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 8, Cited by 163]

Supreme Court of India

The Commissioner Of Income-Tax vs Shapoorji Pallonji Mistry on 14 February, 1962

Equivalent citations: 1962 AIR 1086, 1962 SCR SUPL. (3) 171, AIR 1962 SUPREME COURT 1086

Author: M. Hidayatullah

Bench: M. Hidayatullah, S.K. Das, J.C. Shah

           PETITIONER:
THE COMMISSIONER  OF INCOME-TAX

	Vs.

RESPONDENT:
SHAPOORJI PALLONJI MISTRY

DATE OF JUDGMENT:
14/02/1962

BENCH:
HIDAYATULLAH, M.
BENCH:
HIDAYATULLAH, M.
DAS, S.K.
SHAH, J.C.

CITATION:
 1962 AIR 1086		  1962 SCR  Supl. (3) 171
 CITATOR INFO :
 E	    1968 SC 153	 (4)
 D	    1976 SC1545	 (18)
 R	    1978 SC  40	 (3,6)
 RF	    1991 SC 241	 (4)


ACT:
Income	Tax-Power  of Appellate	 Assistant  Commissioner  to
enhance assessment--Items not mentioned in return or  consi-
dered  by  the Income Tax Officer--Whether  new	 sources  of
incomes could be taxed-Indian Income Tax Act,, 1922, (11  of
1922),ss. 31(3) (a), 33B, 34.



HEADNOTE:
The  assessee  had  received  in July 1946,  a	sum  of	 Rs.
40,000/-  which according to him represented a receipt of  a
capital nature.	 This fact was brought to the notice of	 the
Income Tax Officer during the proceedings for the assessment
year  1946-47 and the Income Tax Officer made a	 note'	that
the question would be considered again at the time of  1947-
48  assessment. In the return filed for the assessment	year
1947-48	 this amount was not shown by the assessee  and	 the
Income	Tax Officer also overlooked his previous note,	with
the result that this item was omitted.	During the  pendency
of the appeal by the assessee before the Appellate Assistant
Commissioner  the Income Tax Officer wrote a letter  to	 the
Appellate  Assistant Commissioner inter alia requesting	 him
to  assess  the	 amount of Rs.	40,000/-.   The	 amount	 was
assessed and included in the original assessment.
On  reference, the High Court answered, that  the  Appellate
Assistant  Commissioner	 was not competent  to	enhance	 the
assessment.   The question is whether in an appeal filed  by
an assessee, the Appellate Assistant Commissioner can find a
new  source  of	 income not  considered	 by  the  Income-tax
Officer	 and assess it under his powers granted by s. 31  of
the  Act  and  travel beyond the  record  in  enhancing	 the
assessment for any year.
Held,  that in view of the provisions of ss. 34 and  33B  by
which escaped income can be brought to tax, the power of the
Appellate  Assistant  Commissioner is limited ;	 he  has  no
power to travel beyond the record to enhance the  assessment
of  any	 year  by  discovering	new  source  of	 income	 not
mentioned in the return of the assessee or considered by the
Income Tax Officer in the order appealed from.
Held,  further,	 that provisions of ss. 33B  and  34  enable
escaped	 income from new sources to be brought to tax  after
following  special procedure.  Enhancement of assessment  by
the discovery of new Sources of income is not contemplated
172
under  s,  3  1,  because if fresh  sources  of	 income	 are
assessed  under that section, the assessee will be  deprived
of a finding by two tribunals, and one right to appeal.	 The
powers of remand should be exercised in such cases.
Narrondas  Manordass v. Commissioner  of Income-tax,  [1957]
31  I.T.R. 909, Jagarnath Therani v. Commissioner of  Income
Tax, (1925) I.L.R. 4 Pat. 385, Gajalakashmi Ginning  Factory
v.  Commissioner  of  Income-tax,  [1952]  22  I.T.R.	502,
Bishwanath Prasad Bhagwat Prasad v. Commissioner of  Income-
tax, [1953] 2 9 I.T. R. 748 and The Commissioner of  Income-
tax  V.	  M/8.	 McMillan & Co. [1958] S.C.R. 689,  referred
to.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 420 of 1961. Appeal by special leave from the judgment and order dated March 14, 1958, of the Bombay High Court in I.T.R. No. 54 of 1957.

K.N. Rajagopal Sastri and D. Gupta, for the appellant. R.J. Kolah, D. H. Dwarkadas, S. N. Andley, Rameshwar Nath and P.L. Vohra, for the respondent.

1962. Feburary 14. The Judgment of the Court was delivered by HIDAYATULLAH, J:-The assessee, who is the respondent here, had received on July 20, 1946 a a sum of Rs. 40,000/-. In the proceedings for assessment for the assessment year, 1946-47, this came to the notice of the Income-tax Officer. Since the receipt fell within the accounting year relative to the' assessment year, 1947-48, the Income-tax Officer did not assess the amount making a note, "The question will however be considered again at the time of 1947-48 assessment." In the return filed for the assessment year, 1947-48, this amount was not shown by the assessee. The Income-tax Officer also overlooked the note at the end of his order in the back year's assessment, with the result that this item was omitted, The asseessee appealed to Appellate Assistant Commissioner against his assessment for the year, 1947-48. While the appeal 173 was pending, the Income-tax Officer wrote a letter to the Appellate Assistant Commissioner intimating him that he would like to be present, and also requesting him to assess the amount of Rs. 40.000/-. The Appellate Assistant Commissioner, after issuing notice, assessed the amount and included it in the original assessment The contention of the assessee was that the amount of Rs. 40,000/- represented a receipt of a capital nature, while it Was held to be a receipt on the. revenue account. With this controversy, we are not concerned. The Tribunal agreed with the Appellate Assistant Commissioner, but on the application of the assesse, referred two questions to the High Court under s. (66 (1). These questions were :

" (1) Whether on the facts and in the circumstances of- the cases the Appellate Assistant Commissioner was competent to enhance the assessment of the Appellant for the assessment year 1947-48 by' a sum of Rs. 40,000/- ?
(2)Whether on the facts and circumstances of the case the said sum of Rs. 40,000/is a revenue receipt anti assessable to tax in the assessment year 1947-48 ?"

The High Court answered the first question against the Department, and declined to answer the second, in a much as it become academic. This appeal has been filed with special leave, against the judgment of the High Court of Bombay. The question which arises in this appeal may be formulated thus : whether in an appeal filed by assesee, the Appellate Assistance Commissioner can find a new source of income not considered by the Income-tax Officer and assess it under his powers granted by s. 31 of the Income-tax Act ? Section 31 reads as follows :

"31. (1) The Appellate Assistant Commissioner shall fix a day and place for the 174 bearing of the appeal, and may from time to time adjourn the hearing.
(2)The Appellate Assistant Commissioner may, before disposing of any appeal, make such further inquiry as he thinks fit or cause further inquiry to be made by the Income-tax Officer.
(3)in disposing of an appeal the Appellate Assistant Commissioner may, in the case of an order of assessment,-
(a) confirm, reduce, enhance or annul the assessment,
(b) set aside the assessment and direct the Income-tax- Officer to make a fresh assessment after making such further inquiry as the Income-tax Officer thinks fit or the Appellate Assistant Commissioner may direct and the Income-tax Officer shall thereupon proceed to make such fresh assessment and determine where necessary the amount of tax payable on the basis of such fresh assessment...

There is no doubt that the Appellate Assistant Commissioner can "enhance the assessment." It is admitted- also by the assessee that within the four corners of the sources processed by the Income-tax officer, the Appellate Assistant Commissioner can enhance the assessment. This power must, at least, fall within the words ""enhance the assessment", if they are not to be rendered wholly nugatory. The controversy in this case is about his discovering now sources, not mentioned in the return and not considered by the Income-tax Officer. The High Court held, following its earlier 175 view in Narrondas Manordas v. Commissioner of Income-tax (1), that the Appellate Assistant Commissioner has revisional powers, but that they are confined to what was before the Income-tax Officer and considered by the latter. The correctness of this view is challenged in this appeal by the Commissioner of Income-tax, Bombay.

The earliest case which considered the meaning of s. 31(3), was Jagarnath Therani v. Commissioner of Income-tax (")decided by the Patna High Court. In that case, the assessee had three businesses at Purnea, Jalpaiguri and Calcutta. His income from Purnea only was assessed by the Income-tax Officer. On appeal by the assessee the Appellate Assistant Commissioner assessed him with regard to the income from the other two businesses. The head of income was the same with s. 6 of the; Income-tax Act, but the sources of income were different. The Patna High Court observed :

"Now this section relating to appeals is enacted for the benefit of the subject and also to the limited extent therein stated, for the benefit of the Crown. But the subject- mater of the appeal is the assessment and the scope of the appeal must in my opinion be limited by the "subject-matter". The appellate authority has no power to travel beyond the subject-matter of the assessment and, for all the reasons advanced by the appellant, is in my opinion not entitled to assess new sources of income."

The view of the Patna High Court receives support from a decision of the Madras High Court in Gajalakshmi Ginning Factory v. Commissioner of Income-taxwhere the Divisional Bench observed as follows "Of course, it would not be. open to the (1) [1957] 31 1. T. R, 909.

(2) [1925] 1. I. R. 4 Pat. 385.

(3) [1942] 22 T. T. R. 502 510.

176

Appellate Assistant Commissioner to introduce into the assessment new sources, as his power of enhancement should be restricted only to the income which was the subject matter of consideration for purposes of assessment by the Income-tax Officer." ' In Bishwanath Prasad Bhagwat Prasad v. Commissioner of Income-tax (1) the Appellate Assistant commissioner had actually remanded the case, but while considering the powers of the Appellate Assistant Commissioner, the Divisional Bench appears to have approved of the above-quoted passage from Madras case. the observations in that case may be treated as obiter. In Narrondas Manodas v. Commissioner of Income-tax (2) is to be, found the earlier case of the Bombay High Court which was followed in the judgment under appeal. In that case , the assesse was carrying on business in 'Bombay and also in Rajkot. The profits from the Rajkot business were assessed by the Income-tax Officer-at Rs- 1,17,643/-. The Income-tax Officer also found remittances to the extent of Rs. 4 lakhs from Rajkot to Bombay, but did not include that amount in the assessment in view of the concession allowed by the Part B States Taxation Concession Order. The assessee appealed with respect to the sum of Rs. 1,17,64311, contending that the Rajkot business had no profits but only loss. The Appellate Assistant Commissioner accepted this contention, but set aside the assessment and remanded the case to the Income-tax Officer for reassessment with a view to assessing the sum of Rs. 4 lakhs. In dealing with the case, the High Court held that the powers of remand were extremely wide, but- it quoted with approval the decision of the Patna High Court in Jaqarnath Therani v. Commissioner of Income-tax (3) and also the above observation of the Madras High Court. The learned Chief Justice on the occasion (1) [1957] 31 T. T. R. 909 (2) [1925] 1. L. R. 4 Pat.

(1) [1952] 22 1. T. R. 502, 510.

177

added that there was a distinction between the subject- matter of the appeal and the subject matter of the assessment, and that the Appellant Assistant Commissioner',s powers under s. .31 were not confined to the subject-matter of the appeal but extended to the subject-matter of the assessment. Those powers included a power of remand to include in the assessment something which ought to have been so included by the Income-tax Officer, and a remand in that case was, therefore, proper.

The Commissioner of Income-tax v. M/s McMillan & Co. (1); but the question, with which we are concerned, was left open. There is, however, a passage in the judgment, approving of the observations of Chaola, C. J., in Narrondas Manordass v. Commissioner of Income-tax (2) to the following effect:

"It is clear that the Appellate Assistant Commissioner has been constituted a revising authority against the decisions of the Income- tax Officer; a revising authority not in the narrow sense of revising what is the subject matter of the appeal, not in the sense of revising those 'matters about which the assessee makes a grievance, but a revising authority in the sense that once the appeal is before him he can revise not only the ultimate computation arrived at by the Income-tax Officer but he can revise every process which led to the ultimate computation or assessment. In other words, what he can revise is not merely the ultimate amount which is liable to tax, but he is entitled to revise the various decisions given by the Income-tax. Officer in the course of the assessment and also the various incomes or (1) [1958] S. C. R. 689,701.
(2) [1925] 1. L. R. 4 Pat. 385.
178

deductions which came in for consideration of the Income-tax Officer."

The learned Chief Justice in the judgment under appeal considers that this Court has thus given approval to his view and also the view of the Patna High court in the earlier case.

In our opinion, this Court must be held not to have expressed its final opinion on the point "arising here, in view of what was stated at pp. 709 and 710 of the Report. This Court, however, gave approval to the opinion of the learned Chief Justice of the Bombay High Court that s. 31 of the Income-tax Act confers not only appellate powers upon the Appellate Assistant Commissioner in so far as he is moved by an assessee but also a revisional jurisdiction to revise the assessment with power to enhance the assessment. So much, of course, follows from the language of the section itself. The only question is whether in enhancing the assessment for any year he can travel outside the record, that is to say, the return made by the assessee and the assessment order passed by the Income-tax Officer with a view to finding out new sources of income, not disclosed in either. It is contended by the Commissioner of Income-tax that the word "'assessment" here means the ultimate amount which an assessee must pay, regard being had to the charging section and his total income. In this view, it is said that the words "enhance the assessments are not confined to the assessment reached through a particular process but the amount which ought to have been computed if the true total income had been found. There is no doubt that this view is also possible. On the other hand, it must not be overlooked that there are other provisions like s. 34 and 33B which enable escaped income from new sources to be brought to tax after following a special procedure. The assessee contends that the powers of the Appellate 179 Assistant Commissioner extend to matters considered by the Income-tax Officer, and if a new source is to be considered, then the power of remand should be exercised. By the exercise of the power to assess fresh sources of income, the assessee is deprived of a finding by two tribunals and one right of appeal.

The question is whether we should accept the interpretation suggested by the Commissioner. in preference to the one, which has held the field for nearly 37 years. In view of the provisions of ss. 34 and 33B by which escaped income can be brought to tax, there is reason to think that the view expressed uniformly about the limits of the powers of the Appellate Assistant Commissioner to enhance the assessment has been accepted by the legislature as the true exposition of the words of the section. If it were not, one would expect that the legislature would have amended s. 31 and specified the other intention in express words. The Income- tax Act was amended several times in the last 37 years, but no amendment of s. 31(3) was undertaken to nullify the rulings, to which we have referred. In view of this, we do not think that we should interpret, s. 31 differently from what has been accepted in India as its true import, particularly as that view is also reasonably possible. The appeal is, therefore, dismissed; but in the circumstances of the case, we make no order about costs. Appeal dismissed.

180