Bombay High Court
Dilip N. Shroff (Karta Of N.D. Shroff ... vs Joint Commissioner Of Income-Tax And ... on 10 August, 2004
Equivalent citations: [2007]291ITR513(BOM)
Bench: R.M. Lodha, J.P. Devadhar
JUDGMENT
1. Heard Mr. S.J. Mehta, learned Counsel for the assessee-appellant.
2. The assessee for the assessment year 1998-99 declared income of Rs. 30,80,030. The assessee is a Hindu undivided family, and his case was selected for scrutiny. In his return, the assessee had shown long-term capital loss of Rs. 34,12,000 on account of sale of property being land and building known as Jekison Niwas, 220, Walkeshwar Road, Mumbai. The assessee is said to have a 1/4th share in the property. According to the assessee, his share was sold for a consideration of Rs. 8 crores. The assessee adopted the cost of acquisition as on April 1,1981, at Rs. 2,25,00,000 as per the report dated June 25, 1996, of the registered valuer. The report of the registered valuer based on which the assessee declared long-term capital loss was not found acceptable since as per the Department's Valuation Officer, the fair market value of the assessee's share in the property as on April 1, 1981, was at Rs. 1,44,92,907 as against Rs. 2,52,00,000, shown by the assessee. The Assessing Officer accordingly, rejected the assessee's contention that the fair market value of the property as on April 1, 1981, was Rs. 2,52,00,000 for computing the long-term capital gains. Rather, the Assessing Officer adopted the cost of acquisition as on April 1, 1981, at Rs. 1,44,92,907 and computed the long-term capital gains at Rs. 3,09,78,478 as against the long-term capital loss of Rs. 34,12,000 shown by the assessee. The Assessing Officer completed the assessment on a total income of Rs. 3,40,59,510. The said assessment order attained finality as no appeal was preferred by the assessee. The penalty proceedings were initiated against the assessee by issuance of the show-cause notice. After the reply was submitted by the assessee, the Assessing Officer concluded that the assessee furnished inaccurate income in respect of the amount added under the head "Capital gains" and imposed the minimum penalty. The appeal was preferred by the assessee before the Commissioner of Income-tax (Appeals) unsuccessfully and then the assessee carried the matter to the Tribunal. The Tribunal dismissed the appeal and held that imposition of the penalty under Section 271(1)(c) was justified in the facts and circumstances of the present case.
3. Mr. S.J. Mehta, learned Counsel for the assessee vehemently contended that there was only a difference of opinion amongst the two valuers and on the basis thereof, the assessee could not have been held guilty of concealment or furnishing inaccurate particulars and no penalty could be levied under Section 271(1)(c). In support of his contention, Mr. Mehta relied upon the judgment of the Madras High Court in the case of T.P.K. Ramalingam v. CIT [1995] 211 ITR 520 and the judgment of the learned single judge of this court in the case of Lachman Chaturbhuj Java v. R.G. Nitsure .
4. We are not persuaded by the submission of learned Counsel for the assessee. The Revenue authorities as well as the Income-tax Appellate Tribunal have concurrently held that the assessee furnished inaccurate particulars. This finding is based on the aspect that the valuation report submitted by the assessee did not reflect the correct cost of acquisition. What is the market value of the property as on April 1,1981, is an aspect of fact and the value furnished by the assessee was held to be factually incorrect. If the computation of the long-term capital gains by the assessee was found to be wrong obviously, the finding of the Revenue authorities and the Tribunal that the assessee furnished inaccurate particulars cannot be faulted. The Tribunal in its order considered the matter thus:
11. In the case before us much stress has been laid on disclosure of all material facts in respect of sale of 1/4th share of the property in the return. It has also been vehemently argued before us that long-term capital loss was computed by the assessee on the basis of the registered valuer's report and long-term capital gain has been computed on the basis of the DVO's report. There is, thus, only a difference of opinion between the two valuers and, therefore, the assessee cannot be charged for concealing either the particulars of income or furnishing inaccurate particulars. We are afraid that the above arguments cannot be accepted. What is enjoined upon the assessee is a duty to make a correct and complete disclosure of his income and not only of the material facts such as disclosure of the details of the property and factum of sale thereof, as in the assessee's case. As stated earlier the assessee disclosed long-term capital loss of Rs. 34,12,000 and claimed carry forward thereof to the subsequent year as against taxable long-term capital gain of Rs. 3,09,78,428. The disclosure made of the particulars of income in the return under the head 'Capital gain' by the assessee is certainly incorrect for which the impugned penalty is exigible. The assessee cannot take shelter under a report of a registered valuer which is found by the Revenue authorities to have been prepared without due regard to the accepted principles of valuation. The rules enjoin upon a registered valuer to make an impartial and true valuation of any asset which he is required to value. The Revenue authorities have recorded the finding that all was not well with the valuation made by the registered valuer and significant omissions on the part of the registered valuer have been brought on record inasmuch as even the sale instances relevant for the purpose of valuation had not been relied upon by the registered valuer. The valuation made by the DVO, on the other hand, is on the basis of the relevant sale instances. Records do not show that either the assessee or the registered valuer raised any worthwhile objection to the report furnished by the DVO.
12. Acceptance by the assessee of the value of his share of property as on April 1,1981, estimated in the DVO's report for computation of capital gains is an important factor to be noticed. The plea of the assessee that the valuation made by the DVO has been accepted for the sake of mental peace and to co-operate with the Department is worthy of no credence and has to be rejected outright. This is because such a plea has absolutely no bearing on the conduct of the assessee in furnishing inaccurate particulars of his income.
13. It is not a case simpliciter of difference of opinion between the two valuers. We are conscious of the observations of the hon'ble Madras High Court in Apsara Talkies' case [1985] 155 ITR 303 (Appex.) to the effect that a valuation is not an exact instrument of measurement and that it is only an estimate and no two valuers will agree on the same subject. The above observations of the hon'ble High Court as also other decisions relied upon by the assessee are in the context of estimate made by the registered valuer/Departmental Valuer vis-a-vis the actual cost of construction shown by the assessee as per his books. In the case before us, the difference in the valuation between the registered valuer and the DVO arose on account of incorrect application of the principles of valuation or non-adherence thereto by the registered valuer as against the valuation made by the DVO as per accepted norms of valuation which valuation has been accepted by the assessee.
14. As stated earlier, a perusal of the orders of the Revenue authorities will make it abundantly clear that the impugned penalty has been levied upon the assessee for furnishing inaccurate particulars of income under the main clause of Section 271(1)(c). The Assessing Officer has incidentally mentioned that further, Explanation 1 to the section also applies to the case. This by itself would not vitiate the penalty order. Therefore, reliance by the learned Counsel for the assessee on the decision in the case of P.M. Shah [1993] 203 ITR 792 (Bom) is misplaced. In that case the assessment year involved was 1967-68. In the assessment proceedings the Income-tax Officer recorded his satisfaction that the assessee had concealed his income amounting in all to Rs. 2,14,510. Since the minimum penalty exceeded Rs. 1,000 the Income-tax Officer referred the proceedings to the Inspecting Assistant Commissioner. The notice was issued by both the authorities, namely, Income-tax Officer/Inspecting Assistant Commissioner under Clause (c) of Sub-section (1) of Section 271. The Inspecting Assistant Commissioner, however, held that the Explanation to Section 271(1)(c) was attracted and, he quantified the penalty at Rs. 65,000. It was in this backdrop that the High Court held that it is essential that the assessee must be informed that penalty proceedings against him are commenced under the Explanation to Section 271(1)(c). These facts and the decision of the High Court would make it obvious that the case of the assessee before us is distinguishable wherein the Assessing Officer made only an incidental reference to Explanation 1 under which an amount added in computing the total income is deemed to represent the income in respect of which particulars have been concealed. None the less, the fact remains that the impugned penalty was imposed by the Assessing Officer with the observation 'in the circumstances, the assessee is considered to have furnished inaccurate particulars of income in respect of the amount added under the head "Capital gains". In paragraph 12 of the appellate order the Commissioner of Income-tax (Appeals) also recorded the finding which reads:
Considering the above facts I am of the view that the appellant by way of procuring such a report and relying upon it as the basis of computation of income has furnished inaccurate particulars in terms of Section 271(1)(c).
It may be stated that after the hearing was over an affidavit of Shri Natwarlal D. Shroff, karta of the Hindu undivided family sworn on January 18, 2001, was filed in the Registry with the request that the same may be taken on record and be considered. It is, inter alia, deposed there in that the deponent had honestly and completely relied upon the professional advice in the matter of valuation of the property and the filing of the income-tax return. It is undisputed that the burden of proving that furnishing of inaccurate particulars of income was not because of fraud and wilful neglect of the assessee remains on the assessee. The burden can reasonably be discharged by the assessee by giving his own statement. In CIT v. V. Ponnuswamy Naidu it has been held that it cannot be accepted as a good proposition of law that the statement of the assessee should never be accepted as a good explanation. The conclusion would, of course, differ from case to case. There may be cases in which his statement may not be found sufficient to discharge the burden placed on him.The case of the assessee falls under this category. The Commissioner of Income-tax (Appeals) has recorded a finding, with which we agree, that the responsibility for the accuracy of the facts stated in the return and the accompanying documents which form the basis of computation of income lies on the assessee. He may take the help of a registered valuer but by taking his help the degree of his responsibility does not get reduced. It is the responsibility of the assessee to verify whether the registered valuer's report is correct or not. This was all the more necessary, when the property of the assessee was situated in a posh locality like Walkeshwar, Mumbai and sale thereof by no stretch of imagination would have resulted in loss as observed by the Assessing Officer.
The decision in CIT v. S.I. Paripushpam will also not render any help to the assessee. In that case the amount of which addition was agreed to by the assessee was an amount which had been set out in an enclosure filed along with the assessee's return of income and it was in this background it was held that the assessee's agreeing to the addition of the amount by itself did not establish fraud or wilful neglect without something more. The facts of the assessee's case are totally different as set out earlier.
5. The consideration of the matter by the Tribunal is concluded on facts and cannot be said to suffer from any error of law.
6. The two judgments relied upon by the learned Counsel have no application to the facts of the present case.
7. No substantial question of law arises in this appeal. Dismissed in limine.