Income Tax Appellate Tribunal - Ahmedabad
M/S. Shiv Builders,, Nadiad vs Assessee on 23 December, 2014
आयकर अपील य अ धकरण, अहमदाबाद यायपीठ 'डी' अहमदाबाद।
IN THE INCOME TAX APPELLATE TRIBUNAL
"D" BENCH, AHMEDABAD
ी जी0सी0 गु ता, उपा य एवं ी एन0एस0 सैनी, लेखा सद य के सम
BEFORE SHRI G.C. GUPTA, VICE PRESIDENT AND
SHRI N.S. SAINI, ACCOUNTANT MEMBER
आयकर अपील सं./ ITA No. 1566/Ahd/2011
नधारण वष/Assessment Year: 2002-03
ACIT, M/s. Shiv Builders,
Central Circle-2, Vs 107 City Point, Nr. Paras
Baroda Cinema, Nadiad
PAN : AAGFS 6181 E
CO No.299/Ahd/2014 - AY 2002-03
(in ITA No. 1566/Ahd/2011 - AY 2002-03)
M/s. Shiv Builders, Nadiad ACIT,
PAN : AAGFS 6181 E Vs Central Circle-2, Baroda
अपीलाथ / (Appellant) यथ / (Respondent)
Revenue by : Shri Vimalendu Verma, CIT-DR
Assessee(s) by : Shri S.N. Soparkar, AR
सु नवाई क तार ख/ Date of Hearin g : 18/12/2014
घोषणा क तार ख / Date of Pronouncement: 23/12/2014
आदे श/O R D E R
PER SHRI N.S. SAINI, ACCOUNTANT MEMBER:
This is an appeal filed by the Revenue and the Cross-Objection filed by the assessee, both against the order of the Commissioner of Income Tax (Appeals)-IV, Ahmedabad dated 08.03.2011 for Assessment Year 2002-03.
2. The Revenue has taken the following grounds of appeal:-
1. The learned CIT(A) erred in law and on facts in deleting the addition of Rs.73,75,240/-, made on account of negative cash balance.ITA No.1566/Ahd/2011 & CO No.299/Ahd/2014
ACIT vs. M/s. Shiv Builders For AY 2002-03 2
2. The learned CIT(A) further erred in law and on facts in deleting the addition of Rs.5,13,166/-, which was made out of unexplained cash receipts.
3. In the cross-objection filed by the assessee, the assessee has taken the following ground of cross-objection:-
On the facts and in the circumstances of the case, the Learned CIT(A) erred in holding that, there is no substance in the contention of the Assessee that the Assessing Officer has not passed any speaking order against the objection raised for initiation of the proceedings under Section 147 and further erred in holding that the re-opening of the assessment in case of the assessee is sustained and held to be in order.
4. The AR the of the assessee, while arguing ground No.1 of the appeal, submitted that the assessee has raised objections to the issuance of notice u/s 148 of the Act vide letter dated 11.11.2009 which was received in the office of the Assessing officer on 16.11.2009. He has placed a copy of the said letter on record. He further submitted that the impugned order was passed without disposing off the objections of the assessee separately and without waiting for reasonable time before passing the impugned re-assessment order and therefore, the re-assessment order is liable to be quashed. The AR of the assessee relied upon the order of the Hon'ble Gujarat High Court in the case of General Motors India P. Ltd. v. DCIT, [2013] 354 ITR 0244 (Guj.). He further submitted that this Bench of the Tribunal in the case of M/s. Bharuch Enviro Infrastructure Ltd v. DCIT vide order dated 05.08.2014 in ITA Nos.731 & 732/Ahd/2007 in AYs 2000-01 & 2001-02, following the order of Hon'ble Gujarat High Court in the case of General Motors India P. Ltd. (supra), quashed the re-assessment order on the ground that the assessee's objections to the re-assessment proceedings were not disposed off by the Assessing Officer by passing a separate ITA No.1566/Ahd/2011 & CO No.299/Ahd/2014 ACIT vs. M/s. Shiv Builders For AY 2002-03 3 order but was disposed off in the assessment order dated 22.03.2006 itself passed u/s 143(3) r.w.s. 147 of the Act.
5. On the other hand, the DR supported the orders of the lower authorities.
6. We find that, in the instant case, it is not in dispute that the assessee filed his objections against the issuance of notice u/s 148 of the Act vide his letter dated 11.11.2009 which was received by the office of the Assessing Officer on 16.11.2009. Thereafter, the Assessing Officer passed the impugned re-assessment order on 20.11.2009, disposing off the objections to re-assessment proceedings of the assessee in the order itself. Thus, these facts show that the objections raised by the assessee against the issuance of notice u/s 148 of the Act were not disposed off by the Assessing Officer by passing a speaking order thereon and allowing reasonable time to the assessee after communicating the fate of the objections before proceeding with the re- assessment. The Hon'ble Gujarat High Court in the case of General Motors India P. Ltd v. DCIT (supra) has held as under:-
"From the aforesaid discussion, we are of the considered opinion that the writ petition under article 226 of the Constitution of India is maintainable where no order has been passed by the Assessing Officer deciding the objection filed by the assessee under section 148 of the Act and assessment order has been passed or the order deciding an objection under section 148 of the Act has not been communicated to the assessee and assessment order has been passed or the objection filed under section 148 has been decided along with the assessment order. If the objection under section 148 has been rejected without there being any tangible material available with the Assessing Officer to form an opinion that there is escapement of income from assessment and in the absence of reasons having direct link with the formation of the belief, the writ court under article 226 can quash the notice issued under section 148 of the Act. The writ petition filed by the petitioner is maintainable. The Assessing Officer is mandated to decide the objection to the notice under section 148 and supply or ITA No.1566/Ahd/2011 & CO No.299/Ahd/2014 ACIT vs. M/s. Shiv Builders For AY 2002-03 4 communicate it to the assessee. The assessee gets an opportunity to challenge the order in a writ petition. Thereafter, the Assessing Officer may pass the reassessment order. We hold that it was not open to the Assessing Officer to decide the objection to notice under section 148 by a composite assessment order. The Assessing Officer was required to, first decide the objection of the assessee filed under section 148 and serve a copy of the order on the assessee. And after giving some reasonable time to the assessee for challenging his order, it was open to him to pass an assessment order. This was not done by the Assessing Officer, therefore, the order on the objection to the notice under section 148 and the assessment order passed under the Act deserves to be quashed."
7. Therefore, respectfully following the above decision of the Hon'ble Jurisdictional High Court, we are of the considered view that the impugned order of re-assessment passed by the Assessing Officer without disposing of the objections raised by the assessee against the issuance of notice u/s 148 by a separate order is liable to be quashed. We order accordingly. Thus, the cross-objection filed by the assessee is allowed.
8. As we have quashed the re-assessment order dated 20.11.2009 while disposing of cross-objection of the assessee, the appeal filed by the Revenue has become infructuous and hence dismissed.
9. In the result, the appeal of the Revenue is dismissed and the Cross-objection filed by the assessee is allowed.
Order pronounced in the Court on Tuesday, the 23rd of December, 2014 at Ahmedabad.
Sd/- Sd/-
(G.C. GUPTA) ( N.S. SAINI)
VICE PRESIDENT ACCOUNTANT MEMBER
Ahmedabad; Dated 23/12/2014
*Biju T, PS
ITA No.1566/Ahd/2011 & CO No.299/Ahd/2014
ACIT vs. M/s. Shiv Builders
For AY 2002-03
5
आदे श क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent.
3. संबं धत आयकर आयु त / Concerned CIT
4. आयकर आयु त(अपील) / The CIT(A)-III, Ahmedabad
5. वभागीय त न ध, आयकर अपील य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad
6. गाड फाईल / Guard file.
आदे शानु सार/ BY ORDER, TRUE COPY उप/सहायक पंजीकार (Dy./Asstt.Registrar) आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad