Income Tax Appellate Tribunal - Delhi
Ace Mega Structure Pvt. Ltd., Ghaziabad ... vs Jcit(Osd) Central Circle-1, Noida on 10 March, 2023
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'A', NEW DELHI
Before Dr. B. R. R. Kumar, Accountant Member
Sh. Yogesh Kumar US, Judicial Member
ITA No. 4515/Del/2019 : Asstt. Year : 2015-16
JCIT(OSD), Vs ACE Mega Structure Pvt. Ltd.,
Central Circle-1, B-47, Surya Nagar, Sahibabad,
Noida, U.P.-201301 Ghaziabad, U.P.-201005
(APPELLANT) (RESPONDENT)
PAN No. AAKCA8694D
CO No. 63/Del/2022 : Asstt. Year : 2015-16
ACE Mega Structure Pvt. Ltd., Vs JCIT(OSD),
B-47, Surya Nagar, Sahibabad, Central Circle-1,
Ghaziabad, U.P.-201005 Noida, U.P.-201301
(APPELLANT) (RESPONDENT)
PAN No. AAKCA8694D
Assessee by : Sh. V. K. Agarwal, AR &
Ms. Shweta Bansal, CA
Revenue by : Sh. P. Praveen Sidharth, CIT DR
Date of Hearing: 02.03.2023 Date of Pronouncement: 10.03.2023
ORDER
Per Dr. B. R. R. Kumar, Accountant Member:
The present appeal and Cross Objection have been filed by the Revenue and the assessee against the order of the ld. CIT(A)-IV, Kanpur dated 07.02.2019.
2. Following grounds have been raised by the Revenue:
"1. Whether on facts and circumstances of the case and law, the Ld. CIT (A) erred in law while holding that there the notice u/s 143(2) of the Act was not issued within 6 months from the end of financial year 2 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
in which return is furnished ignoring the fact that in the search cases, notice u/s 143(2) is issued only after filing of return in response to notice u/s 153 A/153C/142(1) of the Act.
2. Whether on facts and circumstances of the case and in law, the Ld. CIT (A) erred in law while holding that issue of notice u/s 143(2) within time limit was mandatory in case of return filed u/s 153A in pursuance to initiation of search u/s 132(1) without appreciating that there was no such requirement of law u/s 153A.
3. That CIT (A) failed to follow the binding decision of Hon'ble Delhi High Court in case of Ashok Chaddha vs ITO 337 ITR 399 as well as decision of Hon'ble ITAT Delhi in case of Roshan Lai Verma vs DCIT in 1TA No. 1934/Del/2015 wherein it has been held that it is not mandatory to issue notice u/s 143(2) within 6 months, if return was filed u/s 153A.
4. That CIT (A) incorrectly relied upon the decision of courts which were distinguishable as they pertained to Return of Income filed u/s 139(1) or 148 or 158BC and not u/s 153A which is materially different.
5. On the facts and circumstances of the case and in law, the CIT (A) failed to allude to the relevant facts & circumstances and misread the provisions of 153 A to arrive at the conclusion. The order of the CIT (A) therefore suffers from perversity in view of the ratio of decision in case of Vijay Kumar Talwar 330 ITR 1 (SC), Sudarshan Silk Sarees 300 ITR 205 (SC)."
3. A search & seizure operation u/s 132 of the Income Tax Act, 1961 was conducted on 04.07.2014 on the premises of the assessee comprising ACE Group of cases. The group popularly known as 'ACE Group of Companies' is presently engaged in various businesses of real estate & development in Noida and Greater Noida. M/s ACE Mega Structure Pvt. Ltd. is one of the group companies. During the course of search at Plot No. 1, 3 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
Sector No. 1, Greater Noida, in the case of M/s Crest Promoters Pvt. Ltd., various incriminating documents were found and seized. Consequently, survey u/s 133A of the Act was conducted at the business premises of the assessee company at B-47, Surya Nagar, Ghaziabad.
4. In view of search operation, the group cases were centralized to Central Circle, Noida. The jurisdiction order u/s 127 of the Income Tax Act, 1961 in this, was passed by the ld. PCIT, Ghaziabad communicated vide F.No. Pr. CIT- GZB/ITO(T)/Transfer/2015-16/3543 dated 22.02.2016.
5. E-return in this case has been filed by the assessee on 25.09.2015 declaring total income of Rs.38,96,010/-. Subsequently, notice u/s 143(2) of the Act was issued on 07.10.2016.
6. Thus, the two pertinent facts emerge, • The assessee was not covered u/s 132 and u/s 153A. • The return has been filed on 25.09.2015 while notice u/s 143(2) was issued on 07.10.2016 which is after the due date for issue of notice by 30.09.2016.
7. Hence, the ld. CIT(A) annulled the assessment.
8. On this issue, we are guided by the decision of the Hon'ble Supreme Court in the case of Commissioner of Income Tax vs. Laxman Das Khandelwal vide order dated 13 August, 2019 CIVIL APPEAL Nos.6261-6262 OF 2019. The entire judgment of the Hon'ble Apex Court is as under:
4 ITA No. 4515/Del/2019 CO No. 63/Del/2022ACE Mega Structure Pvt. Ltd.
COMMISSIONER OF INCOME TAX VERSUS LAXMAN DAS KHANDELWAL ...Res JUDGMENT Uday Umesh Lalit, J.
1. Delay condoned. Leave granted.
2. These Appeals are directed against the judgment and final order dated 27.04.2018 passed by the High Court in Income Tax Appeal No.97 of 2018 and against the order dated 14.09.2018 in Review Petition No.1289 of 2018 arising from said Income Tax Appeal No.97 of 2018. Signature Not Verified Digitally signed by VISHAL ANAND Date: 2019.08.13 17:03:44 1ST Reason:
1 High Court of Madhya Pradesh at Gwalior Civil Appeal Nos..... of 2019 @ SLP (Civil) Nos.......of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal
3. The relevant facts leading to the filing of aforementioned Income Tax Appeal No.97 of 2018 before the High Court, as culled out from the judgment and order dated 27.04.2018 presently under appeal are as under:-
"The assessee is an individual carrying a business of brokerage. Search and seizure operation was conducted under Section 132 of the Act of 1961 on 11.03.2010 at his residential premises. The assessee submitted return of 5 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
income on 24.08.2011, declaring total income of Rs.9,35,130/-. The assessment was completed under Section 143(3) read with Section 153(D) of 1961 Act. Rs. 9,09,110/- was added on account of unexplained cash under Section 69 of 1901 Act. Rs.15,09,672/- was added on account of unexplained jewellery. Rupees 45,00,000/- was added on account of unexplained hundies and Rs.29,53,631/- was added on account of unexplained cash receipts. Aggrieved, the assessee filed an appeal before the Commissioner Income Tax (Appeal). The Commissioner of Income Tax (Appeal) deleted an amount of Rs.7,48,463/- holding that jewellery found in locker weighing 686.4 gms stood explained in view of circular No.1916 and further deleted the addition of Rs.29,23,98,117/- out of Rs.29,53,52,631/- holding that the correct approach would be to apply the peak formula to determine in such transaction which comes to Rs.29,54,514/- as on 05.03.2010.
Aggrieved, Revenue filed an appeal. The Assessee filed cross objection on the ground of jurisdiction of Assessment Officer regarding non issue of notice under Section 143(2) of the Act of 1961. The Tribunal vide impugned order upheld the cross objection and quashed the entire reassessment proceedings on the finding that the same stood vitiated as the assessment Officer lacked jurisdiction in absence of notice under Section 143(2) of the act of 1961. The Tribunal observed:
"17. In conclusion, we find that there was no notice issued u/s 143(2) prior to the completion of assessment under section Civil Appeal Nos...........of 2019 @ SLP (Civil) 6 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
Nos............of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal 143 (3) of the Act by the AO; that the year under consideration was beyond the scope of the provisions of Section 143A of the Act, it being the search year and not covered in the six year to the year of search as per the assessment scheme/procedure defined u/s 153A; that the AO has passed regular assessment u/s 143(3) of the Act; although the Id.
CIT has mentioned the section as 143 r.w.s. 153A and that the department had not controverted these facts at the stage of hearing. It is noted that issue of notice u/s 143(2) for completion of regular assessment in the case of the assessee was a statutory requirement as per the provisions of the Act and non issuance thereof is not a curable defect. Even in case of block assessment u/s 158BC, it has been so held by the apex Court in the case of 'ACIT v. Hotel Blue Moon' (2010) 321ITR 362 (Supra)."
4. In said appeal arising from the decision of the Income Tax Appellate Tribunal ('the Tribunal', for short), the issue that arose before the High Court was the effect of absence of notice under Section 143(2) of the Income Tax Act, 1961 ('the Act', for short). The Respondent-Assessee relied upon the decision of this Court in Assistant Commissioner of Income Tax and Another vs. Hotel Blue Moon2. On the other hand, reliance was placed by the Appellant on the provisions of Section 292BB of the Act to submit that the Respondent having participated in the proceedings, the defect, if any, 2 (2010) 3 SCC 259 Civil Appeal Nos...........of 2019 @ SLP 7 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
(Civil) Nos.........of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal
5. At the outset, it must be stated that out of two questions of law that arose for consideration in Hotel Blue Moon's case2 the first question was whether notice under Section 143(2) would be mandatory for the purpose of making the assessment under Section 143(3) of the Act. It was observed:-
"3. The Appellate Tribunal held, while affirming the decision of CIT (A) that non-issue of notice under Section 143(2) is only a procedural irregularity and the same is curable. In the appeal filed by the assessee before the Gauhati High Court, the following two questions of law were raised for consideration and decision of the High Court, they were:
"(1) Whether on the facts and in circumstances of the case the issuance of notice under Section 143(3) of the Income Tax Act, 1961 within the prescribed time- limit for the purpose of making the assessment under Section 143(3) of the Income Tax Act, 1961 is mandatory? And (2) Whether, on the facts and in the circumstances of the case and in view of the undisputed findings arrived at by the Commissioner of Income Tax (Appeals), the additions made under Section 68 of the Income Tax Act, 1961 should be deleted or set aside?"
4. The High Court, disagreeing with the Tribunal, held, that the provisions of Section 142 and sub-sections (2) and (3) of Section 143 will have mandatory application in a case where the assessing officer in repudiation of return filed in 8 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
response to a notice issued under Section i58-BC(a) proceeds to make an inquiry. Accordingly, the High Court Civil Appeal Nos ....of 2019 @ SLP (Civil) Nos........of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal answered the question of law framed in affirmative and in favour of the appellant and against the Revenue. The Revenue thereafter applied to this Court for special leave under Article 136, and the same was granted, and hence this appeal.
...................
13. The only question that arises for our consideration in this batch of appeals is: whether service of notice on the assessee under Section 143(2) within the prescribed period of time is a prerequisite for framing the block assessment under Chapter XIV-B of the Income Tax Act, 1961? .......................
27. The case of the Revenue is that the expression "so far as may be, apply" indicates that it is not expected to follow the provisions of Section 142, sub-sections (2) and (3) of Section 143 strictly for the purpose of block assessments. We do not agree with the submissions of the learned counsel for the Revenue, since we do not see any reason to restrict the scope and meaning of the expression "so far as may be, apply". In our view, where the assessing officer in repudiation of the return filed under Section 158- BC(a) proceeds to make an enquiry, he has necessarily to follow the provisions of Section 142, sub-sections (2) and (3) of Section 143."
9 ITA No. 4515/Del/2019 CO No. 63/Del/2022ACE Mega Structure Pvt. Ltd.
6. The question, however, remains whether Section 292BB which came into effect on and from 01.04.2008 has effected any change. Said Section 292BB is to the following effect:-
"292BB. Notice deemed to be valid in certain circumstances.
- Where an assessee has appeared in any proceeding or cooperated in any inquiry relating to an assessment or reassessment, it shall be deemed that any notice under any provision of this Act, which is required to be served upon him, has been duly served upon him in time in accordance with the Civil Appeal Nos.............of 2019 @ SLP (Civil) Nos............of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal provisions of this Act and such assessee shall be precluded from taking any objection in any proceeding or inquiry under this Act that the notice was-
(a) Not served upon him; or (b) Not served upon him in time; or (c) Served upon him in an improper manner:
Provided that nothing contained in this section shall apply where the assessee has raised such objection before the completion of such assessment or reassessment."
7. A closer look at Section 292BB shows that if the assessee has participated in the proceedings it shall be deemed that any notice which is required to be served upon was duly served and the assessee would be precluded from taking any objections that the notice was (a) not served upon him; or
(b) not served upon him in time; or (c) served upon him in 10 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
an improper manner. According to Mr. Mahabir Singh, learned Senior Advocate, since the Respondent had participated in the proceedings, the provisions of Section 292BB would be a complete answer.
On the other hand, Mr. Ankit Vijaywargia, learned Advocate, appearing for the Respondent submitted that the notice under Section 143(2) of the Act was never issued which was evident from the orders passed on record as well as the stand taken by the Appellant in the memo of appeal. It was further submitted that issuance of notice under Section Civil Appeal Nos.........of 2019 @ SLP (Civil) Nos..........of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal 143(2) of the Act being prerequisite, in the absence of such notice, the entire proceedings would be invalid.
8. The law on the point as regards applicability of the requirement of notice under Section 143(2) of the Act is quite clear from the decision in Blue Moon's case2. The issue that however needs to be considered is the impact of Section 292BB of the Act.
9. According to Section 292BB of the Act, if the assessee had participated in the proceedings, by way of legal fiction, notice would be deemed to be valid even if there be infractions as detailed in said Section. The scope of the provision is to make service of notice having certain infirmities to be proper and valid if there was requisite participation on part of the assessee. It is, however, to be 11 ITA No. 4515/Del/2019 CO No. 63/Del/2022 ACE Mega Structure Pvt. Ltd.
noted that the Section does not save complete absence of notice. For Section 292BB to apply, the notice must have emanated from the department. It is only the infirmities in the manner of service of notice that the Section seeks to cure. The Section is not intended to cure complete absence of notice itself.
10. Since the facts on record are clear that no notice under Section 143(2) of the Act was ever issued by the Department, the findings rendered Civil Appeal Nos......of 2019 @ SLP (Civil) Nos.............of 2019 @ SLP(C)No. Diary No. 7708 of 2019 Commissioner of Income Tax vs. Laxman Das Khandelwal by the High Court and the Tribunal and the conclusion arrived at were correct. We, therefore, see no reason to take a different view in the matter.
11. These Appeals are, therefore, dismissed. No costs. .................................J. [Uday Umesh Lalit]...............J. [Vineet Saran] New Delhi;
August 13, 2019.
9. Since, it is an undisputed fact that the notice has been issued after the due date, respectfully following the judgment of Hon'ble Apex Court, we decline to interfere with the order of the ld. CIT(A).
12 ITA No. 4515/Del/2019 CO No. 63/Del/2022ACE Mega Structure Pvt. Ltd.
10. In the result, the appeal of the Revenue is dismissed and the CO of the assessee is dismissed as infructuous. Order Pronounced in the Open Court on 10/03/2023.
Sd/- Sd/-
(Yogesh Kumar US) (Dr. B. R. R. Kumar)
Judicial Member Accountant Member
Dated: 10/03/2023
*Subodh Kumar, Sr. PS*
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
ASSISTANT REGISTRAR