Income Tax Appellate Tribunal - Raipur
Vikash Nashine, Bhilai vs Deputy Commissioner Of Income Tax, ... on 2 June, 2022
आयकर अपील य अ धकरण यायपीठ रायपुर म।
IN THE INCOME TAX APPELLATE TRIBUNAL,
RAIPUR BENCH, RAIPUR
(Through Virtual Court)
BEFORE SHRI RAVISH SOOD, JUDICIAL MEMBER
AND
SHRI RATHOD KAMLESH JAYANTBHAI, ACCOUNTANT MEMBER
आयकरअपीलसं. / ITA Nos. 161 & 162/RPR/2018
नधारणवष / Assessment Years : 2013-14 & 2014-15
Vikash Nashine
E-121, Surya Vihar, Junwani,
Bhilai, Dist. Durg (C.G.)
PAN : ABPPN0681G
.......अपीलाथ / Appellant
बनाम / V/s.
The Deputy Commissioner of Income Tax-1(1),
Bhilai (C.G.)
...... यथ / Respondent
Assessee by : Shri S.R Rao, AR
Revenue by : Shri G.N Singh, DR
सुनवाई क तार ख / Date of Hearing : 01.06.2022
घोषणा क तार ख / Date of Pronouncement : 02.06.2022
2
Vikash Nashine Vs. DCIT-1(1)
ITA Nos.161 & 162/RPR/2018
आदे श/ ORDER
PER RAVISH SOOD, JM:
The captioned appeals filed by the assessee are directed against the respective orders passed by the CIT(Appeals)-II, Raipur dated 24.04.2018 & 15.05.2018, which in turn arises from the orders passed by the A.O under Sec. 271(1)(c) of the Income-tax Act, 1961 (for short 'the Act') dated 30.12.2016 for the assessment years 2013-14 & 2014-15. As the issues involved in the captioned appeals are inextricably interlinked or in fact interwoven, therefore, the same are being taken up and disposed off together by way of a common order. We shall first take up the appeal filed by the assessee for the assessment year 2013-14 wherein the assessee has assailed the impugned order on the following grounds of appeal before us:
"1. In the facts and circumstances of the case and in law, the learned Assessing Officer is not justified in imposing penalty of Rs. 31,730/- u/s.271(1)(c) of the Income-tax Act, 1961.
2. The impugned order is bad in law and on facts. Additional Ground:-
3. In the facts and circumstances of the case and in law the learned Commissioner of Income-tax (Appeals) has erred in dismissing the appeal by confirming the penalty order which is illegal, bad-in-law and without jurisdiction being based on show cause notice issued u/s 274 read with section 271(1)(c) of the Income-tax Act, 1961 without specifying the nature of default i.e. whether there is concealment of income or furnishing of inaccurate particulars of income and contrary to the law laid down by Hon'ble Supreme Court in the case of CIT Vs SSA's Emerald Meadows in SLP CC No. 11485/2016.
4. The Appellant reserves right to add, alter, amend, omit, and withdraw any of the grounds of appeal."3
Vikash Nashine Vs. DCIT-1(1) ITA Nos.161 & 162/RPR/2018
2. Succinctly stated, on the basis of information gathered in the course of survey proceedings conducted on Shri. Vijayendra Rongde, that the assessee as a beneficiary had availed his services for suppressing his returned income by reducing the amount of perquisite and/or salary arrears, the AO reopened his case u/s.147 of the Act. In compliance, the assessee filed his return of income disclosing gross total income of Rs.15,63,724/-. Observing, that the assessee had come forth with a correct disclosure of his income only on receipt of a 'Show Cause Notice' (SCN) issued u/s.276C of the Act, the A.O while culminating the assessment vide his order passed u/s.143(3)/147 dated 29.06.2016 initiated penalty proceedings u/s.271(1)(c) of the Act alleging 'concealment of income' by him.
3. Subsequently, the A.O vide his order passed u/s. 271(1)(c), dated 30.12.2016 imposed a penalty of Rs.31,730/- on the assessee for both the defaults contemplated in the aforesaid statutory provision i.e., 'concealment of income' and 'furnishing of inaccurate particulars of income'.
4. Aggrieved the assessee carried the matter in appeal before the CIT(Appeals) but without any success.
5. The assessee being aggrieved with the order of the CIT(Appeals) has carried the matter in appeal before us.
4
Vikash Nashine Vs. DCIT-1(1) ITA Nos.161 & 162/RPR/2018
6. We have heard the ld. authorized representatives of both the parties, perused the orders of the lower authorities and the material available on record, as well as considered the judicial pronouncements that have been pressed into service by the ld. AR in order to drive home his contentions. At the outset it was submitted by the ld. AR that as the AO had in the SCN, dated 29.06.2016 failed to strike off the irrelevant default, therefore, he had wrongly assumed jurisdiction and imposed the impugned penalty on the assessee. Admittedly, it is a matter of fact borne from record that the A.O in the 'SCN' dated 29.06.2016 that was issued a/w the assessment order had while initiating the penalty proceedings u/s. 271(1)(c) of the Act, failed to strike off the irrelevant default i.e. 'concealment of income' OR' furnishing of inaccurate particulars of income' for which the impugned penalty proceedings had been initiated by him. But then, we find that A.O had vide another 'SCN' dated 23.11.2016 called upon the assessee to show cause as to why penalty u/s.271(1)(c) may not be imposed on him. However, as the contents of the aforesaid SCN dated 23.11.2016 are neither discernible from the records nor brought to our notice us by the Ld. Authorized Representative (for short 'AR') for the assessee, therefore, in absence of complete facts/records before us, we are unable to concur with the Ld. AR that as the A.O had while initiating penalty proceedings failed to strike off the relevant default in the body of the 'SCN', therefore, he had invalidly assumed jurisdiction and imposed penalty on the assessee.
5
Vikash Nashine Vs. DCIT-1(1) ITA Nos.161 & 162/RPR/2018
7. Be that as it may, we find that though the AO while framing the assessment vide his order passed u/s.143(3)/147 of the Act dated 29.06.2016, had initiated penalty proceedings u/s.271(1)(c) alleging that the assessee had concealed his income, however, the same, thereafter, had been imposed by him vide his order passed u/s.271(1)(c) of the Act dated 30.12.2016 for both the defaults i.e. 'concealment of income' and 'furnishing of inaccurate particulars of income. In our considered view, as both the defaults i.e. 'concealment of income' and 'furnishing of inaccurate particulars of income' are separate and distinct default which operates in their exclusive fields, therefore, imposition of penalty by the A.O qua the aforesaid solitary addition for both of the aforesaid defaults contemplated in Section 271(1)(c) of the Act cannot not be sustained and is liable to be struck down on the said count itself. We find that the fine distinction between the said two defaults contemplated in Sec. 271(1)(c), viz. 'concealment of income' and 'furnishing of inaccurate particulars of income' had been appreciated at length by the Hon'ble Supreme Court in its judgments passed in the case of Dilip & Shroff Vs. Jt. CIT (2007) 210 CTR (SC) 228 and T. Ashok Pai Vs. CIT (2007) 292 ITR 11 (SC). The Hon'ble Apex Courtin its aforesaid judgments, had observed, that the two expressions, viz. 'concealment of particulars of income' and 'furnishing of inaccurate particulars of income' have different connotation. We are of the considered view, that now when the AO while culminating the assessment had in the body of the assessment order initiated the impugned penalty u/s 6 Vikash Nashine Vs. DCIT-1(1) ITA Nos.161 & 162/RPR/2018 271(1)(c) for the default i.e 'concealment of income', therefore, there was no justification on his part in imposing the same for both the defaults i.e 'concealment of income' and 'furnishing of inaccurate particulars of income'. We, thus, for the aforesaid reasons not being able to persuade ourselves to subscribe to the imposition of penalty by the A.O, therefore, set-aside the order of the CIT(A) who had upheld the same. The penalty of Rs.31,730/- imposed by the A.O under Sec.271(1)(c) is quashed in terms of our aforesaid observations.
8. In the result, the appeal of the assessee in ITA No.161/RPR/2018 for the assessment year 2013-14 is allowed in terms of our aforesaid observations. ITA No.162/RPR/2018
A.Y.2014-15
9. As the facts and the issue involved in the present appeal remains the same as were there before us in the aforementioned appeal of the assessee in ITA No.161/RPR/2018 for assessment year 2013-14, therefore, our order therein passed while disposing off the said appeal shall apply mutatis-mutandis for disposing off the present appeal in ITA No.162/RPR/2018 for the assessment year 2014-15. In this case also, we set-aside the order of the CIT(A) and the penalty of Rs.47,080/- imposed by the A.O under Sec.271(1)(c) is quashed with similar terms and observations as mentioned while adjudicating the appeal in in ITA No.161/RPR/2018 for assessment year 2013-14.
7
Vikash Nashine Vs. DCIT-1(1) ITA Nos.161 & 162/RPR/2018
10. In the result, the appeal of the assessee in ITA No.162/RPR/2018 for the assessment year 2014-15 is allowed in terms of our aforesaid observations.
11. In the combined result, both the appeals of the assessee are allowed in terms of our aforesaid observations.
Order pronounced in open court on 02nd day of June, 2022.
Sd/- Sd/-
RATHOD KAMLESH JAYANTBHAI RAVISH SOOD
(ACCOUNTANT MEMBER) (JUDICIAL MEMBER)
रायपुर/ RAIPUR ; दनांक / Dated : 2nd June, 2022
SB
आदे श क त ल प अ े षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The CIT(Appeals)-II, Raipur (C.G)
4. The Pr. CIT-II, Raipur (C.G)
5. वभागीय त न ध, आयकर अपील य अ धकरण, रायपुर बच,
रायपरु / DR, ITAT, Raipur Bench, Raipur.
6. गाडफ़ाइल / Guard File.
आदे शानुसार / BY ORDER,
// True Copy //
नजी स चव / Private Secretary
आयकर अपील य अ धकरण, रायपुर / ITAT, Raipur.
8
Vikash Nashine Vs. DCIT-1(1)
ITA Nos.161 & 162/RPR/2018
Date
1 Draft dictated on 01.06.2022 Sr.PS/PS
2 Draft placed before author 01.06.2022 Sr.PS/PS
3 Draft proposed and placed JM/AM
before the second Member
4 Draft discussed/approved by AM/JM
second Member
5 Approved draft comes to the Sr. Sr.PS/PS
PS/PS
6 Kept for pronouncement on Sr.PS/PS
7 Date of uploading of order Sr.PS/PS
8 File sent to Bench Clerk Sr.PS/PS
9 Date on which the file goes to
the Head Clerk
10 Date on which file goes to the
A.R
11 Date of dispatch of order