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 15, Cited by 1]

Andhra HC (Pre-Telangana)

The Commissioner Of Income Tax, ... vs The Settlement Commissioner (It & Wt), ... on 10 April, 2014

Bench: G. Chandraiah, Challa Kodanda Ram

       

  

  

 
 
 HONBLE SRI JUSTICE G. CHANDRAIAH AND HONBLE SRI JUSTICE CHALLA KODANDA RAM                   

WRIT PETITION No.25229 OF 2000    

10-04-2014 

The Commissioner of Income Tax, Vijayawada and another.....Petitioners

The Settlement Commissioner (IT & WT), Additional Bench, Anna Salai, Chennai  
and another......Respondents

Counsel for the Petitioners:    Sri J.V.Prasad

Counsel for respondent No.1:     Smt Kiranmayai.
 Counsel for the respondent No.2 Sri A.V.Krishna Kaundinya

<Gist:

>Head Note: 
?Cases referred:
 (2000) 243 ITR 0689
2.ITR 1994 (206) 443


HONBLE SRI JUSTICE G. CHANDRAIAH        
AND  
HONBLE SRI JUSTICE CHALLA KODANDA RAM           
WRIT PETITION No.25229 OF 2000    

ORDER:

- (per Honble Sri Justice Challa Kodanda Ram) Writ Petition is filed by the petitioners questioning the order dated 25.02.2000 passed by the Settlement Commission (IT & WT), Additional Bench, Chennai/1st respondent in S.A.No.520/VIJ/40/99/IT, whereby the 1st respondent admitted the application filed by the 2nd respondent for the purpose of considering the same under the Chapter XIX-A of the Income Tax Act (for short, the Act).

2. The affidavit sworn by Suprakash Lahiri, S/o. S.S.Lahiri, Commissioner of Income Tax, Vijayawada, filed into the Court on 18.12.2000 and the same came to be admitted on 19.12.2000. While admitting the writ petition, this Court granted interim suspension as prayed for in W.P.M.P.No.32185 of 2000 on the same day. The order impugned was challenged on the following grounds:

a)      The report of the 1st petitioner and the written
submissions filed on behalf of the Revenue were
not adverted to.
b)      The statements given by the assessee/2nd 
respondent during the search was voluntary.
c)      The concealment has already been detected by  
the Department and to determine the
undisclosed income, no complex investigation is
required.
d)      The assessee/2nd respondent can raise all his
objections at the time of assessments before the
Assessing Officer, when a notice under Section
143(2) of the Act is issued.
e)      The assessee/2nd respondent did not discharge 
the statutory liability of disclosing the income

fully and truly. The entertainment of application would jeopardise the interest of the revenue as there is a possibility of the assessment yielding huge undisclosed income.

3. A counter-affidavit has been filed by the 2nd respondent denying the allegations made in the affidavit filed in support of writ petition and stated that on 19.12.2000 by the time, the writ petition came to be admitted and interim order came to be passed, final orders were passed by the Settlement Commission on 20.11.2000 under Section 245D(4) of the Act and in that view of the matter, the very writ petition itself had become infructuous. It was further averred that after considering the report filed by the 1st petitioner and considering the prima facie case of the 2nd respondent, the 1st respondent admitted the case for consideration and issued notice. Thereafter, the first petitioner filed a detailed report raising various objections opposing the 2nd respondents application under Section 245 C(1) of the Act and the 2nd petitioner had appeared before the Settlement Commission all through and was aware of passing of the final orders. Inasmuch as the 2nd respondent never chose to question the final orders passed by the Settlement Commission/1st respondent, the 2nd respondent prayed for dismissal of the writ petition. This counter-affidavit was filed by the 2nd respondent on 17.08.2001. Thereafter, W.P.M.P.No.28188 of 2002 came to be filed before this Court on 01.11.2002 praying the court to amend the prayer in the main writ petition by inserting after the words violative of the principles of natural justice and to set-aside the same add before the words and to pass such order or orders the following words and consequently set aside the order dated 20.11.2000 passed U/s.245(D)(4) of the Income Tax Act.

4. In the affidavit sworn by one A.R.Reddy, S/o. A.Venkata Rami Reddy, Commissioner of Income Tax, Guntur, it is stated that we understand that the 1st respondent passed final orders U/s.245D (4) of the Act on the 2nd respondents application on 20.11.2000 even before filing of the Writ Petition on 18.12.2000. It is further stated that the copy of the said order was received in the office on 21.12.2000 i.e., after filing of the writ petition and passing of the interim orders in W.P.M.P.No.32185 of 2000. Therefore, we did not have an occasion to challenge the order passed by the first respondent under Section 245D(4) of the Act.

5. Another counter-affidavit was filed by the 2nd respondent opposing the prayer of amendment in the main writ petition and the W.P.M.P.No.28188 of 2002 was not ordered by the Court. However, the Court ordered to post the connected W.P.M.Ps along with the writ petition. In the additional counter-affidavit filed by the 2nd respondent, it has been stated that after receipt of the orders of the Settlement Commission, 2nd petitioner passed the consequential orders on 29.12.2000 giving effect to the final orders of the 1st respondent dated 20.12.2000 and infact a demand for additional tax was raised and the same has been paid. In that view of the matter, the challenge to the order of the Settlement Commission is unmeaning. The delay in seeking amendment of the prayer in the writ petition to include the questioning of final orders of the Settlement Commission, at this point of time, should not be allowed as the same would be putting the clock back and would cause great prejudice to the 2nd respondent.

6. The learned counsel for the Revenue would submit that the order of the Settlement Commission passed under Section 245D(1) of the Act suffers from grave irregularities of not adverting to the objections raised by the Commissioner of Income Tax vide his report dated 16.12.1999 and also in not considering the written submissions of the Revenue filed through the Departmental Representative (DR) at the time of raising preliminary objections at the stage of Section 245D(1) of the Act for consideration. The learned counsel for the Revenue would draw the attention of the Court to the application of 2nd respondent and would submit that there was no full and true disclosure of income which has not been disclosed before the Assessing Officer; that the Settlement Commission ignoring the facts that a voluntary statement was given by the 2nd respondent before the Assessing Officer admitting an undisclosed income of Rs.1.2 crores for the block period; the Settlement Commission erred in placing undue reliance on the 2nd respondent attracting the statement given under Section 132 of the Act and failed to appreciate the said attraction was a belated attraction after 11 months and as such the same ought to have been ignored by the Settlement Commission; the contention of the 2nd respondent that the writ petition has become infructuous is liable to be rejected as the challenge in the writ petition is to the case being admitted for consideration under Section 245D(1) of the Act which itself is irregular ignoring the specific objections raised by the Department, the mere passing of the final order under Section 245D(4) of the Act is of no consequence; and as a matter of fact, an amendment petition vide W.P.M.P.No.28188 of 2002 challenging the final order dated 25.02.2000 and the same is listed along with the main writ petition and the learned counsel for the Revenue would finally pray for the Court to allow both the W.P.M.P.No.28188 of 2002 as well as the main writ petition.

7. The learned counsel appearing for the 2nd respondent opposed for ordering of the W.P.M.P.No.28188 of 2002 and would submit that one of the ground on which the amendment has been sought is violation of principles of natural justice.

8. He would point out the orders passed by the Settlement Commission both at the stage of Section 245D(1) and Section 245D(4) of the Act and would point out that at every stage, the petitioners had participated in the proceedings and ample opportunity was given and it is not their case in the main writ petition or in the supplementary application that they did not have adequate opportunity to present their case before the Settlement Commission. It is only in the prayer portion they had brought the aspect of violation of principles of natural justice without there being any factual foundation in the main affidavit. In that view of the matter, the learned counsel would oppose ordering of the amendment prayer and would submit that the petitioners were not diligent in prosecuting the case and they were really not aggrieved and no prejudice whatsoever is caused to the department. He would further point out that the 2nd petitioner all through was in fact participated in the proceedings before the 1st respondent and in fact he was the officer who passed the consequential order dated 29.12.2000 after the receipt of the final orders passed by the 1st respondent/Settlement Commission. He would further contend that the averments made in the counter affidavit were not denied by the petitioners by filing reply. In that view of the matter, he prays for dismissal of the writ petition.

9. We have considered the rival submissions at length. While we appreciate the strenuous efforts made by the learned counsel for the petitioners for taking us through both the preliminary and final reports of the Commissioner of Income Tax filed before the Settlement Commission, we are unable to comment anything on the same as the same would be encroaching into the issue which has been settled by the 1st respondent in its final orders. It is well settled by the catena of judgments of various High Courts that the scope of interference of this Court with the orders of the Settlement Commission are highly restricted and limited. A reference may be made to the judgments of this Court reported in Patel Desai and Co. v. Assistant Commissioner of Income-tax and Meera Industries v. Assistant Commissioner of Income-tax . Reliance placed by the learned counsel for the Revenue on a judgment of the Supreme Court reported in Commissioner of Income-Tax v. Express Newspapers Ltd., . We are afraid, would not advance their case in any manner. On a close scrutiny of the said judgment, the same would reveal that in the peculiar facts of that case while analysing the provisions of Sections 245C and 245D of the Act as then existing the Court came to interfere with the orders of the Settlement Commission. Further, one noticeable thing which requires specific mention is about omission of Sub Section 1A in Section 245D of the Act with effect from 27.09.1991. The Sub Section 1A of Section 245D of the Act which has been omitted may be noticed as under:-

(1A) Notwithstanding anything contained in sub-section (10, an application shall not be proceeded with under that sub-

section, if the Commissioner objects to the application being proceeded with on the ground that concealment of particulars of income on the part of the applicant or perpetration of fraud by him for evading any tax or other sum chargeable or imposable under the Indian Income Tax Act, 1922 (11 of 1922), or under this Act, has been established or is likely to be established by any income-tax authority, in relation to the case:

Provided that where the Settlement Commission is not satisfied with the correctness of the objection raised by the Commissioner, the Settlement Commission may, after giving the Commissioner an opportunity of being heard, by order, allow the application to be proceeded with under sub-section (1) and send a copy of its order to the Commissioner.

10. The significance of omission is to the effect that prior to its omission, it was obligatory on the part of the Settlement Commission to keep its hands off the case when an objection is raised by the Commissioner for consideration of case under Section 245C(1) of the Act. Whereas now it is within the discretion of the Settlement Commission to admit a case for consideration or not. This aspect of the matter which is noticed by the Supreme Court at page 453 of the very same judgment reported in Commissioner of Income-Tax (2 supra) referred to by the learned counsel for the Revenue. A reference may be made to As originally enacted the main limb of sub-section (1) provided that on receipt of an application under section 245C, the Commission shall call for a report from the Commissioner with respect to the application. The decision whether to allow the application to be proceeded with or reject the application had to be taken (a) on the basis of the material contained in the Commissioners report, and (b) having regard to the nature and circumstances of the case or the complexity of the investigation involved therein. The first proviso said that no such application shall be rejected unless an opportunity of hearing is afforded to the applicant. The second proviso to sub-section (1), however, provided that the Commission shall not proceed with the application filed under section 245C, if the Commissioner objected to the application being proceeded with on the ground that concealment of particulars of income on the part of the applicant or perpetration of fraud by him for evading any tax or other sum chargeable or imposable under the Indian Income-tax Act, 1922 (11 of 1922), or under this Act, has been established or is likely to be established by any income-tax authority, in relation to the case. If the Commissioner objected on the ground aforesaid, the Commission could not proceed with the application under Section 245C. (It is not necessary to decide, for the purpose of this case, whether the mere objection of the Commissioner sufficed and whether the Commission had no power to examine the correctness of the said objection). By the Finance Act, 1979, the second proviso was deleted. The main limb of sub-section 91) and the first proviso, however, remained untouched. In place of the second proviso, sub-section (1A) was introduced. The effect of this amendment was that the commissioners objection ceased to be final and conclusive. The proviso to sub-section (1A) empowered the Commission to examine whether the objection of the Commissioner was correct or not. After hearing the Commissioner, if the Commission was satisfied that the objection of the Commissioner was not correct, it could proceed with the application.

11. As a matter of fact, what all is required by the Settlement Commission at the stage of entertaining the application is whether a prima facie case is made out or not and in that context only subsequent amendments which have been brought in Sections 245C and 245D of the Act had dispensed with even issuing a preliminary notice to the Commissioner of Income Tax leaving it to the absolute discretion of the Settlement Commission to entertain a case or not for its consideration. The reasons for giving such discretion to the Commission cannot be lost sight particularly keeping in view of the objects of establishment of Settlement Commission and to settle the disputes between the taxpayer and the department in an amicable manner. As a matter of fact, the recent legislative efforts in bringing Section 268A of the Act and in issuing various circulars whereby restraining the department officials to file appeals and further appeals in all and sundry cases recognising futility of such exercise may be noticed. A close perusal of the order passed by the Settlement Commission, both at the stage of admission and also at the stage of passing of the final order, we find, as a matter of fact, ample opportunity was given to the Department to file their objections and also the representatives of the department were heard before passing the orders and in that view of the matter, we are unable to concur with the contention of the learned counsel for the petitioner that the order is vitiated on account of violation of principles of natural justice. Inasmuch as we are satisfied that it was within the discretion of the Settlement Commission at the stage of Section 245D(1) of the Act to admit a case for consideration based on the prima facie view, the aspect of admission of a case by the Settlement Commission except in exceptional circumstances cannot be the subject matter of a judicial review. This becomes clear from the law laid down in catena of judgments with reference to the restricted scope of interference by the Courts even with the final orders of the Settlement Commission. In that view of the matter, we do not see any reasons to order the amendment petition. Accordingly, the W.P.M.P.No.28188 of 2002 is dismissed.

12. Further, for the reasons stated above, we also do not find any reasons to interfere with the discretionary orders passed by the 1st respondent/Settlement Commission under Section 245D(1) of the Act admitting the case which in fact fructified into a final order, given effect to and implemented as long as on 29.12.2000.

13. Accordingly, the writ petition is dismissed. No order as to costs. Miscellaneous Petitions, if any, pending in this Writ petition, shall stand closed.

_____________________ G. CHANDRAIAH,J ___________________________ CHALLA KODANDA RAM, J Date:10.04.2014.