Income Tax Appellate Tribunal - Delhi
Acit, New Delhi vs M/S. Engineering Projects India Ltd., ... on 25 April, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH: 'F' NEW DELHI
BEFORE SHRI H.S. SIDHU, JUDICIAL MEMBER
AND
SHRI N.S. SAINI, ACCOUNTANT MEMBER
I.T.A .No.-5712/Del/2015
(ASSESSMENT YEAR-2006-07)
ACIT vs Engineering Projects India Ltd.
Circle 8(1), Room No. 194, Core-3, Scope Complex-7,
1st Floor, C.R. Building, Institutional Area, Lodhi Road,
New Delhi. New Delhi.
PAN No. AAACE0061C
(APPELLANT) (RESPONDENT)
Appellant by Sh. Surender Pal, Sr. DR
Respondent by Sh. Tarandeep Singh, CA
Sh. Vinay Sethi, CA
ORDER
PER SH. H.S. SIDHU, J.M.
This appeal filed by the Revenue is directed against the order dated 14.07.2015 of the Ld. CIT(Appeals)-3, Delhi relevant to assessment year 2006-07 on the following grounds of appeal:
1. "Whether on the facts and in the circumstances of the case and in law, the Ld.CIT(A) has erred in holding that the reassessment proceedings are bad in law and the consequent assessment order passed by the Assessing Officer is null and void.
2. The appellant craves leave to add, alter or amend any ground of appeal raised above at the time of hearing."ITA No. 5712/D/2015 2
2. The brief facts of the case are that in this case assessment was completed u/s. 143(3) of the Income Tax Act, 1961 (in short "Act") vide order dated 24.12.2009 at a total income of NIL under the normal provision and at Rs. 6,94,18,900/- u/s. 115JB as Book Profit. The notice u/s. 148 of the Act dated 28.03.2013 for reopening the case was served on 02.04.2013 well after the expiry of 4 years. In response to the same, the assessee vide its letter dated 4.4.2013 stated that the original return filed may be treated as return filed in response to notice u/s. 148 of the Act. Notices u/s. 142(1) of the Act were issued to the assessee. In response to notices, the AR of the assessee attended the proceedings and made the written submissions. AO on perusal of clause 16 of 3CD Report, has observed that prior period expenditure of Rs. 3,59,21,115/- was set off against prior period income of Rs. 1,28,19,502/- and prior period expenditure of Rs. 2,31,01,439/- and also claimed the prior period expenditure. He further observed that since prior period expenses are not allowable, and accordingly, balance whole amount of Rs. 3,59,21,115/- on account of prior period expenditure, are not allowable, accordingly, the same was disallowed and added back to the income of the assessee and assessment was completed at Rs. 6,94,18,900/- u/s. 143(3) r.w.s. 147 of the Act vide order dated 26.3.2014. Against the assessment order, the assessee appealed before the Ld. CIT(A), who vide his impugned order dated 14.7.2015 has allowed the appeal of the assessee by treating the reassessment proceedings as bad in law and treated the assessment order of the AO as null and void. Aggrieved with the order of the Ld. CIT(A), the Revenue is in appeal before the Tribunal.
3. Ld. DR relied upon the order of the AO and the case laws cited in the assessment order.
ITA No. 5712/D/2015 34. On the other hand, Ld. Counsel for the assessee relied upon the order of the Ld. CIT(A) and stated that he has passed a well reasoned order which does not need any interference.
5. After hearing both the parties and perusing the records especially the impugned order. We find that Ld. CIT(A) has elaborately discussed the issue in dispute vide para no. 2.1 to 3 at page no. 4 to 12 of the impugned order. For the sake of convenience, we are reproducing herewith the relevant finding of the Ld. CIT(A) on the issue in dispute:-
"2.1 Having gone through the submission of the appellant, the order of assessment made by the Assessing Officer and the material evidences placed on the record, it emerges that the assessment in this case was completed u/s. 143(3) of the Income Tax Act, 1961 vide order dated 24.12.2008. The notice u/s. 148 dated 28.3.2018 of the Act for reopening the case was served on 2nd April, 2013 well after the expiry of 4 years. The case of the Assessing Officer in the reasons recorded was that:-
"Assessment in this case was completed on 24.12.2008 at total income of Rs.6,94,18,900/-. From the perusal of the case records it revealed that as per schedule 16 to Profit and Loss Account: prior period expenditure of Rs.3,59,21,115/- was set off against prior period income of Rs.1,28,19,052/- and prior period expenditure of Rs.2,31,01,439/- was claimed and allowed. The mistake resulted in underassessment of income / excess carry forward of losses of Rs.3,59,21,115/-ITA No. 5712/D/2015 4
Further, it was also revealed that addition of Rs.16395237/- was made u/s 40a(ia). As the payment on which TDS was deducted in the month of March and the tax so deducted was deposited by April 2006 to July 2006, i.e. within the date of filing of return, the expenditure should not have been disallowed. This resulted in over assessment of loss of Rs.16395237/-.
Based on the above facts, I have reason to believe that the income of the assessee chargeable to tax has escaped assessment. If approved, a notice u/s 148 of IT. Act may be issued to assessee."
The contention of the Counsel for the assessee is that this notice u/s 148 of the Act having been issued after a period of four years from the end of the relevant assessment year, it can be upheld only if there is any omission on the part of the assessee to furnish fully and truly all the material facts necessary for the assessment. The factum of the said event was available with the Assessing Officer when the original assessment was framed u/sl43(3) of the Act on 24-12-2008 and the Assessing Officer did not draw any adverse inference and disallow the claim made by the assessee. The appellant had filed the complete details of the prior period expenditure during the assessment proceedings and drew the attention of the Assessing Officer to the note no.4 pertaining to the prior period adjustment and the related submissions on the record. The Assessing ITA No. 5712/D/2015 5 Officer after examining the assessment records and considering the details and the submissions of the appellant completed the assessment vide order dated 24.12.2008. No new information came to the notice of the Assessing Officer after the completion of the initial assessment on 24-12-2008 and the Assessing Officer issued the notice u/s 148 of the Act on 28-03-2013.
The Hon'ble Delhi High Court in the case of Orient craft Ltd. reported in 354 ITR 536 (2013) (Delhi) held:
"We think that the point taken on behalf of the assessee that even an assessment made under Section 143(1) of the Act can be reopened under Section 147 only subject to fulfillment of the conditions precedent, which include the condition that the Assessing Officer must have "reason to believe" that income chargeable to tax has escaped assessment, is sound. It is true that no assessment order is passed when the return is merely processed under Section 143(1) and an intimation to that effect is sent to the assessee. However, it has been recognised by the Supreme Court itself in Assistant Commissioner of Income Tax vs. Rajesh Jhaveri Stock Brokers P. Ltd.(2007) 291ITR500, a decision that was relied upon by the revenue, that even where proceedings under Section 147 are sought to be taken with reference to an intimation framed earlier under Section 143(1), the ingredients of Section 147 have to be fulfilled; the ingredient is ITA No. 5712/D/2015 6 that there should exist "reason to believe" that income chargeable to tax has escaped assessment. This judgment, contrary to what the Revenue would have us believe, does not give a carte blanche to the Assessing Officer to disturb the finality of the intimation under Section 143(1) at his whims and caprice; he must have reason to believe within the meaning of the Section. It would be appropriate to reproduce the following portions from the judgment:-
"The scope and effect of section 147 as substituted with effect from April 1, 1989, as also sections 148 to 152 are substantially different from the provisions as they stood prior to such substitution. Under the old provisions of section 147, separate clauses (a) and (b) laid down the circumstances under which income escaping assessment for the past assessment years could be assessed or reassessed. To confer jurisdiction under section 147(a) two conditions were required to be satisfied: firstly the Assessing Officer must have reason to believe that income, profits or gains chargeable to income tax have escaped assessment, and secondly he must also have reason to believe that such escapement has occurred by reason of either omission or failure on the part of the assessee to disclose fully or truly all material facts necessary for his assessment of that year. Both these conditions were conditions ITA No. 5712/D/2015 7 precedent to be satisfied before the Assessing Officer could have jurisdiction to issue notice under section 148 read with section 147(a). But under the substituted section 147 existence of only the first condition suffices. In other words if the Assessing Officer for whatever reason has reason to believe that income has escaped assessment it confers jurisdiction to reopen the assessment. It is, however, to be noted that both the conditions must be fulfilled if the case falls within the ambit of the proviso to section 147. The case at hand is covered by the main provision and not the proviso.
So long as the ingredients of section 147 are fulfilled, the Assessing Officer is free to initiate proceeding under section 147 and failure to take steps under section 143(3) will not render the Assessing Officer powerless to initiate reassessment proceedings even when intimation under section 143(1) had been issued. The inevitable conclusion is that the High Court has wrongly applied Adani's case (1999) 240ITR 224 (Guj) which has no application to the case on the facts in view of the conceptual difference between section 143(1) and section 143(3) of the Act."
We have searched the judgment in vain for the liberty said to have been given to the Assessing ITA No. 5712/D/2015 8 Officer by the above judgment that the finality of an intimation under Section 143(1) can be disturbed even by dispensing with the requirement of "reason to believe". On the contrary the observations extracted above reiterate that the intimation can be disturbed by initiating reassessment proceedings only "so long as the ingredients of Section 147 are fulfilled" and with reference to Section 143(1) vis- a-vis Section 147, the only ingredient is that there should be reason to believe that income chargeable to tax has escaped assessment and it does not matter that there has been no failure or omission on the part of the assessee to disclose full and true particulars at the time of the original assessment. There is nothing in the language of Section 147 to unshackle the Assessing Officer from the need to show "reason to believe". The fact that the intimation issued under Section 143(1) cannot be equated to an "assessment", a position which has been elaborated by the Supreme Court in the judgment cited above, cannot in our opinion lead to the conclusion that the requirements of Section 147 can be dispensed with when the finality of an intimation under Section 143(1) is sought to be disturbed. We are at pains to point out this position, which seems fairly obvious to us, because of the argument frequently advanced before us on behalf of the Revenue in other cases ITA No. 5712/D/2015 9 as well, under the misconception, if we may say so with respect, that an intimation under Section 143(1) can be disturbed on any ground which appeals to the Assessing Officer. The consequence of countenancing such an argument could be grave. The expression "reason to believe" has come to attain a certain signification and content, nourished over a long period of years by judicial refinement painstakingly embarked upon by great judges in the past. The expression has been judicially interpreted in a particular manner. When Section 147 was recast with effect from 1st April, 1989, the legislature sought to replace the expression "reason to believe" with the expression "for reasons to be recorded by him in writing". But there were representations against the proposal and bowing to them the original expression was restored. This aspect of the matter has been brought out by the Supreme Court in Commissioner of Income Tax vs. Kelvinator of Income-tax &Anr.(supra) in the following words:-
"However, one needs to give a schematic interpretation to the words "reason to believe"
failing which, we are afraid, section 147 would give arbitrary powers to the Assessing Officer to reopen assessments on the basis of "mere change of opinion", which cannot be per se reason to reopen. We must also keep in mind the conceptual difference between power to review and power to ITA No. 5712/D/2015 10 reassess. The Assessing Officer has no power to review; he has the power to reassess. But reassessment has to be based on fulfilment of certain preconditions and if the concept of "change of opinion" is removed, as contended on behalf of the Department, then, in the garb of reopening 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. Under the Direct Tax Laws (Amendment) Act, 1987, Parliament not only deleted the words "reason to believe" but also inserted the word "opinion" in section 147 of the Act. However, on receipt of representations from the companies against omission of the words "reason to believe", Parliament reintroduced the said expression and deleted the word "opinion" on the ground that it would vest arbitrary powers in the Assessing Officer. We quote hereinbelow the relevant portion of Circular No. 549 dated October 31, 1989 ([1990] 182ITR (St.) 1, 29), which reads as follows:
"7.2 Amendment made by the Amending Act, 1989, to reintroduce the expression reason to believe' in section 147.-A number of representations were received against the omission of the words reason to believe' from section 147 and their substitution by the opinion' of the Assessing Officer. It was pointed out that ITA No. 5712/D/2015 11 the meaning of the expression, reason to believe' had been explained in a number of court rulings in the past and was well settled and its omission from section 147 would give arbitrary powers to the Assessing Officer to reopen past assessments on mere change of opinion. To allay these fears, the Amending Act, 1989, has again amended section 147 to reintroduce the expression has reason to believe' in place of the words for reasons to be recorded by him in writing, is of the opinion'. Other provisions of the new section 147, however, remain the same."
9. It would be appropriate at this juncture to take a brief survey of a few decisions of the Supreme Court which have infused meaning and content to the expression "reason to believe"
appearing in Section 147.
10. A constitution bench of the Supreme Court in A.N. LakshmanShenoy v. ITO (1958) 34 ITR 275, speaking through S.K. Das, J held that an assessment cannot be reopened on the basis of a mere guess, gossip or rumour. This was in the context of the pre-1948 law relating to reassessment under which the Assessing Officer was empowered to reopen the assessment on the basis of "definite information". Though this judgment is based on the phraseology of Section 34 of the 1922 Act as it existed before 1948 which did not contain the expression "reason to believe", ITA No. 5712/D/2015 12 that principle was adopted by the Supreme Court while dealing with Section 34 of the Act after the amendment made in 1948. In that year the words "definite information" were replaced by the words "reason to believe". While expatiating on the new words, a three-Judge Bench of the Supreme Court speaking through V. Ramaswami, J., in CIT vs S. Narayanappa (1965) 63 ITR 219 opined as under:-
"Again the expression "reason to believe" in section 34 of the Income-tax Act does not mean a purely subjective satisfaction on the part of the Income-tax Officer. The belief must be held in goodfaith: it cannot be merely a pretence. To put it different, it is open to the court to examine the question whether the reasons for the belief have a rational connection or a relevant bearing to the formation of the belief and are not extraneous or irrelevant to the purpose of the section. To this limited extent, the action of the Income-tax Officer in starting proceedings under section 34 of the Act is open to challenge in a court of law (see Calcutta Discount Co. Ltd. v. Income-tax Officer, Companies District 1, Calcutta)."
In SheoNath Singh vs. Appellate Assistant Commissioner of Income-tax (1971) 82ITR 147 the Supreme Court (Hegde J) observed as under:-
"There can be no manner of doubt that the words " reason to believe " suggest that the belief must ITA No. 5712/D/2015 13 be that of an honest and reasonable person based upon reasonable grounds and that the Income-tax Officer may act on direct or circumstances evidence but not on mere suspicion, gossip or rumour. The Income-tax Officer would be acting without jurisdiction if the reason for his belief that the conditions are satisfied does not exist or is not material or relevant to the belief required by the section. The court can always examine this aspect though the declaration or sufficiency of the reasons for the belief cannot be investigated by the court."
It was further observed that the reasons themselves cannot be stated to be beliefs, which would be an obvious self-contradiction.
11. The entire law as to what would constitute "reason to believe" was summed up by H.R.Khanna, J, speaking for the Supreme Court in Income Tax Officer v LakhmaniMewaldas (1976) 103 ITR 437. The following principles were laid down:-
(a) The powers of the Assessing Officer to reopen an assessment, though wide, are not plenary.
(b) The words of the statute are "reason to believe"
and not "reason to suspect".
(c) The reopening of an assessment after the lapse of many years is a serious matter. Since the finality of a judicial or quasi-judicial proceedings are sought to be disturbed, it is essential that before taking action to ITA No. 5712/D/2015 14 reopen the assessment, the requirements of the law should be satisfied.
(d) The reasons to believe must have a material bearing on the question on escapement of income. It does not mean a purely subjective satisfaction of the assessing authority; the reason be held in good faith and cannot merely be a pretence.
(e) The reasons to believe must have a rational connection with or relevant bearing on the formation of the belief. Rational connection postulates that there must be a direct nexus or live link between the material coming to the notice of the Assessing Officer and the formation is belief regarding escapement of income.
(f) The fact that the words "definite information"
which were there in section 34 of the Act of 1922 before 1948, are not there in section 147 of the 1961 Act would not lead to the conclusion that action can now be taken for reopening an assessment even if the information is wholly vague, indefinite, far-fetched or remote.
12. In Commissioner of Income Tax vs. Kelvinotor of Income-tax &Anr. (supra) the Supreme Court observed as under:-
"However, one needs to give a schematic interpretation to the words "reason to believe"
failing which, we are afraid, section 147 would give arbitrary powers to the Assessing Officer to reopen assessments on the basis of "mere change of opinion", which cannot be per se reason to ITA No. 5712/D/2015 15 reopen. We must also keep in mind the conceptual difference between power to review and power to reassess. The Assessing Officer has no power to review ; he has the power to reassess. But reassessment has to be based on fulfilment of certain preconditions and if the concept of "change of opinion" is removed, as contended on behalf of the Department, then, in the garb of reopening 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."
It was also observed that after 1.4.1989 the Assessing Officer has power to reopen provided there is "tangible material" to come to the conclusion that there is escapement of income. This judgment has laid emphasis on two more aspects: that there can be no review of an assessment in the guise of reopening and that a bare review without any tangible material would amount to abuse of the power.
13. Having regard to the judicial interpretation placed upon the expression "reason to believe", and the continued use of that expression right from 1948 till date, we have to understand the meaning of the expression in exactly the same manner in which it has been understood by the courts. The assumption of the Revenue that somehow the words "reason to believe" have to ITA No. 5712/D/2015 16 be understood in a liberal manner where the finality of an intimation under Section 143(1) is sought to be disturbed is erroneous and misconceived. As pointed out earlier, there is no warrant for such an assumption because of the language employed in Section 147; it makes no distinction between an order passed under section 143(3) and the intimation issued under section 143(1). Therefore it is not permissible to adopt different standards while interpreting the words "reason to believe" vis-a-vis Section 143(1) and Section 143(3). We are unable to appreciate what permits the Revenue to assume that somehow the same rigorous standards which are applicable in the interpretation of the expression when it is applied to the reopening of an assessment earlier made under Section 143(3) cannot apply where only an intimation was issued earlier under Section 143(1). It would in effect place an assessee in whose case the return was processed under Section 143(1) in a more vulnerable position than an assessee in whose case there was a full-fledged scrutiny assessment made under Section 143(3). Whether the return is put to scrutiny or is accepted without demur is not a matter which is within the control of assessee; he has no choice in the matter. The other consequence, which is somewhat graver, would be that the entire rigorous procedure involved in ITA No. 5712/D/2015 17 reopening an assessment and the burden of proving valid reasons to believe could be circumvented by first accepting the return under Section 143(1) and thereafter issue notices to reopen the assessment. An interpretation which makes a distinction between the meaning and content of the expression "reason to believe" in cases where assessments were framed earlier under Section 143(3) and cases where mere intimations were issued earlier under Section 143(1) may well lead to such an unintended mischief. It would be discriminatory too. An interpretation that leads to absurd results or mischief is to be eschewed.
14. Certain observations made in the decision of Rajesh Jhaveri (supra) are sought to be relied upon by the revenue to point out the difference between an "assessment" and an "intimation". The context in which those observations were made has to be kept in mind. They were made to point out that where an "intimation" is issued under section 143(1) there is no opportunity to the assessing authority to form an opinion and therefore when its finality is sought to be disturbed by issuing a notice under section 148, the proceedings cannot be challenged on the ground of "change of opinion". It was not opined by the Supreme Court that the strict requirements of section 147 can be compromised. On the ITA No. 5712/D/2015 18 contrary, from the observations (quoted by us earlier) it would appear clear that the court reiterated that "so long as the ingredients of section 147 are fulfilled" an intimation issued under section 143(1) can be subjected to proceedings for reopening. The court also emphasised that the only requirement for disturbing the finality of an intimation is that the assessing officer should have "reason to believe"
that income chargeable to tax has escaped assessment. In our opinion, the said expression should apply to an intimation in the same manner and subject to the same interpretation as it would have applied to an assessment made under section 143(3). The argument of the revenue that an intimation cannot be equated to an assessment, relying upon certain observations of the Supreme Court in Rajesh Jhaveri (supra) would also appear to be self-defeating, because if an "intimation" is not an "assessment" then it can never be subjected to section 147 proceedings, for, that section covers only an "assessment" and we wonder if the revenue would be prepared to concede that position. It is nobody's case that an "intimation" cannot be subjected to section 147 proceedings; all that is contended by the assessee, and quite rightly, is that if the revenue wants to invoke section 147 it should play by the rules of that section and cannot bog down. In ITA No. 5712/D/2015 19 other words, the expression "reason to believe"
cannot have two different standards or sets of meaning, one applicable where the assessment was earlier made under section 143(3) and another applicable where an intimation was earlier issued under section 143(1). It follows that it is open to the assessee to contend that notwithstanding that the argument of "change of opinion" is not available to him, it would still be open to him to contest the reopening on the ground that there was either no reason to believe or that the alleged reason to believe is not relevant for the formation of the belief that income chargeable to tax has escaped assessment. In doing so, it is further open to the assessee to challenge the reasons recorded under section 148(2) on the ground that they do not meet the standards set in the various judicial pronouncements."
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 reopen assessments on the basis of "mere change of opinion", which cannot be per se reason to reopen. One must also keep in mind the conceptual difference between power to review and power to reassess. The Assessing Officer has no power to review; he has the power to reassess. But reassessment has to be based on fulfillment of certain preconditions and if the concept ITA No. 5712/D/2015 20 of "change of opinion" is removed, as contended, then, in the garb of reopening 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.
In the instant case, the regular assessment was completed by the Assessing Officer on 24.12.2008. The complete details of the prior period adjustments have been incorporated in the note no. 4 to the financial accounts. This fact was brought to the notice of the Assessing Officer during the regular assessment proceedings. Thereafter, there is no new information which has come in the possession of the Assessing Officer. The records do not show any tangible material that created the reason to believe that the income had escaped the assessment. The reassessment proceedings amount to a review or change of opinion. In view of the judicial pronouncements discussed above, it is held that the reassessment proceedings are bad in law and the consequent assessment order passed by the Assessing Officer is null and void.
3. As a result, the appeal of the appellant is treated as allowed."
6. After perusing the aforesaid findings of the Ld. CIT(A), we find that the regular assessment was completed by the Assessing Officer on 24.12.2008. The complete details of the prior period adjustments have been incorporated in the note no. 4 to the financial accounts. This fact ITA No. 5712/D/2015 21 was brought to the notice of the Assessing Officer during the regular assessment proceedings. Thereafter, there is no new information which has come in the possession of the Assessing Officer. The records do not show any tangible material that created the reason to believe that the income had escaped the assessment. The reassessment proceedings amount to a review or change of opinion. In view of the judicial pronouncements discussed above, in the findings of the Ld. CIT(A), Ld. CIT(A) has rightly held that the reassessment proceedings are bad in law and the consequent assessment order passed by the Assessing Officer is null and void, which does not need any interference on our part, hence, we uphold the action of the Ld. CIT(A) and accordingly, dismiss the ground raised by the Revenue.
7. In the result, the Appeal filed by the Revenue stands dismissed.
Order pronounced on 25/04/2019.
Sd/- Sd/-
[N.S. SAINI] [H.S. SIDHU]
ACCOUTANT MEMBER JUDICIAL MEMBER
Dated: 25/04/2019
*SR BHATNAGAR*
Copy forwarded to: -
1. Appellant
2. Respondent
3. CIT
4. CIT(A)
5. DR, ITAT TRUE COPY By Order,
ASSISTANT REGISTRAR