Bombay High Court
Commissioner Of Income-Tax vs Miss Esther P. Carvalho And Ors. on 3 November, 1998
Equivalent citations: [1999]237ITR549(BOM)
Author: Pratibha Upasani
Bench: Pratibha Upasani
JUDGMENT B.P. Saraf, J.
1. By this reference under Section 256(1) of the Income-tax Act, 1961, the Income-tax Appellate Tribunal has referred the following two questions of law to this court for opinion at the instance of the Revenue :
"1. Whether on the facts and in the circumstances of the case, the Appellate Tribunal is right in holding that the Income-tax Officer is not entitled to reopen the assessment under Section 147(a) even though there is failure on the part of the assessee to disclose fully and truly all material facts necessary for assessment for that year in his return or during the course of assessment proceedings ?
2. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in holding that the Income-tax Officer was very well seized on the facts and there was no necessity for the asses-see to disclose the same again and it is omission on the part of the Income-tax Officer himself and, therefore, he is not entitled to reopen the assessments under Section 147(a) ?"
2. This reference pertains to the assessment year 1975-76. The material facts giving rise to this reference, briefly stated, are as follows :
The income of the assessees for the assessment year 1975-76 was assessed by the Income-tax Officer under Section 143(3) of the Income-tax Act, 1961 ("the Act"). The assessees owned extensive lands situated in the heart of Panaji town which were valued by them as follows :
SI.
No. Name of the assessee Area Amount in Rs.
1.
Mr. Joao de Deuz, Carvalho Vasco 5,481 sq. mtrs.
7,00,000
2. Mrs. Maria jose Miranda Carvalho 6/7ths of the property 7,00,000
3. Miss Esther P. Carvalho, Goa l/7th of the property 2,40,000
4. Mr. Manual F. de Carvalho 1,866 sq. mtrs.
3,16,000.
3. These lands were introduced by the assessees as their capital in the firm, Carvalho Real Estate, of which they were partners at the market value. According to the Revenue, these primary facts were not disclosed by the assessees in the returns of income filed by them, which resulted in the escapement of capital gains liable to tax on transfer of these lands to the firm from assessment. The Income-tax Officer, therefore, issued notice to the assessees under Section 148 read with Section 147(a) of the Act on October 16, 1978, and reopened the assessment to bring to tax the capital gain on transfer of the lands and completed the assessments by including the capital gains arising out of the above transfer of lands. The assessees challenged the order of the assessment before the Commissioner of Income-tax (Appeals). The challenge was to the jurisdiction of the Income-tax Officer to exercise power under Section 147(a) of the Act. The case of the assessees was that the Income-tax Officer was aware of the transfer of the lands by them to the partnership firm as the very same lands had been subsequently sold by the partnership firm to a limited company, Mahabrest Hotel Pvt. Ltd. According to the assessees, the Income-tax Officer assessing the firm was very much concerned with the capital gain arising from the transfer of those lands by the firm to the company and, hence he was aware of all the material facts relevant for the assessment of the assessees also. It was, therefore, contended by the assessees before the Commissioner of Income-tax (Appeals) that there was no necessity of disclosing these facts to the Income-tax Officer. The Commissioner (Appeals) accepted this contention of the assessees and cancelled the order of reassessment. Aggrieved by the order of the Commissioner (Appeals), the Revenue appealed to the Income-tax Appellate Tribunal ("the Tribunal"). The contention of the Revenue before the Tribunal was that this was a clear case of failure of the assessees to disclose the material facts. It was contended on behalf of the Revenue that there was not even a whisper in the returns filed by the assessees about the ownership of the lands and the transfer thereof at market value to the firm as capital. It was contended that there being a clear non-disclosure of the primary facts by the assessees, the Income-tax Officer was justified in exercising power under Section 147(a) of the Act and reopen the assessments and reassess the income of the assessees. The Tribunal did not accept the above contention of the Revenue, as it was also of the view that while making the assessment of the firm, Carvalho Real Estate, of which the assessees were partners, the Income-tax Officer was aware of the fact of transfer of the lands belonging to the assessees to the firm and hence there was no necessity for the assessees to disclose those facts in their individual returns. The Tribunal observed that it was a case of omission on the part of the Income-tax Officer himself. The Tribunal, therefore, upheld the order of the Commissioner (Appeals) and dismissed the appeal of the Revenue. Hence, this reference at the instance of the Revenue.
4. We have heard Mr. R.V. Desai, learned counsel for the Revenue, who submits that this is a clear case of non-disclosure of material facts necessary for the assessment by the assessees. He, therefore, submits that the Income-tax Officer was justified in exercising power under Section 147(a) of the Act to reopen the assessment of the assessees by issue of notices under Section 148 of the Act and the Tribunal was not justified in setting aside the orders of reassessment. Reliance is placed in support of his contentions on the decisions of the Supreme Court in Phool Chand Bajrang Lal v. ITO, [1993] 203 ITR 456 ; Sri Krishna Pvt. Ltd. v. ITO, [1996] 221 ITR 538 and the decision of this court in Zohar Siraj Lokhandwala v. M. G. Kamat, [1994] 210 ITR 956.
5. We have carefully considered the above submissions. The facts of this case are glaring. The undisputed position is that in the returns submitted by the assessees, the assessees did not disclose the transfer of the lands to the partnership firm, nor did they disclose these facts at the time of assessment. There does not appear to be any controversy about the fact that the assessees were liable to capital gains in respect of the transfer of lands by them to the firm. The only ground on which the assessees seek to challenge the orders of reassessment is that their case would not fall under Section 147(a) of the Act, as there was no failure on their part to disclose fully or truly the material facts relevant for the assessment for the year under consideration. The case of the Revenue throughout has been that there is a total non-disclosure of the material facts by the assessees. None of the authorities, including the Tribunal, dispute this fact. The only ground on which the Tribunal has set aside the order of reassessment is that while making the assessment of the partnership firm, Carvalho Real Estate, the Income-tax Officer was aware of the fact of transfer and sale of the lands belonging to the assessees, and, therefore, there was no necessity for the assessees to disclose the facts in their individual returns. We have given our careful consideration to the reasoning of the Tribunal. We, however, find it extremely difficult to accept the same. In our opinion, the Tribunal misconstrued and misinterpreted the provisions of Section 147(a) of the Act and the settled law on the subject. At the material time, Section 147 of the Act read as follows :
''147. Income escaping assessment--If-
(a) the Income-tax Officer, has reason to believe that, by reason of the omission or failure on the part of an assessee to make a return under Section 139 for any assessment year to the Income-tax Officer, or to disclose fully and truly all material facts necessary for his assessment for that year, income chargeable to tax has escaped assessment for that year, or
(b) notwithstanding that there has been no omission or failure as mentioned in Clause (a) on the part of the assessee, the Income-tax Officer has in consequence of information in his possession reason to believe that income chargeable to tax has escaped assessment for any assessment year, he may, subject to the provisions of Sections 148 to 153, assess or reassess such income or recompute the loss or the depreciation allowance, as the case may be, for the assessment year concerned (hereafter in Sections 148 to 153 referred to as the relevant assessment year), Explanation 1.--For the purposes of this section, the following shall also be deemed to be cases where income chargeable to tax has escaped assessment, namely :--
(a) where income chargeable to tax has been underassessed ; or
(b) where such income has been assessed at too low a rate ; or
(c) where such income has been made the subject of excessive relief under this Act or under the Indian Income-tax Act, 1922 (11 of 1922); or
(d) where excessive loss or depreciation allowance has been computed.
Explanation 2.--Production before the Income-tax Officer of account books or other evidence from which material evidence could with due diligence have been discovered by the Income-tax Officer will not necessarily amount to disclosure within the meaning of this section."
6. Section 148 provides for issue of a notice on the assessee before making the assessment or reassessment under Section 147 as a condition precedent to assessment or reassessment.
7. Section 149 prescribes the time-limit for issue of notice under Section 148. This section, so far as relevant, reads :
"149. Time limit for notice.--(1) No notice under Section 148 shall be issued,--
(a) in cases falling under Clause (a) of Section 147-
(i) for the relevant assessment year, if eight years have elapsed from the end of that year, unless the case falls under sub-clause (ii) ;
(ii) for the relevant assessment year, where eight years, but not more than sixteen years, have elapsed from the end of that year, unless the income chargeable to tax which has escaped assessment amounts to or is likely to amount to rupees fifty thousand or more for that year ;
(b) in cases falling under Clause (b) of Section 147, at any time after the expiry of four years from the end of the relevant assessment year."
8. In the instant case, proceedings have been initiated under Section 147(a).
9. The two conditions precedent which are required to be satisfied before assuming jurisdiction under Clause (a) of Section 147 of the Act are ;
(i) that the Income-tax Officer must have reason to believe that the income, profits or gains chargeable to tax had either been under assessed or had escaped assessment ; and
(ii) that the Income-tax Officer must have reason to believe that such escapement was occasioned by reason of omission or failure on the part of the assessee to make a return or to disclose fully and truly all material facts necessary for the assessment.
10. [See Phool Chand Bajrang Lal v. ITO, ]. In the instant case, there is no dispute about the fulfilment of the first condition. Admittedly, profits and gains chargeable to tax had escaped assessment. The only dispute is regarding the second condition, whether the escapement was occasioned by reason of omission or failure on the part of the assessees to disclose fully and truly all material facts necessary for assessment. Obviously, there was a failure on the part of the assessees to disclose material facts relevant for the assessment of capital gains on transfer of lands by them to the partnership firm. The lands were transferred by the assessees to the firm which resulted in capital gains chargeable to tax. In the return of income furnished by the assessees, there was no mention of the transfer of the lands by the assessees to the firm. The Income-tax Officer discovered this omission, may be from the assessment of the firm to which the lands in question were transferred by the assessees. Having found that the assessees had not disclosed the fact of transfer, of lands by them to the partnership firm which resulted in escapement of capital gain arising therefrom to tax, the Income-tax Officer initiated proceedings under Section 147(a) of the Act and assessed the capital gain to tax. We do not find any infirmity in the above action of the Income-tax Officer. In our opinion, the Income-tax Officer rightly initiated reassessment proceedings under Section 147(a) of the Act on the basis of information which was specific, relevant and reliable under Section 147(a) of the Act, as the escapement was on account of the failure of the assessees to disclose fully and truly all material facts at the time of assessment. It is well-settled that it is the duty of the assessee to disclose all primary facts necessary for his assessment before the assessing authority. If the assessee fails to do so, he cannot be permitted later to contend that it was the duty of the Income-tax Officer to find out those facts and if he could not find out the same, it was the failure on his part and not on the part of the assessee. The fact that the Assessing Officer could have found out the fact of transfer of lands by the assessees to the firm from the assessment of the firm does not and cannot exonerate the assessees from their duty to make a full and true disclosure of the material facts. The onus is on the assessees to do their part of the duty and to disclose all the material facts necessary for the assessment before the Income-tax Officer, and if they fail to do so and as a result thereof some income escapes assessment, their case would fall under Section 147(a) of the Act. As observed by the Supreme Court in Phool Chand Bajrang Lal v. ITO, [1993] 203 ITR 456, it is immaterial whether the Income-tax Officer at the time of making the original assessment could or could not have found out the facts himself. If on the basis of the subsequent information, the Income-tax Officer arrives at a conclusion after satisfying the twin conditions prescribed under Section 147(a) of the Act that the assessees had not made the full and true disclosure of the material facts at the time of the original assessment and therefore income chargeable to tax had escaped assessment, it would be open to him to initiate proceedings for reassessment under Section 147(a) of the Act. Reference may also be made in this connection to the decision of this court in Zohar Siraj Lokhandwala v. M.G. Kamat, [1994] 210 ITR 956, wherein it was held that so far as the primary facts are concerned, it is the assessee's duty to disclose all of them. The fact that the Assessing Officer could have found out the correct position by further probing the matter does not exonerate the assessee from his duty to make a full and true disclosure of the material facts. Explanation 2 to Section 147 of the Income-tax Act, 1961, makes the position abundantly clear.
11. In Zohar Siraj Lokhandwala v. M.G. Kamat, [1994] 210 ITR 956 (Bom), during the accounting year relevant to the assessment year 1987-88, the assessee had received a sum of Rs. 45 lakhs for the assignment of his beneficial interest in Lokhandwala Developers. The assessee showed this amount in his return of income as a receipt and claimed the same to be exempt from levy of capital gains tax on the basis of the decision of the Supreme Court in CITv. B.C. Srinivasa Setty, [1981] 128 ITR 294, wherein it was held that there will be no capital gains from the transfer of a capital asset if its cost of acquisition was nil. This claim of the assessee was allowed by the Assessing Officer. After the completion of the assessment, the Assessing Officer discovered that the cost of the beneficial interest of the assessee in the property transferred for a sum of Rs. 45 lakhs was Rs. 300. This was found on a perusal of the trust deed as well as the deed of assignment which showed that the assessee, who was a beneficiary of the trust, was entitled not only to 30 per cent. of the net income of the trust but also to a 30 per cent. share of the corpus of the trust. It was found that the share in the corpus of the trust was the cost of the beneficial interest of the assessee in the asset which was transferred. The Income-tax Officer issued a notice of reassessment. The assessee challenged the notice by a writ petition. It was submitted on behalf of the assessee that as the trust deed and the assignment deed were already on record before the Income-tax Officer, the Income-tax Officer could not have initiated proceedings under Section 147(a) of the Act. Repelling this contention, this court held that the production of the trust deed or assignment deed by itself did not amount to a true and full disclosure of the material facts necessary for the purpose of the assessment. The fact that there was a cost of acquisition of the beneficial interest was a material fact necessary for determining whether the sum of Rs. 45 lakhs received by the assessee on the assignment of his beneficial interest in the assets in question was assessable to capital gains tax and hence it was for the assessee to tell the Assessing Officer whether there was any cost of acquisition or not and disclose the material facts in that regard. Later, the Income-tax Officer having discovered that there was a cost of acquisition of the beneficial interest initiated proceedings under Section 147(a). The reassessment proceedings were, therefore, held to be valid.
12. Applying the ratio of the above decisions to the facts of the present case, we are of the clear opinion that the Income-tax Officer was justified in exercising power under Section 147(a) of the Act. There was a patent nondisclosure of material facts by the assessee which resulted in the escapement of capital gains from tax and the Income-tax Officer had cogent reasons to form an opinion to that effect.
13. In view of the above, we answer both the questions referred to us in the negative, i.e., in favour of the Revenue and against the assessee. Reference is disposed of accordingly with no order as to costs.