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 5, Cited by 6]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Simco Auto India on 27 February, 1989

Equivalent citations: [1989]179ITR265(P&H)

JUDGMENT
 

 S.S. Sodhi, J. 
 

1. The matter here concerns the burden of proof under Section 271(1)(c) of the Income-tax Act, 1961, in the context of the amendment made therein by the Finance Act, 1964.

2. The assessee, Simco Auto India, declared an income of Rs. 6,197. After the examination of the accounts of the assessee, the Income-tax Officer added a further sum of Rs. 14,600 thereto and penalty proceedings were thereafter initiated against the assessee. A sum of Rs. 14,600 was then imposed as penalty. This penalty was, however, deleted on appeal by the Tribunal. This is what led to the following question of law being referred for the opinion of this court :

"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in deleting the penalty ignoring the amendment made by the Finance Act. 1964, to Section 271(1)(c) of the Income-tax Act, 1961, with effect from April 1, 1964 ?"

3. It will be seen that the returned income was less than 80 per cent, of the assessed income. It now stands settled by the judgment of our Pull Bench in Vishwakarma Industries v. CIT [1982] 135 ITR 652, that in such a situation, the provisions of the Explanation under Section 271(1)(c) of the Act become applicable and when this is so, three legal presumptions arise, namely :

(i) that the amount of the assessed income is the correct income and it is in fact the income of the assessee himself,
(ii) that the failure of the assessee to return the correct assessed income was due to fraud, or
(iii) that the failure of the assessee to return the correct assessed income was due to gross or wilful neglect on his part.

4. The judgment in Vishwakarma Industries' case [1982] 135 ITR 652 (P & H) [FB], was later approved by the Supreme Court in Chuharmal v. CIT [1988] 172 ITR 250.

5. Such thus being the settled position in law, the reference has clearly to be answered in the negative, in favour of the Revenue and against the assessee with a direction to the Tribunal to redecide the appeal in the light of the two judgments noticed herein. There will, however, be no order as to costs.