Bombay High Court
Indian Rayon And Industries Ltd. And ... vs J.R. Kanekar, Assistant Commissioner ... on 24 August, 1992
Equivalent citations: [1993]200ITR747(BOM)
Author: B.N. Srikrishna
Bench: B.N. Srikrishna, Sujata V. Manohar
JUDGMENT B.N. Srikrishna, J.
1. This writ petition impugns an intimation under section 143(1)(a) of the Income-tax Act, 1961, which was issued on July 22, 1991.
2. In respect of the assessment year 1990-91, the petitioners returned a total income of Rs. 1,27,61,550. Purportedly, in exercise of jurisdiction under section 143(1)(a) of the Income-tax Act, 1961, the Assessing Officer issued an intimation informing the petitioners that the total income after adjustment under the said section would be Rs. 4,95,84,870 and claimed a total tax of Rs. 88,52,902 inclusive of additional tax under section 143(1A) amounting to Rs. 39,76,918. The adjustment memo attached to the intimation served on the petitioners shows that the Assessing Officer has disallowed the deduction under section 115J claimed by the petitioners and has added a sum of Rs. 10,86,08,000, transferred from the revaluation reserve and an amount of Rs. 1,07,41,000 towards "fall in profit due to change in the method of valuation of closing stock as per audit note".
3. Reading the statement contained in the adjustment memo, in the light of the provisions of section 143(1)(a), particularly clauses (i), (ii) and (iii) appended to the first proviso thereof, we are of the view that the exercise carried out by the Assessing Officer, in the grab of adjustment under section 143(1)(a), was wholly beyond his jurisdiction and impermissible under the first proviso to section 143(1)(a).
4. We have also noticed that the Assessing Officer has totally disallowed the claim under section 115J on the ground that the petitioners had not filed the prescribed report from an accountant as provided under section 80HHC(4) certifying the export turnover on which basis the deductible profits under section 80HHC(3) were computed. Prima facie, we see no warrant for this finding, since section 115J does not require an assessee to produce any such certificate in order to claim the deduction prescribed therein. While it is true that section 80HHC(4) requires a certificate to be produced, this was a case where the petitioners had made no claim under section 80HHC at all.
5. In any event, the adjustment of the three items made by the Assessing Officer, in our view, was wholly impermissible under section 143(1)(a) as interpreted by a Division Bench of this court to which one of us (Mrs. Sujata Manohar J.) was a party in the case of Khatau Junkar Ltd. v. K. S. Pathania [1992] 196 ITR 55. We are, therefore, of the view that the intimation dated July 22, 1991, under section 143(1)(a) is erroneous and without jurisdiction and is, therefore, required to be quashed and set aside.
6. In the result, the impugned intimation dated July 22, 1991, exhibit 'F' to the petition, is hereby quashed and set aside. Consequently, the claim made for additional tax under section 143 (1A) is also set aside. The respondents are directed to issue a fresh intimation order under section 143(1)(a) following the law laid down by the above judgment and to make consequential refund orders, if any, in the circumstances of the case.
7. Rule is made absolute accordingly.
8. No order as to costs.