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 30, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Gmr Holdings Private Limited , ... vs Assessee on 11 October, 2011

           IN THE INCOME TAX APPELLATE TRIBUNAL
                    "A" BENCH : BANGALORE


         BEFORE SHRI N.K. SAINI, ACCOUNTANT MEMBER
          AND SMT. P. MADHAVI DEVI, JUDICIAL MEMBER


                       ITA No. 1006/Bang/2010
                      Assessment year : 2003-04



 M/s. GMR Holdings Pvt. Ltd.,        Vs. The Deputy Commissioner of
 No.25/1, Skip House,                    Income Tax,
 Museum Road,                            Circle 11(3),
 Bangalore - 560 025.                    Bangalore.

 PAN : AAACR 1554R

         APPELLANT                                RESPONDENT


             Appellant by       :    Shri Ronak G. Doshi, C.A.
             Respondent by      :    Shri G.V. Gopala Rao, CIT-I(DR)


             Date of hearing             :   11.10.2011
             Date of Pronouncement       :   31.10.2011


                                    ORDER

Per N.K. Saini, Accountant Member

This appeal by the assessee is against the order dated 2.7.2010 of the CIT(Appeals)-I, Bangalore for the assessment year 2003-04.

2. The following grounds have been raised in this appeal :

I. 1. The Commissioner of Income tax (Appeals) - I, Bangalore ['the CIT(A)'] has erred in upholding the action of the Deputy Commissioner of Income tax, Circle -- 11(3), Bangalore, that the ITA No.1006/Bang/10 Page 2 of 24 assessment completed vide assessment order dated December 30, 2005 has been validly re-opened by resorting to the provisions of section 147 of the Income tax Act, 1961.
2. He further erred in making certain irrelevant, incorrect observation and in particular that:
(i) It is not a case of mere change of opinion and the Assessing Officer had discovered factual error in the original assessment;

and

(ii) The reopening has been done within the period of 4 years from the end of the relevant assessment year after recording proper reasons.

3. The appellant therefore prays that the impugned assessment which is contrary to the provisions of section 147 and the judicial pronouncement on issue should be annulled as such.

II. 1. The CIT(A) erred in upholding the action of Assessing Officer of treating the interest income of Rs.1,20,65,861/- as assessable under the head 'income from other sources' as correct as against to the same being offered by the appellant as 'business income' in the Return filed by it.

2. He has further erred in upholding the action of Assessing Officer in apportioning the interest and administrative expenditure of Rs. 2,31,78,586/- among the income from long term capital gains and income from other sources, on a proportionate basis as correct.

3. The appellant prays that in the facts and circumstances of the case the apportioning of interest and admin expenses is not correct and is inconsistent with the treatment given in earlier years and hence the Assessing Officer be directed to assess the interest income as well as interest and administrative expenditure under the head 'business income' and determine the capital gains in accordance with the provisions of section 48 of the Act as were done in the original assessment completed under section 143(3) of the Income tax Act, 1961.

III. 1. The CIT(A) has erred in rejecting the alternative plea of the appellant that the amount of interest attributable to money utilised in investments activity if not allowed as deduction under the head 'Business income' the same needs to be allowed as deduction under section 57(iii) of the Income tax Act, 1961. ITA No.1006/Bang/10 Page 3 of 24

2. The appellant therefore prays that the Assessing Officer be directed to allow the interest and admin expenses pertaining to investment activity under the head 'Income from Other Sources'. IV. 1. The CIT(A) has erred in rejecting the alternative plea of the appellant that interest and admin expenditure is to be first adjusted against the interest income on money lent from and out of borrowed funds under the head 'Income from Other Sources' and total income in accordance with the provisions of section 14 of the Income tax Act, 1961.

2. The appellant therefore prays that the Assessing Officer be directed to first adjust the interest and admin expenditure with the interest income under the head 'Income from Other Sources', determine the capital gains in accordance with the provisions of section 48 of the Act and total income in accordance with the scheme of Income tax as given in section 14 of the Income tax Act, 1961.

V. The appellant crave to leave, add, modify, alter or amend the above grounds of appeal before or at the time of hearing.

3. Grounds I. 1 to 3 are legal grounds and relate to reopening by resorting to the provisions of section 147 of the Income-tax Act, 1961 [hereinafter referred to as "the Act" in short"].

4. At the first instance both the parties argued these grounds. The facts relating to this issue in brief are that the assessee filed its return of income on 28.11.03 declaring therein income of Rs.48,70,14,798 which consisted of long term capital gains of Rs.49,44,07,583 and business loss of Rs.73,92,785. The Assessing Officer completed the assessment u/s. 143(3) vide order dated 30.12.05 accepting the returned income amounting to Rs.48,70,14,798. Thereafter, the AO noticed that income had escaped assessment for the following reasons:

"On verification of the statement of total income filed alongwith the return of income, it is observed that the assessee-company while working out taxable income, has paid tax @ 10% on the profit on the sale of investments (total income) which is inclusive ITA No.1006/Bang/10 Page 4 of 24 of dividend income; interest income and other income. Since, these income are to be classified under "Income from other sources", they have to be treated separately for tax purpose. It is also observed that the assessee-company has not set-off the business loss against the Capital Gains which is contrary to the provisions of the Income Tax Act, 1961."

5. The AO issued notice u/s. 148 of the Act on 26.4.07, in response to that the assessee filed a letter dated 5.10.07 and objected to the reopening. The AO rejected the objection raised by the assessee to the reasons recorded u/s. 148(2) of the Act by stating that at the threshold stage the correctness or sufficiency of the reasons could not be called in question. He also stated that there was no change of opinion since the issue now considered, was not at all considered in the assessment proceedings culminating in the earlier assessment order dated 30.12.2005. Reliance was placed on the judgment of the Hon'ble Supreme Court in the case of A.L.A. Firm v. CIT reported in 189 ITR 285.

6. Being aggrieved the assessee carried the matter to the ld. CIT(Appeals) and the submissions made by the assessee as incorporated in para 6.1 of the impugned order by the ld. CIT(A) are reproduced verbatim as under:

1. The appellant submits that section 147 of the lncome-tax Act, 1961 authorizes and permits an Assessing officer to assess or reassess income chargeable to tax if he has reason to believe that the said income for any assessment year has escaped assessment.

The expression "escaped assessment" clearly connotes a very basic postulate that the income for a particular assessment year went unnoticed by the Assessing Officer and because of it not being noticed by him for any reason, it escaped assessment. Thus, the meaning of the expression 'escaped assessment' is so simple and straight that it does not leave anyone in doubt that the power under section 147 could be invoked if it is a case of escape ITA No.1006/Bang/10 Page 5 of 24 assessment of income for a particular year. Once the income was subjected to assessment for any particular year, it cannot be said to have escaped assessment thus permitting the Assessing officer to invoke section 147. Reliance in this respect is placed on the decision of Calcutta High Court in the case of Hum Boldt Wedage India Ltd vs. Asst. CIT (236 ITR 845).

2. It would be evident that in the present case that the assessment has been completed under section 143(3) vide assessment order dated December 30, 2005. As per clause (c) of Explanation 2 to section 147, where an assessment has been completed, for the purposes of section 147, the following shall be deemed to be the cases where income chargeable to tax has escaped assessment, namely:

(I) income chargeable to tax has been under assessed; or
(ii) such income has been assessed at too low a rate; or
(iii) such income has been made the subject of excessive relief under this Act, or
(iv) excessive loss or depreciation allowance or any other allowance under this Act has been computed The reading of above will show that a completed assessment can be re-opened by resorting to the provisions of section 147 only in the circumstances as stated above. It would be evident in the facts and circumstances of the present case that there is no escapement of any income. When there is no escapement of income or the conditions laid down in Explanation-2 to section 147 are not fulfilled then in that event no action under section 147 can be taken.

3. The appellant further submits that:

(i) The notice under section 147 is being issued due to audit objection. It is a settled position in law that an opinion of an internal audit party of the Income-tax Department on a point of law cannot be regarded as 'information' within the meaning of section 147 and the same cannot lead to proper and valid initiation of reassessment proceedings under section 147.

Reliance in this respect is placed on the decision of the Hon'ble Supreme Court in the case of Indian & Eastern Newspaper Society vs. CIT (119 ITR 996).

(ii) It is a settled position in law that the duty cast upon the assessee to make a full and true disclosure of all material facts ITA No.1006/Bang/10 Page 6 of 24 does not absolve to make enquiry, especially when the primary facts were available on record. It is not possible to fall back on section 147 to make good his deficiencies in the first completed assessment. Reliance in this respect is placed on the decision of the Karnataka High Court in the case of CIT vs. Kalappa, (167 ITR 22) and Calcutta High Court in the case of Dunlop Rubber Co. Ltd. vs. ITO (79 ITR 349) & Calcutta Credit Corporation Ltd. vs. ITO (79 ITR 483).

(iii) It is a settled position in law that an Assessing officer has no power to review his order and he cannot do so in the purported exercise of the authority under section 147. Reliance in this respect is placed on the decision of Allahabad High Court in the case of Smt. Jamila Ansari vs. IT Department (225 ITR 490).

(iv) It is a settled position of law that where all the material facts are before the Assessing officer but he takes a particular view, which subsequently transpires to be erroneous one, on those facts, it is not permissible for him to initiate proceedings under section 147 in order to cure the error of judgement earlier committed. Further a distinction has to be drawn between falsity of the material facts disclosed by the assessee and the erroneous inference, which an Assessing officer may draw from material facts, which are otherwise full and true. It is in the later cases the courts have come to the view that reassessment may not be permissible as the same would amount to change of opinion. Reliance in this respect is placed on the decision of Delhi High Court in the case of Basti Sugar Mills Co. Ltd vs. CIT (142 ITR

487).

(v) The Hon'ble Supreme Court in the case of Calcutta Discount Co. Ltd. vs. ITO (41 ITR 191) has held that the assessee has responsibility of disclosing all primary facts, but once he has disclosed all the primary facts, his duty ends and it is for the assessing authority to draw the proper conclusions from it. If the wrong conclusion was drawn, it is no ground for reopening an assessment under section 147. Because the assessing authority previously held another opinion as to the legal effect of certain primary facts, and the assessing authority later on took a different view, there does not exist any ground for such reopening.

(vi) The Hon'ble Supreme Court, in the case of Former Finance vs. CIT (264 ITR 566) has held that where on the same material, the succeeding officer wants to take a different view than that taken by the predecessor officer and wants to take action under section 147, such action cannot be sustained because the view ITA No.1006/Bang/10 Page 7 of 24 taken by the subsequent officer is nothing but a change of opinion which is not permissible under section 147.

4. The appellant further submits that the original assessment in the present case has been completed on the basis of full and true disclosure of all the primary facts (as aforesaid) and there is no escapement and/or understatement of any income since the conclusion for allowing the interest income as well as interest expenditure to be assessed under the head 'business income' by the Assessing Officer was drawn after thorough examination of all material facts, detailed enquiry, applying his mind to the provisions of income tax law vis-â-vis facts of present case and further, the same was consistent with that of the view taken in the case of earlier years of the appellant.

5. It is submitted that it is a settled legal position in law that Assessing Officer cannot change the head of income in which interest income or any other income can be assessed since this amply amount to change in opinion. Hence, change of head of income to assess interest income from business head to income from other source is not permissible in an proceedings under section 147.

The appellant therefore submits that the reassessment order dated December 31, 2008 passed by the Assessing Officer is liable to be annulled in as much as the facts and circumstances of the appellant's case do not warrant reopening of assessment completed vide assessment order dated December 30, 2005."

7. The ld. CIT(Appeals) after considering the submissions of the assessee observed that most of the cases relied upon by the assessee were relating to the assessment years prior to 1.4.1989 on which date the substituted section 147 of I.T. Act, 1961 amended by DTLA Act, 1987 r.w. DTLA 1989 came into effect making a radical departure from the original section 147 insomuch as clauses (a) and (b) had been deleted. He further observed that the present amended section is much wider in scope than that of pre-amended section. It was also observed that the present section has simplified and rationalized the procedure for reopening of ITA No.1006/Bang/10 Page 8 of 24 reassessment by omitting the provisions altogether in consequence of information in his position and even limiting the scope of duty cast upon the AO to show that the assessee has failed to disclose the materials truly and fully to the cases of reassessment beyond four years from the end of relevant assessment years, that too not in the main section but through a proviso. According to the ld. CIT(Appeals), the Assessing Officer had been given almost free hand to reopen the cases within four years of relevant assessment year, even if he did not stumble with any fresh information or even if the assessee had disclosed all material facts during the course of original assessment. Reliance was placed on the judgment of Hon'ble Gujarat High Court in the case of Praful Chunilal Patel Vs. ACIT (1999) 236 ITR 832, 840 (Guj). He further observed that even if a factual error is pointed out by the internal audit party, reassessment is not barred. Reliance was placed on the judgment of the Hon'ble Delhi High Court in the case of New Light Trading Co. v. CIT (2002) 256 ITR 391.

8. The ld. CIT(A) held that it was not a case of mere change of opinion and the AO had discovered factual error in the original assessment as could be evidenced by the recorded reasons made part of the reassessment order and since the service of notice u/s. 148 was before the end of four years, the notice was valid i.e., the assumption of jurisdiction u/s. 147 of the Act was valid. Accordingly the ground raised by the assessee was dismissed. Now the assessee is in appeal.

9. The ld. counsel for the assessee submitted that in the present case, no income escaped assessment because the business loss was set off against the current long term capital gains as per the provisions contained ITA No.1006/Bang/10 Page 9 of 24 in section 71 of the Act. It was further stated that no other income was included in the income under the head capital gains and there was business loss, so the question of income escaping assessment does not arise. It was also stated that the AO treated the interest income and dividend income as income from 'other sources', however, no disallowance of expenses was made. It was further stated that in the original assessment framed u/s. 143(3) of the Act as well as in the subsequent year and the preceding year, the interest income as well as income from dividend was treated by the Assessing Officer as business income, but only for the year under consideration those income were considered as income from 'other sources', while framing the reassessment which was framed u/s. 147 r.w.sec.143(3) of the Act. It was pointed out that while framing the original assessment, the AO himself treated the interest income as well as the dividend income as business income, therefore there was a consistent view for those two income for the year under consideration as well as in the preceding and succeeding years, as such the notice issued u/s. 148 of the Act was only on the basis of change of opinion. It was pointed out that in the reasons recorded for reopening the assessment, the AO nowhere stated that income of the assessee escaped assessment. It was submitted that the reopening had been made only on the basis of objection of the audit party and the AO had not applied his own mind, therefore reopening by issuing notice u/s. 148 of the Act was not valid. Reliance was placed on the following case laws:-

(i) Adani Exports v. DCIT (Assesments) [1999] 240 ITR 224 (Guj)
(ii) I.M.C.Ltd. & Anr. V. JCIT [2003] 261 ITR 731 (Cal) ITA No.1006/Bang/10 Page 10 of 24
(iii) Narang Overseas P. Ltd. v. ACIT [2008] 300 ITR (AT) 1 (Mumbai) (SB)
(iv) Amrit Feeds ltd. v. ACIT [2011] 196 Taxmann 244 (Cal)
(v) CIT,Delhi v. Kelvinator of India Ltd. [2010] 187 Taxman 312 (SC)
(vi) CIT, Delhi v. Indian Sugar & General Industry Export Import Corpn. Ltd. [2008] 170 Taxman 229 (Delhi)
(vii) CIT v. Kelvinator of India Ltd. [2002] 123 Taxman 433 (Delhi)(FB)
(viii) CIT v. Modipon Ltd., Delhi High Court judgment dated 21.3.2011 in ITA No.533 of 2011.

10. In his rival submissions, the ld. CIT(DR) strongly supported the order of the Assessing Officer and further submitted that while framing assessment u/s. 143(3) of the Act, the AO had not examined the issue relating to interest income and dividend income, so he has not formed any opinion, therefore, the question of change of opinion does not arise. It was further submitted that the assessee had adjusted all the expenses against the income from long term capital gains, while some of the expenses were attributable to the interest income and dividend income, which were to be assessed under the head income from 'other sources', hence the income escaped assessment, as such the Assessing Officer was justified in reopening the assessment by issuing notice u/s. 148 of the Act.

11. As regards to the submission of the ld. counsel for the assessee that the same view has been taken in the preceding as well as succeeding years, the ld. CIT(DR) submitted that res judicata is not applicable in income-tax proceedings and if a wrong view has been taken in any particular assessment year, it is not necessary to take the same view in ITA No.1006/Bang/10 Page 11 of 24 another assessment year. It was also submitted that the information given by the audit party could also be considered as an information for the purpose of reopening assessment u/s. 147 of the Act. It was contended that for reopening the assessment, a prima facie view that income has escaped assessment is sufficient and it is not necessary to prove the escapement of income at the time of recording the reasons, particularly when a clear application of mind by the Assessing Officer is there. He accordingly submitted that the ld. CIT(Appeals) was fully justified in confirming the action of the AO for reopening the assessment u/s. 147 of the Act by issuing notice u/s. 148 of the Act. Reliance was placed on the following case laws:

(a) CIT v. P.V.S. Beedies Pvt. Ltd. [1999] 237 ITR 13 (SC)
(b) CIT v. Smt. S. Vijayalakshmi [2000] 242 ITR 46 (Mad)
(c) CIT v. Juhi Metal Works (2003] 263 ITR 287 (All)
(d) Nagrath Chemicals Works (Pvt.) Ltd. v. CIT [2004] 265 ITR 401 (All)
(e) Triveni Engg. & Industries Ltd. v. DCIT [2006] 280 ITR (AT) 210 (Delhi)
(f) Yuvraj v. UOI & Anr. [2009] 315 ITR 84 (Bom)
(g) Delhi Cloth & General Mills Co. Ltd. v. State of U.P. & Others [1979] 118 ITR 277 (SC)
(h) New Light Trading Co. v. CIT [2002] 256 ITR 391 (Del)

12. We have considered the submissions of both the parties and carefully gone through the material available on record. In the present case, it is not in dispute that the original assessment was framed by the AO u/s. 143(3) of the Act vide order dated 30.12.2005. Later on, the AO, on ITA No.1006/Bang/10 Page 12 of 24 the basis of objection by the audit party reopened the assessment by recording the followings reasons, which have also been reproduced by the AO in the assessment order dated 31.12.2008:

"On verification of the statement of total income filed alongwith the return of income, it is observed that the assessee-company while working out taxable income, has paid tax @ 10% on the profit on the sale of investments (total income) which is inclusive of dividend income; interest income and other income. Since, these income are to be classified under "Income from other sources", they have to be treated separately for tax purpose. It is also observed that the assessee-company has not set-off the business loss against the Capital Gains which is contrary to the provisions of the Income Tax Act, 1961."

13. From the above reasons, it is noticed that the AO nowhere observed that the income of the assessee escaped assessment. It is not the case of the AO that the assessee had not fully disclosed all the material facts relating to the income. When the AO framed the original assessment vide order dated 30.12.2005, all the relevant documents relating to the income or losses of the assessee were available to the AO, so it cannot be said that the AO had not applied his mind while framing the original assessment vide order dated 30.12.2005. It is also noticed from page No.18 of the assessee's paperbook, which is a copy of the computation of total income that the assessee clearly disclosed the capital gains of Rs.49,44,07,583/- and business loss of Rs.73,92,785/-. From page No.37 of the assessee's paperbook, which is a copy of the assessment order dated 30.12.2005, it is noticed that the return of income filed by the assessee was earlier processed u/s. 143(1) on 8.3.2004, thereafter notice u/s. 143(2) was issued on 15.4.2004 and the AO mentioned that the assessee furnished the ITA No.1006/Bang/10 Page 13 of 24 details called for and after examining the information filed and discussing the case, assessment was completed. So it cannot be said that the AO did not apply his mind while framing the assessment u/s. 143(3) of the Act vide order dated 30.12.2005. Moreover, the view taken by the AO was in consonance with the view already taken while framing the assessment for the preceding year i.e., A.Y. 2002-03 vide order dated 25.11.2004, the same view had been taken in the subsequent year i.e., A.Y. 2004-05 wherein also the assessment was framed u/s. 143(3) of the Act vide order dated 29.9.2006, copies of the said orders were furnished by the ld. counsel for the assessee and are kept on record.

14. From the above facts, it appears that the AO while framing assessment u/s. 143(3) on 30.12.2005 applied his mind and framed the assessment. Later on, on the basis of audit objection, the AO issued notice u/s. 148 of the Act for reopening the assessment u/s. 147 of the Act.

15. It is not in dispute that the amendment had been made in section 147 of the Act by Direct Tax Laws (Amendment) Act, 1987 w.e.f. 1.4.1989. Prior to the amendment, reopening could have been done if the AO was of the opinion that any income chargeable to tax had escaped assessment by recording the reason in writing, but with effect from 1.4.1989 the only condition is that if the AO has reason to believe that income has escaped assessment, he enjoys the jurisdiction to reopen the assessment. However, a mere change of opinion per se cannot be a reason to reopen because the AO has no power to review, but the power to reassess. More over, reassessment is to be made on fulfillment of certain pre-conditions, that condition is that the AO must have recorded reasons and believed that ITA No.1006/Bang/10 Page 14 of 24 the income of the assessee escaped assessment, the said reasons must have been by applying his own mind and not on the basis of the mind applied by any another party or person.

16. In the present case, the AO only after having the objection by the audit party issued the notice u/s. 148 of the Act and in the reasons recorded, he nowhere stated that income of the assessee escaped assessment, he simply stated that the dividend income, interest income and other income were to be classified as income under the head 'income from other sources'. However, in the preceding year as well as subsequent year and even while framing the original assessment for the year under consideration, the aforesaid incomes were treated as business income while framing assessment u/s. 143(3) of the Act and the AO not given any reason to deviate from the said view while issuing the notice u/s. 148 of the Act. Assuming there was some mistake in the assessment order dated 30.12.05 and income if any had been taken under a wrong head, that mistake could have been rectified by issuing notice u/s. 154 of the Act, however the reopening of the assessment by issuing the notice u/s. 148 of the Act could have been done only when there was escapement of income. In the present case, the AO nowhere stated that the income of the assessee escaped assessment and it was in his knowledge that income escaped assessment by fault of the assessee. In our opinion, a mere change of opinion is not sufficient to issue notice u/s. 148 of the Act for reassessing the income by invoking the provisions of section 147 of the Act.

ITA No.1006/Bang/10

Page 15 of 24

17. In the present case, another objection taken by the AO in the reasons recorded for reopening the assessment is that the assessee had not set off business loss against the capital gains, which is contrary to the provisions of the Act. In our opinion, the said observation of the AO is totally wrong because the assessee had set off the business loss against the income from capital gain and the provisions contained in section 71(2) of the Act clearly stipulates that the loss must be set off against the income, if any, assessable for that assessment year under any head of income including the head 'capital gains', whether short term capital gain or long term capital gain. The said provision reads as under:

"71 (2) Where in respect of any assessment year, the net result of the computation under any head of income, other than "Capital gains", is a loss and the assessee has income assessable under the head "Capital gains", such loss may, subject to the provisions of this Chapter, be set off against his income, if any, assessable for that assessment year under any head of income including the head "Capital gains" (whether relating to short-term capital assets or any other capital assets)."

In view of the above, we are of the considered view that the second objection of the AO in the reasons recorded for reopening the assessment u/s. 147 of the Act is totally wrong.

18. As regards to the reopening on the basis of audit objection is concerned, the Hon'ble Gujarat High Court in the case of Adani Exports v. DCIT (Assesments) [1999] 240 ITR 224 (Guj) held as under:

".... in the instant case, the Assessing Officer did not hold any belief that income had escaped assessment on account of erroneous computation of benefit under section 80HHC. The mere fact that as a subordinate officer he added the suggestion that if his views were not accepted, remedial actions may be taken could not be said to be belief held by him. He had no authority to surrender or abdicate his function to his superiors ITA No.1006/Bang/10 Page 16 of 24 nor could the superiors arrogate to themselves such authority. Audit objections were raised but that would not amount to information within the meaning of section 147(b). The Board had directed remedial action under section 147(b) on the basis of the audit objections. The direction was not valid. The notice under section 147(b) was not valid and was liable to be quashed."

19. Similar view has been taken by the Hon'ble Calcutta High Court in the case of I.M.C.Ltd. & Anr. V. JCIT [2003] 261 ITR 731 (Cal) wherein it has been held as under:

"That for the assessment year 1994-95 the audit party had given a legal opinion that income from interest was taxable under the Interest-tax Act. The notices were bad because it was a clear case of change of opinion based on the opinion of the audit party. Change of opinion did not authorise initiation of proceedings for reopening the assessment."

20. Similarly, the Hon'ble Delhi High Court in the case of CIT, Delhi v. Indian Sugar & General Industry Export Import Corpn. Ltd. [2008] 170 Taxman 229 (Delhi) has held as under:

"There was nothing to suggest in the reasons or in the note recorded by the Assessing Officer that there was an independent examination of the materials collected by the audit party nor was there any independent conclusion arrived at by the Assessing Officer. In fact, the reasons themselves did not make any reference to the objection of the audit party but it was only the note, that made a reference and merely stated a fact that an objection had been raised. There was nothing to suggest from the language of the note that the Assessing Officer had applied his mind to the contents of the audit objection before issuing a notice under section 148. On the contrary, the note suggested that the notice was issued mechanically as a result of the audit objection."
ITA No.1006/Bang/10 Page 17 of 24

21. In the present case also, the AO issued notice u/s. 148 of the Act only after the audit party raised certain objections, therefore reopening was not valid in view of the ratio laid down in the aforesaid referred to cases. As regards the initiation of the proceedings for the reassessment u/s. 147 of the Act on the basis of change of opinion, the Hon'ble High Court of Delhi (Full Bench) in CIT, Delhi v. Kelvinator of India Ltd. [2010] 187 Taxman 312 (SC) held as under:

"In the event it is held that by reason of section 147 if the ITO exercises its jurisdiction for initiating a proceeding for reassessment only upon mere change of opinion, the same may be held to be unconstitutional. Section 147 does not postulate conferment of power upon the Assessing Officer to initiate reassessment proceeding upon his mere change of opinion."

The aforesaid case has been affirmed by the Hon'ble Supreme Court as reported in [2010] 187 Taxman 312 SC wherein it has been held as under:

"Prior to the Direct Tax Laws (Amendment) Act, 1987, re- opening could be done under two conditions viz., if (a) the ITO had 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 ITO or to disclose fully and truly all material facts necessary for his assessment for that year, income chargeable to tax had escaped assessment for that year, or (b) the ITO had in consequence of information in his possession reason to believe that income chargeable to tax had escaped assessment for any assessment year. The fulfillment of the said conditions alone conferred jurisdiction on the Assessing Officer to make a back assessment, but in section 147 of the Act with effect from 1-4-1989, those conditions are given a go-by and only one condition has remained, viz., where the Assessing Officer has reason to believe that income has escaped assessment, the section confers jurisdiction to re-open the assessment. Therefore, post 1-4-1989, power to re-open is much wider. However, one needs to give a schematic interpretation to the words "reason to believe" failing which section 147 would give arbitrary powers to the Assessing Officer to re-open ITA No.1006/Bang/10 Page 18 of 24 assessments on the basis of "mere change of opinion", which cannot be per se reason to re-open. One must also keep in mind the conceptual difference between power to review and power to re-assess. The Assessing Officer has no power to review; he has the power to re-assess, but the re- assessment has to be based on fulfillment of certain pre- conditions and if the concept of 'change of opinion' is removed, as contended on behalf of the department, then in the garb of re- opening the assessment, review would take place. One must treat the concept of 'change of opinion' as an in-built test to check abuse of power by the Assessing Officer. Hence, after 1-4-1989, the Assessing Officer has power to re-open, provided there is 'tangible material' to come to the conclusion that there is escapement of income from assessment. Under the Direct Tax Laws (Amendment) Act, 1987, the Parliament not only deleted the words 'reason to believe' but also inserted the word 'opinion' in section 147. However on receipt of representations from the companies against omission of the words 'reason to believe', the Parliament re-introduced the said expression and deleted the word 'opinion' on the ground that it would vest arbitrary powers in the Assessing Officer."

22. Recently, the Hon'ble Delhi High Court in the case of CIT v. Modipon Ltd. in ITA No.533 of 2011 by following the aforesaid referred to judgment of the Hon'ble Supreme Court in the case of CIT v. Kelvinator of India Ltd. 320 ITR 561 (SC) has held vide order dated 21.3.2011 as under:

"4. It is not in dispute that the re-assessment proceedings were initiated by the AO on the basis of tax audit report filed by the assessee in Form No.3CD and on the basis of information available in the Profit and Loss account. There was no reference to any new material by the AO which had come into his possession after the completion of original assessment under section 143(3) of the Act. It is also a matter of record that before initiating re-assessment proceedings by issuing notice under Section 148 of the Act, the AO had initiated proceedings under Section 154 of the Act for the same reasons and proceedings initiated under Section 154 were dropped by him after the issuance of notice under Section 148 and were thus pending on the date of initiation of the re-assessment proceedings. In these circumstances, the Tribunal while setting aside the reassessment proceedings relied upon the Full Bench Judgment of this Court in ITA No.1006/Bang/10 Page 19 of 24 the case of Kelvinator of India Ltd. (supra) and quoted the following passage from the said judgment:
" .............
...............
................"

5. Various other judgments are also referred to by the Tribunal in support of its aforesaid view.

6. In these circumstances, we do not find any substantial question of law that would arise for consideration in this appeal. The appeal is devoid of any merit and is accordingly dismissed."

23. We therefore, by keeping in view the ratio laid down by the various Hon'ble Courts in the aforesaid referred to cases, are of the view that in the present case reopening u/s. 147 of the Act by the AO on the basis of change of opinion was not justified.

24. As regards the decisions relied by the ld. CIT(DR) are concerned, those are distinguishable on facts.

25. In the case of Nagrath Chemicals Works (Pvt.) Ltd. v. CIT [2004] 265 ITR 401 (All), the Hon'ble Allahabad High Court held as under:

"If the audit points out certain facts which were not in the knowledge of the Income-tax Officer when he made the original assessment, it would constitute information under section 147(b) of the Income-tax Act, 1961."

From the above, it would be clear that in the said case, certain points were not in the knowledge of the AO when he made the original assessment, this came to his knowledge after the audit party pointed out. Therefore it was held that it would constitute an information u/s. 147(b) of the Act. However, in the present case, as we have already pointed out in the former part of ITA No.1006/Bang/10 Page 20 of 24 this order that all the information relating to long term capital gain, dividend income, interest income, etc. were in the knowledge of the AO, who framed assessment u/s. 143(3) of the Act, therefore this case relied by the ld. CIT(DR) is distinguishable on facts.

26. Similarly in the case of CIT v. P.V.S. Beedies Pvt. Ltd. [1999] 237 ITR 13 (SC), the recognition granted to charitable trust had expired and it was not in the knowledge of the AO, which was pointed out by the internal audit party, so this was an information and it was held by the Hon'ble Supreme Court that reopening of the case on the basis of factual error pointed out by the audit party was permissible under law. However, in the present case, the AO framed the original assessment by applying his mind and all the facts were in his knowledge, even the view taken by him was in consonance with the view taken in the preceding year as well as in the succeeding year. Therefore, the said case relied by the ld. CIT(DR) is also distinguishable from the facts of the present case.

27. Similarly in the case of CIT v. Juhi Metal Works (2003] 263 ITR 287 (All), the Hon'ble Allahabad High Court has held as under:

"If there is information regarding the law and not its interpretation by the audit party, and if the assessing authority applies his mind to the said legal position and finds that it is a case for reopening, the reopening is valid under section 147(b) of the Income-tax Act, 1961."

In the aforesaid case, the Hon'ble Allahabad High Court held reopening is valid for the reason that there was information regarding the law and not its interpretation by the audit party, since the assessee was not manufacturing the goods by itself and getting them manufactured through some other ITA No.1006/Bang/10 Page 21 of 24 party and the accounts had not been audited as required u/s. 80J(6A) of the Act, therefore the assessee was not entitled for the benefit of section 80J of the Act. But in the present case, there was no such infringement of law by the assessee and the income from "long term capital gain" and "loss from business" had been shown on the same basis as were shown in the earlier year which had been accepted by the AO while framing assessment u/s. 143(3) of the Act. Therefore the case relied by the ld. CIT(DR) is distinguishable on facts.

28. One more judgment of the Hon'ble Bombay High Court in the case of Yuvraj v. UOI & Anr. [2009] 315 ITR 84 (Bom) was relied by the ld. CIT(DR) wherein the facts were that the value of the land had not been determined nor the issue relating to whether the income was to be treated as capital gain or casual income been addressed by the AO, therefore it was held that he did not apply his mind and failed to record good and proper reasons for passing the order u/s. 143(3). Therefore it was not a case of mere change of opinion and the AO was justified in issuing notice u/s. 148. However, in the present case, the AO issued the questionnaire u/s. 142(1) of the Act and thereafter framed the assessment u/s. 143(3) of the Act and clearly stated in the body of the assessment order dated 30.12.2005 that all the details and documents sought were furnished by the assessee. Therefore, it cannot be said that the AO did not apply his mind while framing the original assessment, therefore, the notice issued u/s. 148 on the basis of objection of the audit party was merely a change of opinion. In view of the above, the case relied by the ld. CIT(DR) is distinguishable on facts.

ITA No.1006/Bang/10

Page 22 of 24

29. In the case of New Light Trading Co. v. CIT [2002] 256 ITR 391 (Del) relied by the ld. CIT(DR), the Hon'ble Delhi High Court has held as under:

" ..... the Tribunal had rightly noticed that this was not a case of the Assessing Officer merely acting at the behest of the audit party or on its report. He had independently examined the materials collected by the audit party in its report and had come to an independent conclusion that there was an escapement of income. Therefore, the reopening of the assessments under section 147(b) based on the audit report was valid."

From the above, it would be clear that reopening of the assessment was made by the Assessing Officer not only on the basis of report of the audit party, but he had independently examined the materials collected by the audit party in its report and had come to an independent conclusion that there was an escapement of income; but no such exercise has been done in the present case, therefore the facts of the said case are distinguishable from the facts of the present case.

30. In view of the aforesaid discussion, reopening u/s. 147 of the Act by issuing notice u/s. 148 was not justified because firstly, the AO nowhere mentioned in the reasons recorded that the income escaped assessment and the view taken by the AO while framing the original assessment u/s. 143(3) of the Act vide order dated 30.12.2005 was in consonance with the view taken in the preceding as well as succeeding year. The said view in respect of dividend income and interest income which were treated as business income was in consonance with the view taken in the preceding as well as succeeding year wherein the assessment was also framed u/s. 143(3) of the Act. Secondly, the reopening was made on the basis of ITA No.1006/Bang/10 Page 23 of 24 objection of the audit party and no independent application of mind was there by the AO. Furthermore, the second limb of reasons recorded by the AO that no loss for the same assessment year was adjusted against the long term capital gains was contrary to the factual matrix. Therefore, considering the totality of the facts as discussed in the former part of this order and in view of the various judicial pronouncements mentioned hereinabove, we are of the considered view that the notice issued u/s. 148 of the Act for reopening the assessment u/s. 147 of the Act in the present case was not justified. In that view of the matter, the reassessment framed by the AO on the basis of invalid notice is set aside.

31. Since we have decided the legal issue relating to reopening u/s. 147 of the Act in favour of the assessee and reassessment order framed on the basis of notice under section 148 is set aside, no findings are given on the other grounds raised by the assessee on merits.

32. In the result, the appeal is allowed.

Pronounced in the open court on this 31st day of October, 2011.

               Sd/-                                      Sd/-


( SMT. P. MADHAVI DEVI )                            ( N.K. SAINI )
       Judicial Member                            Accountant Member

Bangalore,
Dated, the 31st October, 2011.

Ds/-
                                                        ITA No.1006/Bang/10
                            Page 24 of 24




Copy to:

1.   Appellant
2.   Respondent
3.   CIT
4.   CIT(A)
5.   DR, ITAT, Bangalore.
6.   Guard file (1+1)


                                            By order



                                     Assistant Registrar
                                      ITAT, Bangalore.