Madras High Court
Commissioner Of Income-Tax vs M.P. Narayanan on 8 June, 1998
Equivalent citations: [2000]244ITR528(MAD)
JUDGMENT
1. All the tax cases under reference relate to the challenge to the levy of penalties on three assessees who are respondents herein. Tax Cases Nos. 913 and 914 of 1986 and Tax Cases Nos. 1458 and 1459 of 1986 arise under the Income-tax Act, 1961 (hereinafter to be referred to as "the Act"). Tax Case No. 921 of 1986 arises under the Wealth-tax Act, 1957 (hereinafter to be referred to as "the Wealth-tax Act"). In so far as Tax Cases Nos. 913 and 914 of 1986 are concerned, the assessee, one M. P. Narayanan, is an individual and the assessment years involved are 1965-66 and 1966-67. In so far as Tax Cases Nos. 1458 and 1459 of 1986 are concerned, the assessee, M. P. Narayanan, is a registered firm and the assessment years involved are 1970-71 and 1971-72. In Tax Case, No. 921 of 1986, the assessee is one Sethukumari and the assessment year involved is 1974-75.
2. In Tax Cases Nos. 913 and 914 of 1986, the following" three questions of law have been referred at the instance of the Revenue by the Appellate Tribunal for our consideration : , "1. Whether, on the facts and in the circumstances of the case, the Tribunal was justified and had valid materials to hold that on merits there is no case for levy of penalty under Section 271(1)(c) ?
2. Whether the Tribunal was justified on the material on record and in law to hold that no penalty could be validly levied under Section 271(1)(c) in respect of addition made invoking Section 68 of the Income-tax Act ?
3. Whether, on the facts and in the circumstances of the case, the Tribunal is justified in cancelling the penalties imposed without considering the applicability of Explanation to Section 271(1)(c) of the Income-tax Act, 1961 ?"
3. The questions of law referred to us in Tax Cases Nos. 1458 and 1459 of 1986 are almost similar to the questions of law referred in Tax Cases Nos. 913 and 914 of 1986 and the questions read as under :
"1. Whether, on the facts and in the circumstances of the case, the Tribunal was justified and had valid materials to hold that on merits there is no case for levy of penalty under Section 271(1)(c) ?
2. Whether the Tribunal was justified on the materials on record and in law to hold that no penalty could be validly levied under Section 271(1)(c) in respect of additions made invoking Section 68 of the Income-tax Act ?
3. Whether, on the facts and in the circumstances of the case, the Tribunal is justified in cancelling the penalties, imposed without considering the applicability of Explanation to Section 271(1)(c) of the Income-tax Act, 1961 ?"
4. In the case of Sethukumari in Tax Case No. 921 of 1986, the following questions of law have been referred to us for our consideration :
"1. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was justified and had valid materials to hold that there is no case for levy of penalty under Section 18(1)(c) of the Wealth-tax Act, 1957 ?
2. Whether the Tribunal was justified on material on record and in law to hold that no-penalty under Section 18(1)(c) is exigible in respect of value of silver ware, omitted by the assessee to disclose in her original return of wealth ?"
5. The cases have been heard together as the common question of law involved is whether the penalty can be levied on account of certain cash credit additions made in the hands of the firm and, consequently, the partners in the firm can be subjected to levy of penalty with reference to the additions made in the firm's assessment. Hence, it is necessary to notice the facts in Tax Cases Nos. 1458 and 1459 of 1986, the case of the assessee-firm for a comprehensive view of the matter.
6. The assessee in Tax Cases Nos. 1458 and 1459 of 1986 is the firm, M. P. Narayanan, Madras, and it consists of four partners. It carried on the business of purchase and sale of scrap. The assessee-firm filed its return of income for the assessment year 1970-71 admitting an income of Rs. 1,58,581. The assessment was completed on April 25, 1970, determining the total income of Rs. 1,64,760. The assessee-firm filed its return of income for the assessment year 1971-72 disclosing an income of Rs. 1,56,242. The Income-tax Officer completed the assessment on May 13, 1971, determining the total income of Rs. 1,63,683. It seems that there was an investigation by the Income-tax Officer as regards the income earned by the assessee-firm and the assessee-firm filed its revised return for the assessment year 1970-71 on April 9, 1973, admitting a further income of Rs. 75,000 being the cash credits appearing in the names of 12 parties and a sum of Rs. 9.664 being" the interest alleged to have been paid to the creditors. On the same day, the assessee-firm filed its revised return for the assessment year 1971-72 disclosing" a further income of Rs. 7,200 being the interest alleged to have been paid to various creditors. Since the assessments had been completed, the revised returns filed were regularised by issue of notice under section 148 of the Act and the assessments were completed determining the total income of Rs. 2,49,420 for the assessment year 1970-71 and Rs. 1.70,880 for the assessment year 1971-72. The Income-tax Officer on the basis that there was concealment of particulars of income in the original returns filed, initiated proceedings for penalty by issue of notice under Section 274 read with Section 271(1)(c) of the Act. After hearing' the assessee-firm, the Income-tax Officer levied a penalty of Rs. 84,664 for the assessment year 1970-71 and Rs. 7,200 for the assessment year 1971-72.
7. The assessee-firm filed appeals before the Commissioner of Income-tax (Appeals) challenging the orders levying penalty. The Commissioner of Income-tax (Appeals) cancelled the penalties on the question of jurisdiction and also on the merits of the case as well, The Tribunal, on further appeal by the Department, did not agree with the view of the Commissioner of Income-tax (Appeals) on the question of jurisdiction. However, on the question of merits, the Tribunal held that the assessee-firm had come forward with a settlement on the terms that penalty may not be imposed and there was no admission by the assessee-firm that there was concealment of income in the returns filed by the assessee-firm. The Tribunal held that there was no evidence that the income added to the asses-see-firm's income by rejecting the explanation of the assessee was really the income of the assessee and it could not be charged for the concealment of such income. The Tribunal upheld the order of the Commissioner of Income-tax (Appeals) holding that there was no justification for imposing penalty on the merits of the case, and, accordingly, the Tribunal dismissed the appeal preferred by the Revenue.
8. In the individual assessments of M. P. Narayanan, penalties were also levied for the same reasons stated for the levy of penalty on the firm. The Appellate Tribunal following" its order rendered in the assessee-firm's case, held that there was no case of levy of penalty.
9. In the other partner's case, viz., Sethukumari's case, additions were made on account of additions of the amounts appearing in the firm's account and penalties were levied for non-disclosure of the same in the original return filed by the individual assessee. The Appellate Tribunal following its order in the asscssee-firm's case, cancelled the penalty for nondisclosure of particulars in the original return. As regards the additions made towards silver ware, the Tribunal accepted the case of the assessee that in the original return, the assessee had not disclosed the value of the silver ware on the belief that the silver ware would come under the category of jewellery as the jewellery was not to be assessed to tax under the Wealth tax Act. The Tribunal held that there was only an omission to include the value of silver ware and, therefore, the penalty cannot be levied on both items in question. Against these orders of the Appellate Tribunal, at the instance of the Revenue, references have come before us.
10. In the order passed under Section 271(1)(c) of the Act in the case of the assessee-firm, the Income-tax Officer noticed that the income admitted in the revised return was Rs. 2,49,424 which included credits amounting to Rs. 75,000'with interest of Rs. 9,664. It is, no doubt, true that the assessee filed the revised return after the completion of the original assessment on April 25, 1970. The Income-tax Officer subsequently issued a notice of reassessment and the revised return filed was taken to have been filed in response to the notice under Section 148 of the Act. The reassessment was also completed on the basis of the revised return. The case of the assessee before the Income-tax Officer was that the assessee had filed the return voluntarily before the detection by the Department and there was no intentional concealment on the part of the assessee. The Income-tax Officer relied upon certain statements made in the petition filed before the Commissioner of Income-tax under Section 271(4A) (now 273A of the Act) and, according to him, the statement made in the petition would be sufficient to show that there was concealment of income in the original return. According to the officer, since there was no supporting document in favour of the creditors, the assessee-firm was making the disclosure. The Income-tax Officer arrived at the conclusion on the basis that the assessee was not willing to examine any one of the so-called creditors to show that they were the real and genuine creditors and the fact that the assessee came forward voluntarily was also not correct. The Income-tax Officer recorded a finding that only after some information obtained by the Department that there were bogus credits in the names of one Siva-raman and his family members, the assessee offered the credits as its income, and, therefore, there is no question of voluntary return of its income. The same reasoning given in the order passed in the case of the assessee-firm was turn into unless (sic) issued with the individual assessee, M.P. Narayanan, and another assessee, namely, Sethukumari.
11. The Commissioner of Income-tax (Appeals) found that the refusal of the Income-tax Officer to accept the plea of the assessee that the assessee voluntarily filed the revised return was not justified. The Commissioner (Appeals) noticed that the finding of the Income-tax Officer that there was information at the earliest in August, 1972 that there were bogus credits, was not correct, as he found that the records showed that no enquiry had been made to find out whether the credits belonged to the assessee or the said Sivaraman and the Income-tax Officer was wrong in concluding that there was some information in his possession even before the filing of the revised return. The finding of the Commissioner (Appeals) that the asses-see came forward voluntarily before any enquiry was made by the Income-tax Officer is a finding of fact and it is clear that no prior enquiry was made by the Income-tax Officer, before filing of the return by the assessee. After the filing of the return, there was a considerable suspicion as to whether the credits really belonged to the creditor, Sivaraman, and his family members or to the assessee, and the Commissioner found that the Income-tax Officer had not gathered any further information to support the case of the Department that the amounts credited and the interest really belonged to the assessee and the charge of concealment of income had not been established.
12. The Appellate Tribunal concurred with the Commissioner (Appeals). It referred to the letter dated April 6, 1973, filed along with the revised return and held that the assessee had come forward with the settlement on terms that the penalty may not be imposed and there was no confession of concealment of income either in the letter or in the revised return. The Tribunal also held that the Department has not established that the assessee had concealed income or there was an unequivocal admission of concealment of income and the imposition of penalty was not warranted on the facts of the case. The Tribunal also held that there is no evidence except the provisions of Section 68 of the Act to show that the credits added were the income of the assessee.
13. We are of the opinion that the finding of the Appellate Tribunal that there was no concealment of income is purely a finding of fact. The Income-tax Officer might have been justified in making the addition in the assessment of income on the basis of the revised return filed by the assessee. The assessee itself filed the revised return on the basis of settlement and the letter of the assessee dated April 6, 1973, shows that since the assessee was not able to prove conclusively that the credits were genuine, it came forward to offer credits as its income. The penalty proceeding, on the other hand, is an independent proceeding and the Department has not invoked the Explanation to Section 271(1)(c) of the Act. The Supreme Court in the case of Sir Shadilal Sugar and General Mills Ltd. v. CIT [1987] 168 ITR 705 held that there may be hundred and one reasons for the assessee to agree to the addition as income, but that does not absolve the Revenue from proving the mens rea of a quasi-criminal offence. This court in the case of CIT v. C.J. Rathnaswamy [1997] 223 ITR 5 has applied the principle and held that the mere fact that the assessee had admitted the income in the revised return is not conclusive of the factum of concealment of income by the assessee in the original return. The assessee in the instant case, in the reply to the show-cause notice to the penalty proceedings has clearly stated that there was no intentional concealment on the part of the assessee. The Income-tax Officer relied upon some statements in the petition filed by the assessee before the Commissioner of Income-tax for waiver of penalty under Section 271(4A) of the Act. The Officer, in our opinion, should have realised that the proceeding for waiver of penalty is entirely a different proceeding" and it is not open to the Income-tax Officer to rely upon the statement made by the assessee for the purpose of waiver of penalty to come to a conclusion that there was concealment of income. In the penalty proceedings, it is the duty of the Income-tax Officer to establish by evidence that there was concealment of income and the amount added represented the assessee's income. It is well-settled that the mere fact that the assessee agreed to the inclusion of cash credits and other amounts in the total income on account of the inability to prove the source or to avoid protracted litigation would not justify the Department in levying the penalty (vide Kanga and Palkhivala's Income-tax (eighth edition), volume I, page 1637). It is for the Department to prove that there was a conscious and deliberate concealment on the part of the assessee and the amount added represented the assessee's income. The above proposition is well-settled by the Supreme Court in CIT v. Anwar Ali [1970] 76 ITR 696. The Income-tax Officer after the receipt of reply from the assessee to his show-cause notice has not conducted any further enquiry. The assessee no doubt has stated that there were no supporting documents to prove the credits but that statement itself would not be sufficient to hold that the credits were not genuine or that the assessee had admitted that there was concealment of income. The statement of the assessee has to be read as a whole and the assessee had stated that there was no documentary evidence to prove the credits standing in the names of Sivaraman and his relatives. But, from the statement, it cannot be assumed that the assessee had admitted that it had concealed the particulars of income in the revised return. There was no acknowledgment of concealment. There is also no admission by the assessee, which can be used against it, that the credits represented its income and it had concealed the income in the original return. The burden is on the Department to prove that the assessee had concealed the particulars of income and that the amounts added represented the income of the assessee. The twin conditions must be satisfied before the levy of penalty. The Income-tax Officer has not done any further enquiry by issue of notice to the creditors or to the assessee nor has he obtained a statement from the assessee to establish that there was concealment of particulars of income by the assesses. The action of the Income-tax Officer in relying upon the statement made in a different proceeding to the levy of penalty cannot be justified and the penalty levied on the basis of the statement filed before the Commissioner for waiver of penalty cannot constitute a valid material to prove that there was concealment of income by the assessee and it is also not clear from the order of penalty that the Assessing Officer had informed the assessee about his intention to use the statement made by the assessee for waiver of penalty. The Commissioner (Appeals) has correctly come to the conclusion that there was a considerable suspicion as to whether the credit and interest really belonged to the creditor and his family members or to the assessee which was upheld by the Tribunal. We are of the opinion that both the authorities have come to the correct conclusion in holding that the penalty cannot be levied as there was no case for levy of penalty.
14. The decision of this court in CIT (Addl). v. T.K. Perumalswamy [1984] 150 ITR 600 on which heavy reliance was placed by learned counsel for the Revenue is distinguishable on the facts of the case. In Perumalswamy's case [1984] 150 ITR 600 (Mad), it was found that there was a suppression and concealment of income in the return filed at the time of original assessment proceedings and there was fabrication in returning the income derived from the sale of import licences and it was shown that the income was derived from the business of manufacture of textile goods. In that factual situation present in Perumalswamy's case [1984] 150 ITR 600, this court held that there was concealment in the original return and it was a deliberate concealment of income and, therefore, the revised return filed after the completion of original assessment admitting the income from the sale of import licences would not absolve the assessee from the penalty proceedings. On the other hand, the facts of the case show that the assessee had come forward voluntarily and returned the income. In the penalty proceeding's, the Department merely relied upon the revised return and the statement filed before the Commissioner to come to the conclusion that there was concealment of income. Therefore, the view of the Appellate Tribunal that there was no case for levy of penalty is justified and the Tribunal has come to the conclusion that there was no concealment of income, on the basis of the materials on record. Therefore, we answer the three questions of law referred to us in Tax Cases Nos. 1458 and 1459 of 1986, in the affirmative and against the Revenue.
15. In so far as Tax Cases Nos. 913 and 914 of 1986 are concerned, the assessee is a partner and the penalty was levied for non-disclosure of the share of the assessee in the amount representing the cash credits found in the books of the assessee-firm. Since we have held in the firm's case that there was no case for levy of penalty and the Appellate Tribunal has merely followed its order in the case of the firm, the cancellation of the penalty of the Appellate Assistant Commissioner as well as by the Appellate Tribunal in the assessee's case was justified and we find no error in the order of the Appellate Tribunal. Accordingly, we answer the three questions of law referred to us in Tax Cases Nos. 913 and 914 of 1986, in the affirmative and against the Revenue.
16. Tax Case No. 921 of 1986, we have already seen, is a case arising under the Wealth-tax Act. The first question relates to the levy of penalty for not disclosing" the share of the assessee in the cash credits found in the books of the assessee-firm. We have held in the firm's case that there is no case for levy of penalty and, therefore, the failure to disclose the share in the cash credit from the firm as a part of the wealth of the assessee cannot be regarded as a case of concealment of wealth in the hands of the assessee. Therefore, the first question of law referred to us is required to be and is answered in the affirmative and against the Revenue.
17. In so far as the second question is concerned, the assessee is a partner in the assessee-firm and in the original return filed, she has not disclosed the value of the silver ware. The Wealth-tax Officer has not taken into account the omission regarding' the value of silver ware to levy penalty under Section 18(1)(c) of the Wealth-tax Act. The penalty levied was only with reference to concealment in the return of her share of the cash credit added in the firm's assessment. The penalty was cancelled by the Appellate Assistant Commissioner. The Tribunal held that there was no omission, on the part of the assessee to disclose the value of the silver ware in the original return and such omission was only because of a wrong conception of provisions of the law and the penalty cannot be levied under the Wealth-tax Act. We have seen that the Wealth-tax Officer has not levied penalty for the concealment of particulars to return the value of silver ware in the order of penalty passed by him. The Appellate Assistant Commissioner in the appeal proceedings before him has also not levied penalty for such concealment. A contention was raised before the Tribunal that the Appellate Assistant Commissioner should have considered the issue and the penalty should be levied which was rejected by the Tribunal.
18. The Appellate Tribunal accepted the statement of the assessee that the assessee had omitted to show the value in the original return under an impression that the silver ware would come in the category of jewellery and the jewellery was not assessable for wealth-tax and as soon as she became aware that there was a mistake, she had chosen to file a return showing the value of the silverware. It is, no doubt, true that she filed the return including the value of some silver articles amounting to Rs. 17,660 after the completion of the original assessment under the Wealth-tax Act, but the Tribunal found that the explanation offered by the assessee was convincing and there was no intention on the part of the assessee to conceal the value of the silver ware in the original return. Though the Appellate Tribunal had not discussed the nature of the silver ware, a fair reading of the order of the Tribunal shows that it was convinced with the explanation offered by the assessee and it was found to be bona fide and there was no concealment by the assessee in not returning the value of the silver ware in the original return. Though the Wealth-tax Officer as well as the Appellate Assistant Commissioner had not initiated any proceeding and levied penalty on the failure on the part of the assessee to disclose the value of the silver ware in the order of penalty, the Tribunal has recorded a finding that there was no concealment in the original return. The question whether the Tribunal has jurisdiction to record such a finding when the matter was not considered by the Wealth-tax Officer or by the Appellate Assistant Commissioner or whether the Tribunal could have exercised the powers of enhancement in respect of the matters not considered by the Wealth-tax Officer or by the Appellate Assistant Commissioner is not a matter in issue. Since the Tribunal has accepted the explanation offered by the assessee that it was due to bona fide error on the part of the assessee that the value of the silver ware was not included in the original return which was made good in the revised return, we are of the opinion that the finding of the Appellate Tribunal on the question of concealment of the value of the silver ware is a finding" of fact and the Tribunal was justified in holding that the omission did not warrant levy of penalty. Accordingly, we answer the second question of law referred to us in the affirmative and against the Revenue.
19. In the result, the various questions of law referred in all tax cases are answered in the affirmative and against the Revenue. However, in the circumstances of the case, there will be no order as to costs.