If there was no assurance from the Assessing Officer for not imposing penalty U/s 271(1)(c), the assessee might not have surrendered the long term capital gain on agricultural land. It is further submitted that the ld CIT(A) has not allowed any opportunity before confirming the penalty. The assessee has expired, it is illegal on part of the authority to impose the penalty on expired person. It is law of land that penalty proceedings are quasi criminal in nature until and unless mens rea for tax evasion is not proved, no penalty can be imposed. In the written submissions, it has also been stated that the case law applied by the ld CIT(A) i.e. Mak Data Pvt. Ltd. Vs. CIT (supra) is not applicable on the facts of the case as the assessee has disclosed the agricultural land in the note given in the return. The agricultural land was cultivated and is beyond 8 km from the municipal area and rent on it was paid by the assessee. The legal heir Shri Ram Charan Modi offered this amount to buy the peace as per direction of the Advocate. He further distinguished the case of CIT Vs. Arcotech Ltd. and Sharma Alloys (India) Ltd. Vs. ITO (supra), Sanghvi Swiss Refills Pvt. Ltd. Vs. CIT and Punsumi Engineers Ltd. Vs. CIT (supra), therefore, he prayed to delete the penalty confirmed by the ld CIT(A).
7ITA No. 459/JP/2015
Ram Charan Modi Vs. DCIT
4. At the outset, the ld DR has vehemently supported the order of the lower authorities and prayed to uphold the order of the ld CIT(A).
5. We have heard the rival contentions of both the parties and perused the material available on the record. The assessee already expired on 2/10/2011. The assessment was completed on 12/12/2011 by the ld Assessing Officer. It is undisputed fact that the present counsel Shri Shree Chand Gupta had filed an affidavit dated 20th May, 2015 and made assertion that erstwhile advocate Late Shri T.N. Goyal had advised to the assessee that long term capital gain on agricultural land sold did not come under the purview of Income Tax Act as the land was agricultural, cultivated and which is beyond 8 kms from the municipal area. The assessee has disclosed by putting a note in the return, which has not been disputed by the revenue that agricultural land sold during the year is not taxable. However, facts have been disclosed in the note given in the return. The assessee has disclosed the transaction and as per the advice of the advocate, the return was prepared and claimed exempted. Now both i.e. assessee and advocate had expired, the particulars of income have been disclosed by the assessee in the return. The assessee always had been claiming that the land is as agricultural 8 ITA No. 459/JP/2015 Ram Charan Modi Vs. DCIT land and beyond 8 kms from the municipal area, which has also not been disputed by the revenue. The assessee had not furnished inaccurate particulars of income and not concealed the income on it. Therefore, we reverse the order of the ld CIT(A).
6. In the result, the assessee's appeal is allowed. Order pronounced in the open court on ........................
Sd/- Sd/-
¼yfyr dqekj½ ¼Vh-vkj-ehuk½
(Laliet Kumar) (T.R. Meena)
U;kf;d lnL;@Judicial Member ys[kk lnL;@Accountant Member
Tk;iqj@Jaipur
fnukad@Dated:- 30th September, 2015
Ranjan*
vkns'k dh izfrfyfi vxzsf'kr@Copy of the order forwarded to:
1. vihykFkhZ@The Appellant- Ram Charan Modi, L/H- Late Smt. Sheela Modi, Alwar.
2. izR;FkhZ@ The Respondent- The DCIT, Central Circle, Alwar.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr¼vihy½@The CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZ QkbZy@ Guard File (ITA No.459/JP/2015) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar