Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 12, Cited by 0]

Income Tax Appellate Tribunal - Ahmedabad

Shri Avtarsingh Khurana,, Ahmedabad vs The Dy. Cit, (Osd) Range - 1,, Ahmedabad on 7 September, 2017

               आयकर अपील
य अ धकरण, अहमदाबाद  यायपीठ ।
            IN THE INCOME TAX APPELLATE TRIBUNAL,
                     "D" BENCH, AHMEDABAD
        BEFORE SHRI RAJPAL YADAV, JUDICIAL MEMBER
                           AND
       SHRI PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER

             आयकर अपील सं./ IT(SS)A.No.157/Ahd/2013
                    नधा रण वष / Asstt. Year: 2008-2009
    DCIT (OSD)                          Smt.Madhu Khurana
    Range-1, Ahmedabad.             Vs. Sahjananad Plaza
                                        Sanjay Sachin Road
                                        Ahmedabad.

                                         PAN : ALYPK 2443 E

             आयकर अपील सं./ IT(SS)A.No.158/Ahd/2013
                                    With
                          CO No.173/Ahd/2013
                    नधा रण वष / Asstt. Year: 2008-2009
    DCIT (OSD)                          Shri Avtarsingh Khurana
    Range-1, Ahmedabad.             Vs. Safal Vihan, Nr.Eklavya School
                                        Sarkhej Sanand Road
                                        Ahmedabad.

                                         PAN : AFHPK 5758 B


               (Applicant)                            (Responent)

    Revenue by :                         Ms.Vasundhara Upmanya, CIT-
                                         DR
    Assessee by         :                Shri S.N. Soparkar with
                                         Shri Parin Shah, AR

         सन
          ु वाई क  तार ख/ Dateof Hearing      :      30/08/2017
         घोषणा क  तार ख / Date of Pronouncement:      07 /09/2017

                                 आदे श/O R D E R

PER RAJPAL YADAV, JUDICIAL MEMBER:

Revenue has challenged order of the ld.CIT(A)-VI, Ahmedabad dated 28.2.2013 passed on the respective appeals of respondents in the Asstt.Year IT(SS)A No.157 and 158/Ahd/2013 with CO 2 2008-09. On receipt of notice in the Revenue's appeal, the assessee, Shri Avtarsingh Khurana has filed cross-objection bearing CO No.173/Ahd/2013.

2. The ld.counsel for the assessee at the very outset submitted that assessment orders are not sustainable because jurisdiction assumed by the AO under section 153C is not available to him, and therefore, without going into the merits of addition deleted by the ld.CIT(A) and challenged by the Revenue, it is necessary to adjudicate this preliminary objection of the assessee which is a jurisdictional issue. He pointed out that in the CO filed by Shri Avatarsingh Khurana, the assessee has challenged assumption of jurisdiction under section 153C of the Income Tax Act by the AO. He further contended that in the case of Smt.Madhu Khurana, the assessee has not filed CO, but taken this ground of appeal before the ld.CIT(A), and therefore, with the help of Rule 27 of the Income Tax (Appellate Tribunal) Rules, the assessee can support orders of the ld.CIT(A) on the basis of any issue which were against him and not challenged in appeal as well as by CO. He drew our attention towards ground no.2 taken before the ld.CIT(A). It is identical to ground no.1.1 and 1.2 taken in the CO filed by Shri Avatarsingh Khurana. These grounds read as under:

"1.1 In law and in the facts and circumstances of the respondent's case, the learned CIT(A) has grossly erred in rejecting Grounds No. 1 and 2 of the respondent's appeal before him challenging the very validity of the assessment order passed u/s. 153A read with Section 153C and 143(3) of the Income-tax Act, 1961.
1.2 Without prejudice to the foregoing, in law and in the facts and circumstances of the respondent's case, the impugned assessment order passed u/s. 153A read with Section 153C and 143(3) of the Income-tax Act, 1961 is void and deserves to be cancelled."

Before the ld.CIT(A) IT(SS)A No.157 and 158/Ahd/2013 with CO 3 "2. In law and in the facts and circumstances of the appellant's case, the proceeding u/s 153C and consequential order u/s. 153C/153A r.w.s 143(3) passed by the A.O. is bad in law, void, illegal as it has been passed without proper jurisdiction and authorization and without complying with the requirements of 153C. Thus, the same is required to be dropped by holding it to be illegal, invalid and void ab initio.:

3. Before taking up the arguments of the ld.representatives, we deem it appropriate to take note of Rule 27 of the Income Tax (Appellate Tribunal) Rules, 1963. It reads as under:

27. Respondent may support order on grounds decided against him:-
The respondent, though he may not have appealed, may support the order appealed against on any of the grounds decided against him.

4. A perusal of this rule would indicate that respondent may support the impugned order on the basis of ground which was decided against him by the lower appellate authority despite of the fact that the respondent has not challenged the order of the lower authorities in further appeal. In other words, the assessee who has taken a ground before the ld.CIT(A) and that ground was decided against the assessee, and the order was not challenged by the assessee before the Tribunal, in spite of that, in the appeal of the Revenue, the assessee can plead that appeal of the Revenue deserves to be dismissed on the ground taken by him before the ld.CIT(A). In other words, the assessee could plead for upholding the order of the ld.CIT(A) on the ground raised by him before the ld.CIT(A) though that ground was decided against the assessee. The Tribunal may uphold order of the ld.CIT(A) by re-appreciating the grounds raised by the assessee before the ld.CIT(A) and which was decided against the assessee. On such re-appreciation that ground can be considered as allowed and can result into upholding of the order of the IT(SS)A No.157 and 158/Ahd/2013 with CO 4 ld.CIT(A). Therefore, we take cognizance of the ground no.2 raised by the assessee before the ld.CIT(A) which is pari materia to ground raised by Shri Avtarsingh Khurana in his CO. Shri S.N.Soparkar has further contended that a search under 132 of the Income Tax Act was carried out on 30.5.2008 at the premises of Dr. Rajesh Rajora. According to the Revenue, some incriminating evidence was found at his premises which satisfied the AO of the searched person to transmit that incriminating material to the AO of these assessees for taking up the proceedings under section 153C of the Income Tax Act. As far as proposition of law contemplated under section 153C for initiating proceedings against person other than the searched persons is concerned no-one has disputed before us. The dispute raised by the ld.counsel for the assessee is that the searched person has challenged the search by way of writ petition before the Hon'ble Madhya Pradesh High Court in Writ Petition No.13833 of 2010 i.e. writ petition was allowed by the Hon'ble High Court and search was declared as illegal. A conclusion of the Hon'ble High Court reads as under:

"12. In the present case, in September 2007 the search was carried out in the premises of Dr. Yogi Raj Sharma. The document Annexure RJ-1 was seized by the respondents. At the relevant time petitioner no. 1 was the Chief Health Secretary and this fact was within the knowledge of the respondents, but why the search was conducted on 30.5.2008 after a period of near about 9 months, there is no explanation in this regard. The document Annexure RJ-1 was seized from the premises of Dr. Yogi Raj Sharma but until and unless there is corroborating evidence the respondents could not have formed the basis of issuing warrant of authorization. It appears that because of the allotment of house to respondent no.4, there was some annoyance of the authorities and as soon as on 20.5.2008 the house was got allotted by Chief Minister, on 28.5.2008 warrant of authorization was issued and on 30.5.2008 search was conducted. If there was some material with the Department that the petitioners had purchased some house or land property, then there could have been definite evidence in this regard, but for a period of 8 months no information was collected and all of a sudden the warrant of authorization was issued. From the perusal of panchnama prepared during seizure it appears that no objectionable document or undisclosed property was found except those which were declared in the earlier return. There is no other evidence available on record that the document Annexure RJ-1 relates to IT(SS)A No.157 and 158/Ahd/2013 with CO 5 the petitioner and the word 'ch' of which correctness is disputed by the petitioner indicates to the petitioner. In absence of any cogent reasons in the present matter warrant of authorization could not have been issued, as has been held by the aforesaid judgments. Issuance of warrant of authorization is a serious action and for this authorization officer should have recorded his satisfaction. Though normally this Court is not looking to the reasons of satisfaction, but in the present case it appears that the warrant of authorization was issued merely on hypothecated grounds, which is not sustainable under the law.
13. A Division Bench of this Court in Gaya Prasad Pathak Vs. Assistant Commissioner of Income Tax and others (2007) 290 ITR 128 (MP) has considered that in the assessment proceedings the authorities have no power to consider the validity of authorization under section 132(1) of the Act and the remedy available to the petitioners is by way of filing writ petition.
14. In the present case, we have examined the entire proceedings, satisfaction note, the document Annexure RJ- 1, which is the basis for issuance of warrant of authorization and ultimately the seizure memo and find that the entire action which was initiated and taken was based on without any sufficient ground or material and it appears that because of dispute in respect of allotment of house, the respondents could get an opportunity to issue warrant of authorization, resultantly search in the premises of petitioners as conducted.
15. In view of aforesaid, the action of the respondents cannot be sustained under the law and accordingly this petition is allowed and the issuance of warrant of authorization and consequent search and seizure proceedings are hereby quashed. Considering the facts of the case, there shall be no order as to costs."

5. On the strength of this order, it has been pleaded before us that once issuance of warrant of authorization and subsequent search and seizure proceedings are quashed, then it will be construed that nothing was recovered from the searched person. In other words, no cognizance can be taken for the purpose of assuming jurisdiction under section 153C of the Income tax Act for initiating proceedings against the assessee. The ld.DR was unable to controvert this decision.

6. On due consideration of the above facts and circumstances, we deem it appropriate to take note of section 153C which reads as under:

IT(SS)A No.157 and 158/Ahd/2013 with CO 6 "153C. Assessment of income of any other person -(1) Notwithstanding anything contained in section 139, section 147, section 148, section 149, section 151 and section 163, where the Assessing Officer is satisfied that any money, bullion, jewellery or other valuable article or thing or books of account or documents seized or requisitioned belongs or belong to a person other than the person referred to in section 153A, then the books of account or documents or assets seized or requisitioned shall be handed over to the Assessing Officer having jurisdiction over such other person and that Assessing Officer shall proceed against each such other person and issue such other person notice and assessee or reassess income of such other person in accordance with the provisions of section 153A."

7. A bare perusal of the section would reveal that where the AO of the searched person is satisfied that any money, bullion, jewellery, books of account or other documents, etc., belong to a person other than the person searched, then, such documents or assets shall be handed over to the AO of other person and the latter AO shall proceed against such other person to assess or reassess his income. However, before handing over these documents and assets, the AO of the searched person would record his satisfaction that the assets and documents belong to some other person than the searched person. The AO of such other person would acquire jurisdiction to make assessment or reassessment of the other person only when satisfaction was recorded by the AO of the searched person exhibiting that documents and assets belonging to other persons so found and it is transmitted to the AO of the other person having jurisdiction over such other person.

8. It is pertinent to observe that very foundation for recording satisfaction with evidence exhibiting recovery of any money, bullion, jewellery etc. was found from the premises of searched person is related to other person has been extinguished after decision of the Hon'ble Madhya Pradesh High Court. It is to be construed that department was not able to lay its hand on any of the material which could authorise the AO of the searched person to record his IT(SS)A No.157 and 158/Ahd/2013 with CO 7 satisfaction and transmit that material to the AO of the present assesses. Therefore, the assessment orders are not sustainable. Order of the ld.CIT(A) passed in the appeal of the respective appellants is therefore, upheld. In other words, both the appeals of the Revenue are dismissed. CO is treated as allowed for statistical purpose.

9. In the result, appeals of the Revenue are dismissed and the CO of the assessee is allowed statistical purpose.

Order pronounced in the Court on 7th September, 2017 at Ahmedabad.

      Sd/-                                                            Sd/-
(PRADIP KUMAR KEDIA)                                     (RAJPAL YADAV)
ACCOUNTANT MEMBER                                      JUDICIAL MEMBER