Delhi High Court
Swarovski India Private Limited ... vs Assistant Commissioner Of Income Tax on 31 January, 2023
Author: Rajiv Shakdher
Bench: Rajiv Shakdher
Neutral Citation No. 2023/DHC/000983
$~1 to 3
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 31.01.2023
+ W.P.(C) 882/2023 and CM APPL. 3450/2023
W.P.(C) 883/2023 and CM APPL. 3452/2023
W.P.(C) 907/2023and CM APPL. 3496/2023
SWAROVSKI INDIA PRIVATE LIMITED (FORMERLY KNOWN
AS SWAROPEARL INDIA PRIVATE LIMITED) ......Petitioner
Through: Mr Ajay Vohra, Sr. Advocate with
Mr Aniket D. Agrawal and Mr
AbhisekSinghvi, Advocates.
versus
ASSISTANT COMMISSIONER OF INCOME TAX ..... Respondent
Through: Mr Sunil Agarwal, Sr. Standing
Counsel with Mr Utkarsh Tiwari,
Advocate.
CORAM:
HON'BLE MR JUSTICE RAJIV SHAKDHER
HON'BLE MS JUSTICE TARA VITASTA GANJU
[Physical Hearing/Hybrid Hearing (as per request)]
RAJIV SHAKDHER, J.: (ORAL)
1. The above-captioned writ petitions came up for hearing for the first time on 24.01.2023, when after hearing the counsel for the parties, which included Mr Ajay Vohra, learned senior counsel appearing on behalf of the petitioner and Mr Sunil Agarwal, learned senior standing counsel appearing on behalf of the respondents/revenue, the broad grievance of the petitioner was noted.
Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 1 of 9 RANA Signing Date:10.02.2023 18:55:34Neutral Citation No. 2023/DHC/000983
2. We had asked Mr Agarwal to return with instructions, given what we had recorded in our order dated 24.01.2023. It was made clear, that if instructions were received to resist the writ petition, counter-affidavit(s) would be filed in the matter.
2.1 Mr Agarwal has returned with instructions.
3. Before we proceed further, it would be helpful to extract the relevant parts of our order dated 24.01.2023:
"2. The aforementioned writ petitions concern Assessment Year (AY) 2015-16 [WP(C) 882/2023], AY 2016-17 [WP(C) 883/2023] and AY 2017- 18 [WP(C) 907/2023].
3. Mr Ajay Vohra, learned senior counsel, who appears on behalf of the petitioner/assessee, says that the petitioner/assessee was incorporated on 11.10.1996, at which point in time, it went by the name Swaropearl India Pvt. Ltd. [in short, "Swaropearl"].
3.1 It is stated by Mr Vohra that accordingly, at that juncture, Swaropearl was allocated AABCS4767J. as PAN.
4. We are informed that in 2000, a change in the name of Swaropearl was brought out and accordingly, the petitioner/assessee's name changed to Swarovski India Pvt. Ltd.
5. Pursuant to the change in name, the petitioner/assessee was allocated AAGCS4052D as its new PAN.
6. Mr Vohra says that the respondents/revenue have been issuing notices and, it appears, initiated reassessment proceedings against the petitioner/assessee by taking recourse to the old PAN. The submission is that since the old PAN did not exist, the petitioner/assessee had no information that proceedings were being carried out against it. 6.1 Mr Vohra, in support of his plea that the old PAN was not in existence, drew our attention to the screenshot appended on page 177 of the case file.
7. The record shows that for the AYs in issue, a demand amounting to Rs. 3,04,62,78,055/- has been raised qua the petitioner/assessee. The details of this demand are set forth in a communication dated 03.01.2023, addressed by the petitioner/assessee to the Assistant Commissioner of Income Tax [in short, "ACIT"].
7.1 For the sake of convenience, the said details, as provided by the Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 2 of 9 RANA Signing Date:10.02.2023 18:55:34 Neutral Citation No. 2023/DHC/000983 petitioner/assessee, are extracted hereafter:
S. AY Demand Date of Demand outstanding
No section order (in INR)
1 2015-16 147 29/03/2022 80,23,75,140
2 2015-16 271F 28/09/2022 5,000
3 2015-16 271(1)(b) 25/09/2022 10,000
4 2015-16 271(1)(c) 26/09/2022 30,74,23,463
5 2016-17 147 29/03/2022 93,41,86,200
6 2016-17 271(1)(b) 25/09/2022 10,000
7 2016-17 271F 28/09/2022 5,000
8 2016-17 271(1)(c) 26/09/2022 39,25,15,222
9 2017-18 147 30/03/2022 60,97,33,030
10 2017-18 272A(1)(d) 25/09/2022 10,000
11 2017-18 271F 28/09/2022 5,000
Total 3,04,62,78,055
8. Mr Sunil Agrawal, learned senior standing counsel, who appears on behalf of the respondent/revenue, seeks accommodation to obtain instructions.
9. Accordingly, list the matter on 31.01.2023.
10. In case instructions are received to resist the writ petitions, counter- affidavit(s) will be filed before the next date of hearing.
11. In the meanwhile, no precipitate action will be taken against the petitioner/assessee."
4. The prayers made in the three writ petitions are more or less identical. The reliefs sought are vis-à-vis the notices dated 30.03.2021 issued under Section 148 of the Income Tax Act, 1961 [in short, "the Act"] i.e., under the old regime and the consequent assessment orders, as also the notice of demand and penalty orders.
5. For the sake of convenience, the prayers made in each of the writ petitions are extracted hereafter:
Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 3 of 9 RANA Signing Date:10.02.2023 18:55:34Neutral Citation No. 2023/DHC/000983 "In W.P.(C) 882/2023
a) issue a writ in the nature of mandamus/ certiorari or any other appropriate writ, order or direction for quashing of:
(I) the notice dated 30.03.2021 issued under section 148 of the Income Tax Act, 1961 („the Act‟);
(II) the assessment order dated 29.03.2022 passed under section 147 / 144 along with consequential notice of demand of even date issued under section 156 of the Act;
(III) the order dated 25.09.2022 imposing penalty under section 271(1)(b) of the Act;
(IV) the order dated 26.09.2022 imposing penalty under section 271(1)(c) of the Act;
(V) the order dated 28.09.2022 imposing penalty under section 271F of the Act;
in the case of the petitioner for assessment year 2015-16 and all proceedings / actions consequent thereto, including, but not limited to, the recovery notice dated 28.12.2022.
b) grant ad-interim ex-parte relief in terms of prayer (a) above staying the effect and operation of the impugned assessment order dated 29.03.2022 passed under section 147 r.w.s. 144, and all actions/proceedings consequent thereto, including, but not limited to, the notice of demand under section 156 and the orders imposing penalty under sections 271(1)(b), 271(1)(c) and 271F of the Act, as well as the recovery notice dated 28.12.2022 issued by the Respondent in the case of the Petitioner for assessment year 2015-16, during pendency of the present petition.
In W.P.(C) 883/2023
a) issue a writ in the nature of mandamus/ certiorari or any other appropriate writ, order or direction for quashing of:
(I) the notice dated 30.03.2021 issued under section 148 of the Income Tax Act, 1961 („the Act‟);
(II) the assessment order dated 29.03.2022 passed under section 147 / 144 along with consequential notice of demand of even date issued under section 156 of the Act;
(III) the order dated 25.09.2022 imposing penalty under section 271(1)(b) of the Act;
(IV) the order dated 26.09.2022 imposing penalty under section 271(1)(c) of the Act;
(V) the order dated 28.09.2022 imposing penalty under section 271F of the Act;
in the case of the petitioner for assessment year 2016-17 and all proceedings / actions consequent thereto, including, but not limited to, the recovery notice dated 28.12.2022.
b) grant ad-interim ex-parte relief in terms of prayer (a) above staying the effect and operation of the impugned assessment order dated 29.03.2022 Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 4 of 9 RANA Signing Date:10.02.2023 18:55:34 Neutral Citation No. 2023/DHC/000983 passed under section 147 r.w.s. 144, and all actions/ proceedings consequent thereto, including, but not limited to, the notice of demand under section 156 and the orders imposing penalty under sections 271(1)(b), 271(1)(c) and 271F of the Act, as well as the recovery notice dated 28.12.2022 issued by the Respondent in the case of the Petitioner for assessment year 2016-17, during pendency of the present petition.
In W.P.(C) 907/2023
a) issue a writ in the nature of mandamus/ certiorari or any other appropriate writ, order or direction for quashing of:
(I) the notice dated 30.03.2021 issued under section 148 of the Income Tax Act, 1961 („the Act‟);
(II) the assessment order dated 30.03.2022 passed under section 147 / 144 along with consequential notice of demand of even date issued under section 156 of the Act;
(III) the order dated 25.09.2022 imposing penalty under section 272A(1)(d) of the Act;
(IV) the order dated 28.09.2022 imposing penalty under section 271F of the Act;
in the case of the petitioner for assessment year 2017-18 and all proceedings / actions consequent thereto, including, but not limited to, the recovery notice dated 28.12.2022.
b) grant ad-interim ex-parte relief in terms of prayer (a) above staying the effect and operation of the impugned assessment order dated 30.03.2022 passed under section 147 r.w.s. 144, and all actions/ proceedings consequent thereto, including, but not limited to, the notice of demand under section 156 and the orders imposing penalty under sections 272A(1)(d) and 271F of the Act, as well as the recovery notice dated 28.12.2022 issued by the Respondent in the case of the Petitioner for assessment year 2017-18, during pendency of the present petition."
6. Insofar as Mr Agarwal is concerned, his instructions, broadly, appear to indicate, that the Assessing Officer (AO) was not able to reconcile the discrepancy between the amounts said to have escaped taxation in each of the AYs involved, in view of the fact that the assessee did not participate in the proceedings.
6.1 The instructions, which were placed before us by way of a hardcopy, set out three tables for each of the AYs, which allude to the discrepancies, which according to the Assessing Officer were apparent from a perusal of Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 5 of 9 RANA Signing Date:10.02.2023 18:55:34 Neutral Citation No. 2023/DHC/000983 the respective writ petitions. For the sake of convenience, the information, compiled in a tabular chart, is set forth hereafter:
A.Y. 2015-16 As per the Respondent As per reported financial results of the Petitioner Amount of income Free on Board Cost. Insurance and Total of FOB value alleged to have escaped (FOB) value of Freight (CII) value of Exports and CIF assessment on account of Exports of Imports [B] value of imports Import-Export undertaken during transactions the year [A] Rs.90,44,52,673 Rs.23,55,18,958 Rs. 68,06,34.963 Rs.98,61,53,921 A.Y.2016-17 As per the Respondent As per reported financial results of the Petitioner Amount of income Free on Board Cost. Insurance and Total of FOB value alleged to have escaped (FOB) value of Freight (CII) value of Exports and CIF assessment on account of Exports of Imports [B] value of imports Import-Export undertaken during transactions the year [A] Rs.113,41,74,820 Rs.32,85,74,548 Rs.80,21,02,319 Rs.113,06,76,903 A.Y. 2017-18:
As per the Respondent As per reported financial results of the Petitioner Amount of income alleged to have escaped Free on Board (FOB) value of Exports assessment on account of Export undertaken during the year transactions Rs.37,05,62,687 Rs. 32,75,95,770
7. We may note, that the gravamen of respondent/revenue's assertion qua the petitioner is, that it continued to carry out export under the old PAN. This assertion has been strongly refuted by Mr Vohra, who appears on behalf of the petitioner.
Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 6 of 9 RANA Signing Date:10.02.2023 18:55:34Neutral Citation No. 2023/DHC/000983
8. Mr Vohra has attempted to demonstrate, that the export transactions undertaken by the petitioner, post allocation of the new PAN, were registered under the said PAN, and were duly incorporated in the returns filed, as well as the books of accounts concerning the AYs in issue.
9. This apart, Mr Vohra has said, that the proceedings for reassessment are severely flawed, for the reason that the Section 148 notices were not served on the petitioner.
10. It is also Mr Vohra's contention, that in any event, the proceedings are time barred.
11. We may note, that insofar as information given in the table concerning AY 2017-2018 is concerned, Mr Vohra has pointed out, that because of a typographical error, the figure noted in the table as Rs.32,75,95,770/- should be read as Rs.36,75,95,770/-. 11.1 In this context, he has drawn our attention to page 192 [in W.P.(C) 907/2023], which denotes the financial statements and the information contained in paragraph 28(e).
12. Mr Agarwal contests each of the submissions made on behalf of the petitioner.
13. As noted above, what emerges, is that the Assessing Officer, in any event, has not able to crystallize, what according to him is the exact amount of income, which was chargeable to tax, and had escaped assessment.
14. In these circumstances, the best way forward, in our view, would be to give an opportunity to the petitioner to file objections to the notices issued under Section 148 [i.e., under the old regime] in line with the decision of the Supreme Court in GKN Driveshafts (India) Ltd. v. Income Tax Officer (2003) 259 ITR 19 (SC). As required under the said decision, the Assessing Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 7 of 9 RANA Signing Date:10.02.2023 18:55:34 Neutral Citation No. 2023/DHC/000983 Officer will deal with the objections, and pass a speaking order.
15. In these circumstances, the assessment orders, as well as the penalty orders, referred to in paragraph 7.1 of this Court's order dated 24.01.2023 are set aside.
16. The petitioner will file objections to the notices dated 30.03.2021 issued under Section 148 of the Act [i.e., under the old regime] within the next six weeks.
17. The Assessing Officer will accord personal hearing to the authorized representative of the petitioner, whereupon he/she will pass a speaking order.
17.1 A copy of the order passed will be furnished to the petitioner. 17.2 In case the petitioner is aggrieved by the outcome of the order, it will have liberty to take recourse to an appropriate remedy, albeit, as per law.
18. Needless to add, if the Assessing Officer has any information or material available with him, the same will be furnished to the petitioner, so that the petitioner has an opportunity to respond to the same. This step should be taken prior to inviting the petitioner to file its objections in the matter.
19. The Assessing Officer will carry out the aforementioned exercise within six weeks of the objections being filed.
20. Mr Vohra also concedes, that since recourse has now been taken to the old regime, the petitioner will not take the stand hereafter, that the new reassessment regime is applicable to it.
20.1 The statement of Mr Vohra is taken on record.
Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 8 of 9 RANA Signing Date:10.02.2023 18:55:34Neutral Citation No. 2023/DHC/000983
21. The writ petitions are disposed of in the aforesaid terms. Pending applications shall stand closed.
22. Parties will act based on the digitally signed copy of the order.
RAJIV SHAKDHER, J TARA VITASTA GANJU, J JANUARY 31, 2023 / tr Click here to check corrigendum, if any Signature Not Verified Digitally Signed By:TARUN W.P.(C) 882/2023 & connected matters Page 9 of 9 RANA Signing Date:10.02.2023 18:55:34