Income Tax Appellate Tribunal - Agra
Subhash Chand Agarwal vs Ito on 21 August, 2001
Equivalent citations: (2002)75TTJ(AGRA)292
ORDER
Keshaw Prasad, A.M. The cross-appeals, four by the assessee and four by the revenue, have been directed against the combined order of the Commissioner (Appeals) dated 15-7-1992, pertaining to assessment years 1982-83 to 1985-86.
2. For the sake of convenience, we will first take up the appeal directed by the assessee. As the grounds of appeal are same in all the years, all the appeals are being disposed of by a consolidated order. In its grounds, the assessee has challenged the reopening of assessment under section 148 of the Act.
3. Briefly the facts of the case are that the assessee is running a brick-klin in the name and style of Raya Int Udyog of which he is the proprietor. The return of income for all the years was accepted by the assessing officer under section 143(1) of the Act However, subsequent to assessment order, information was received by the assessing officer to the effect that there was difference in the sales turnover declared before the sales-tax authorities as well as assessed by them vis-a-vis the sales turnover declared by the assessee before the assessing officer. The relevant figures for all the years are as under :
Asst. yr.
Sales disclosed to Income Tax Department Sales before Sales Tax Department Assessed by Sales Tax Department Period Amount Period Amount 1982-83 1-10-80 to 30-9-81 2,94,249 1-4-82 to 31-3-83 2,43,403 4,66,550 1983-84 1-10-81 to 30-9-82 2,37,470 1-4-83 to 31-3-84 3,09,697 4,95,000 1984-85 1-10-82 to 30-9-93 3,11,325 1-4-84 to 31-3-85 5,21,857 6,81,000 1985-86 1-10-83 to 30-9-94 4,78,357 1-4-85 to 31-3-86 4,75,074 7,25,651
4. As there was difference between the sales declared by the assessee both before the assessing officer as well as sales-tax authorities, the Sales Tax Department has assessed the sales at much higher figure, the assessing officer issued notice under section 148 of the, Act reopening the assessment made by the assessing officer earlier. While doing so, he has observed that he has reason to believe that the income of the assessee for all the four years has escaped assessment. In response to notice under section 148, the, assessee did not file any fresh return of income, but stated that the return originally filed by him, may be treated as return filed in response to notice under section 148 of the Act.
5. Thereafter, the assessing officer started the assessment proceedings. After considering the submissions of the assessee, the assessing officer brought to tax the following amounts under section 143(3)/148 of the Act in different years :
Assessment Year 1982-83 Rs.
Sales assessed by Sales Tax Assessing Officer 4,66,550 Less : Sales declared before Sales Tax Department
-2,43,403 Undisclosed income brought to tax 2,23,147 Assessment Year 1983-84 Sales assessed by Sales Tax Assessing Officer 4,95,000 Less : Sales declared to Sales Tax Department
-3,09,697 Escaped income brought to tax 1,85,303 Assessment Year 1984-85 Sales declared by Sales Tax Assessing Officer 6,81,000 Less : Sales declared before Sales Tax Department 5,21,857 Escaped Income brought to tax 1,59,143 Assessment Year 1985-86 Sales declared by Sales Tax Assessing Officer 7,25,651 Less : Sales declared to Sales Tax Department
-4,78,357 Escaped/brought to income-tax 2,47,294 The assessing officer also made some other additions on account of excess consumption of coal.
6. Aggrieved by the order of the assessing officer, the appeal was filed. It was claimed before the Commissioner (Appeals) that the assessing officer has wrongly assumed jurisdiction under section 148 of the Act. It was stated that when the assessing officer started fresh assessment proceedings, the assessee had challenged the reopening of the assessment by stating that holding understatement of income on the basis of the assessment order by the sales-tax assessing officer was not justified because the same had not become final. It was stated that as the Sales Tax Assessing Officer had assessed the turnover of the assessee at a higher figure, the appeal was filed, which was also pending before the Sales Tax Appellate Tribunal. It was also explained that the accounting periods for the purposes of income-tax assessment was different than for the purposes of assessment under the Sales Tax Act. If the periods are reconciled, there will be no undisclosed sales turnover. It was also argued that there was no justification for making the addition of the entire suppressed sales. Utmost, only the profit of such suppressed sales could have been brought to tax by the assessing officer.
7. The Commissioner (Appeals) considered the submissions of the assessee. He noted in the assessment years 1979-80 to 1981-82 there were some difference of figure between the sales turnover disclosed by the assessee and the sales turnover determined by the Sales Tax Appellate Tribunal. The Commissioner (Appeals), therefore, felt that similar will be the position in respect of the sales turnover for the years under consideration He, therefore, upheld the action of the assessing officer in reopening the assessment under section 148 of the Act for all the four years.
8. However, he felt that the addition of total undisclosed sales turnover, as income escaping the assessment was not justified. He held that the addition of only Rs. 10,627, Rs. 32,269, Rs. 29,886 and Rs. 21,925 for assessment years 1982-83, 1983-84, 1984-85 and 1985-86 respectively was warranted. He accordingly allowed the relief of Rs. 2,46,359, Rs. 1,62,693, Rs. 1,45,966 and Rs. 2,72,031 which also included the addition on account of extra consumption of coal for assessment years 1982-83, 1983-84, 1984-85 and 1985-86 respectively.
9. The assessee is in appeal before us against the findings of the Commissioner (Appeals) to the effect that the assessing officer was justified in reopening the assessment of an the years by issue of notice under section 148 of the Act.
10. The revenue is also in appeal before us against the deletion of the addition made by assessing officer as mentioned above.
11. It is argued by the learned counsel that the assessing officer was incorrect in observing that there was difference in figures between the sales declared by the assessee and the sales assessed by the Sales Tax Department. He has stated that for the purposes of income-tax, sales for the previous year, which was from 1st October, to 30th September of the subsequent year, was declared. But for the purposes of turnover under the Sales Tax Act, the sales affected from 1st April to 31st March, must has been declared. For example, for assessment year 1982-83, under the Sales Tax Act, the sales for the previous year 1-10-1980 to 30-9-1981, has been declared. But for the purpose of Sales Tax Act, the sales turnover for assessment year 1982-83 will be the sales affected from 1-4-1982 to 31-3-1983. Similar is the position in respect of other assessment years. It was, therefore, pleaded that under the Sales Tax Act, there is no concept of the previous year. The sales effected during the financial year, will be the sales turnover of that particular assessment year. Thus, the figures of sales turnover under the Income Tax Act and under the Sales Tax Act, would never be the same and could not be compared with each other. It appears that the assessing officer has reason to believe that the income of the, assessee has escaped assessment, was due to this confusion. It was further argued that the learned Commissioner (Appeals) was not justified in stating that there was difference in sales declared by the assessee and assessed by the sales-tax authorities. It was argued that the sales-tax Tribunal vide its order dated 30-4-1993, in second Appeal Nos. 133/90, 234/90, 479/91, 480/91 and 427/91 has accepted the sales turnover declared by the assessee for assessment years 1982-83, 1984-85 and 1985-86. While doing so, the Hon'ble sales-tax Tribunal has observed that the rejection of accounts and determination of total turnover were two different procedures. In such a case, the determination of turnover depends on certain relevant factors such as capacity of the Klin, firing period and average selling rates. It was stated that the decision of the sales-tax Tribunal was not available with the assessee by the time the Commissioner (Appeals) passed the order upholding the validity of reassessment proceedings. Regarding sales turnover for assessment year 1983-84, the learned counsel stated that the sales-tax Tribunal has determined the turnover at Rs. 3,19,936 as against the sales turnover of Rs. 3,09,617 disclosed to the sales-tax department. It was stated that this minor difference in the sales turnover of about Rs. 10,000 also cannot be a basis for initiating the reassessment proceedings because of the two different accounting period, under the Income Tax Act as well as the Sales Tax Act. The learned counsel, however, stated that if month-wise sales affected by the assessee are reconciled, there will be no difference in the sales turnover declared by it and the sales turnover as determined by the sales-tax authorities. Hence, reopening of the assessment under section 148 of the Act was invalid and the assessment framed in response to a notice under section 148 deserves to be annulled.
12. On the other hand, the learned Departmental Representative supported the order of the Commissioner (Appeals) by observing that by furnishing the different figures of sales turnover to the Income Tax Department vis-a-vis the Sales Tax Department, the income of the assessee has escaped assessment and, therefore, the Commissioner (Appeals) was justified in upholding the reopening of assessment by issue of notice under section 148 of the Act.
13. We have considered the rival submissions. Section 148 provides, before making the assessment/reassessment or recomputation of income under section 147, the assessing officer shall serve on the assessee a notice. Section 147 provides that if the assessing officer has reason to believe that any income chargeable to tax, has escaped assessment, he will assess or reassess such income. The provision of section 147 of the Act has been amended with effect from 1-4-1989. Prior to the amendment, section 147 consisted of two clauses, namely (a) and (b). But with effect from 1-4-1989, these two clauses have been omitted. The Board vide its Circular No. 549, dated 31-10-1989 has clarified that it the reopening of an assessment takes place by issue of notice on 1-4-1989 or afterwards though relatable to the earlier assessment years, the amended provisions will apply. Under the amendment provisions, if the assessing officer has reason to believe that any income chargeable to tax, has escaped assessment, he will proceed to assess or reassess such income. The word "reason" in the phrase "reason to believe" would mean cause or justification to think or suppose that income has escaped assessment. The words "reason to believe" cannot mean that the assessing officer should have finally asserted the facts by legal evidence. The formation of "belief" is not a judicial decision but an administrative decision. The expression escaped assessment, clearly connotes a very basic postulates that the income for a particular assessment year when unnoticed by the assessing officer, it escaped assessment. But mere fresh application of mind to the same set of facts are mere change of opinion. It has not conferred jurisdiction under the post-89 period. It appears that the assessing officer resorted to the provisions of section 147 merely on the basis of his belief that the sales-tax turnover declared by the assessee before him was not correct as compared to the sales-tax turnover declared before the sales-tax authorities and also assessed by them. But while doing so, he omitted two very vital facts. Firstly, under the Income Tax Act, there is a concept of previous year. The assessment year follows the previous year. But under the Sales Tax Act, the previous year as well as the assessment years are the same. For example, the sales turnover for assessment year 1982-83 will be the sales effected between 1-4-1982 to 31-3-1983. What the assessing officer could have done was to reconcile the figures of sales declared before the sales-tax authorities, which was affected during the period relatable to the income-tax proceedings. But without reconciling the same, the assessing officer jumped on the conclusion that the sales turnover declared by the assessee, was understated by which the income has escaped assessment. The second important factor which was omitted by the assessing officer was the final sales turnover determined under the Sales Tax Act. The assessing officer noted that the Sales Tax Department, have assessed the sales turnover of the assessee at a higher figure and on this basis, the assessing officer arrived on the conclusion that the sales have been understated by the assessee. He did not realise that the sales turnover determined by the sales-tax authorities/assessing officer was subject to final adjudication by the appellate authorities. The assessee has furnished the sales turnover as determined by the Trade Tax Tribunal. Actually, in the assessment years 1982-83, 1984-85 and 1985-86, the Trade Tax Tribunal has accepted the sales turnover declared by the assessee. There is a minor difference of sales turnover in the assessment year 1983-84. Such minor difference of about Rs. 10,000 was on account of different periods under the Income Tax Act as well as the Sales Tax Act. Considering the facts as a whole, we hold that no escapement of income/understatement of sales have been noticed which warranted reopening of assessment under section 147 of the Act. We, therefore, hold that the assessing officer was not justified in reopening the assessment for all the four years, and the Commissioner (Appeals) was also not justified in upholding the reopening of the assessments done by the assessing officer. We, therefore, quash the reassessment proceedings.
All the four appeals filed by the assessee are, therefore, allowed.
14. Now, we will take up the appeals directed by the revenue.
15. The first ground of appeal related to the deletion of addition of Rs. 2,46,359, 1,62,295, 1,45,961 and Rs. 2,72,031 on account of undisclosed sales turnover/suppressed production for assessment years 1982-83, 1983-84, 1984-85 and 1985-86 respectively.
16. As we have held that the reopening of the assessment under section 148 of the Act was not justified, the ground of appeal raised by the revenue have become infructuous and the same is dismissed.
17. Ground Nos. 2, 3, 4 and 5 related to the reassessment made by assessing officer and against the relief granted by the Commissioner (Appeals). As we have already annulled the reassessment made by the assessing officer, the grounds of appeal raised by the Revenue against the relief granted by Commissioner (Appeals) have become infructuous and the same are dismissed.
18. In the result, all the four appeals directed by the revenue are dismissed.