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 7, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Mallikarjuna Par Boiled Modern ... vs Assessee

               IN THE INCOME TAX APPELLATE TRIBUNAL
                  HYDERABAD BENCH 'A', HYDERABAD

           BEFORE SHRI G.C. GUPTA, VICE PRESIDENT AND
           SHRI CHANDRA POOJARI ACCOUNTANT MEMBER

ITA No.116/Hyd/2004      :              Asstt. Year 1997-1998
ITA No.117/Hyd/2004                                 1998-1999
ITA No.118/Hyd/2004                                 1999-2000

M/s Mallikarjuna Par Boiled             ITO, Ward No.1, Nalgonda
Modern Rice & GN Oil Mills
Nalgonda District

(PAN AAFFS 9673 B)

           (Applicant)                          (Respondent)

                     Applicant by   :   Shri S. Rama Rao
                  Respondent by     :   Shri K.V.N. Charya, DR

                               ORDER

Per: Chandra Poojari, Accountant Member:

These three appeals preferred by the assessee are directed against the common order passed by the CIT(A) -VI, Hyderabad dated 23.1.2004 and pertains to the assessment years 1997-98, 1998-99 & 1999-2000. The common issue in all the three appeals are that the CIT(A) erred in confirming the Penalty levied u/s 271 (1) ( c ) of the Income Tax Act. Since common issues are involved, they are clubbed together, heard together and disposed of by the common order for the sake of convenience.

2. The brief facts of the case are that the assessee is a partnership firm owns a rice and oil mill situated at Mriyalguda, Nalgonda District. The Mill was leased out to Ms Mahashakthi Rice Corporation for a period of two years. The lease rental per annum according to the assessee was Rs.108,000 whereas as per the agreement of lease, the lease rental per annum was Rs.8,25,000. The agreement for lease was found in the premises of the lessee, namely M/s Mahashakthi Rice Corporation at the time of search in its case u/s

132. Meanwhile, the assessee firm did not accept the that it is received Rs.8,25,000 from M/s MRC. However, in response to a notice u/s 148 issued on 12.3.2001, the assessee filed revised return admitting Rs.8,25,000 as lease rental received. The assessing officer accepted the return of income filed in response to notice u/s 148 and on completion of the assessment, the assessing officer issued penalty notices and obtained the reply from the assessee. The assessee explained before the assessing officer that the additional income was offered only to purchase peace with the department, though it had not actually received the said amount. Not satisfied with the explanation given by the assessee, the assessing officer levied penalty of Rs.97,604 for assessment year 1997-98, Rs.1,72,520 for the assessment year 1998- 99 and Rs.2,45,789 for the assessment year 1999-2000 respectively.

3. The learned Authorized Representative submitted that the assessee has been carrying on the business in rice and ground nut oil mill upto 30.11.1996, thereafter the Mill was leased out to M/s Mahasakhthi Rice Corporation for a period of 8 months from 1-4-1998 to 2 30.11.1998 and received an amount of Rs.72,000/- and filed return of income on 17.1.2000 declaring income at Rs.1,68,660. He submitted that the First Agreement was entered with the lessee for a lease of Rs.8,25,000 per annum including all expenses, maintenance and repairs which shall be borne by the lessee. The Second Agreement was executed with the lessee for the same period for a lease amount of Rs.108,000 per annum excluding, maintenance and repairs which shall be borne by the lessee. But these lease agreements were with the lessee, and they have not returned the first agreement to the assessee and the department has found the first lease agreement from the lessee. He submitted that to avoid any further litigation, the assessee offered the additional income by way of revised return as per the first agreement which shows the lease amount at Rs.8,25,000. He submitted that the assessee have no intention to conceal any particulars of income and the assessee has been assessed to tax for the last 20 years and have not made any concealment of income or furnished inaccurate particulars of income. Further he relied on the following judgments:

1. CIT Vs. Bacardi Martini India Ltd. (288 ITR 585) (Delhi HC)
2. CIT Vs. Suresh Chandra Mittal (251 ITR 9) (SC)
3. K. Deedar Ahmed Vs. ITO (97 ITD 240) (Hyd.)
4. Jainarayan Moolchand Agrawal Vs. ACIT (109 ITD 275) (JAB) (SMC) 3
5. The learned Departmental Representative submitted that the lease agreement showing higher lease rent was found in the premises of M/s Mahasakhti Rice Corporation, which is the lessee. In the books of accounts of M/s MRC payment of higher lease rent was recorded, whereas the same has not been recorded in the books of the assessee.

Only when a notice u/s 148 was issued, the assessee admitted the additional income, as mentioned by him in the statement of facts itself, which is not voluntary action. The ITO also noted that the assessee is entitled to receive more lease rentals is known to the assessee when it entered into the lease agreement dated 20.11.1996. Therefore, the assessee has willfully understated the lease amount in the original return filed on 17.1.2000 for the assessment year 1997-98. Revised return was filed on 19.3.2001 assuming to be voluntarily filed before service of notice u/s 148. Therefore, the revised return filed was not treated as voluntary return filed in good faith and that too, the revised return has not been filed within the time limited prescribed u/s 139 (5) of the Act. He submitted that the assessing officer in the penalty order noted that the assessee concealed the rental income for a period of more than five years i.e. from 20.11.1996 (date of the lease agreement) to 19.3.2001. Action u/s 148 was initiated when the lease agreement was traced out while completing the block assessment in the case of Mahasakthi Rice Corporation by the assessing officer who completed the assessment in that case to the ITO having jurisdiction over this case. 4 But for this vital information, the assessee could not have filed the revised return. He relied upon the decision of High Court in the case of ITO Vs. Dharamchand Surana 216 ITR 678, wherein, it was held that the assessee prepared a false document concealing real income and produced them before the Commercial Tax Authorities. These documents were seized by the Income Tax Authorities. The assessee filed a return of income after 4 years showing correct income. The High Court held that the return was not voluntary and the assessee was liable to prosecution u/s 276C.

6. He further submitted that the impugned lease agreements were not produced before the CIT(A) and the issue may be set aside to the CIT(A) for fresh consideration.

7. We have heard both the parties and perused the material on record. In this case, the penalty was levied on the reason that there was one lease agreement showing the rent at Rs.8,25,000 per annum and the other lease agreement showing rent at Rs.108,000 per annum, and only after unearthing the first lease agreement the assessee has filed revised return declaring higher income. Now the contentions of the assessee's counsel is that as per the first lease agreement, the rent is higher on the reason that the assessee has to bare all expenses relating to maintenance and repairs , as such, the rent is higher. Further, as per the second agreement the rent is lower at Rs.108,000 per annum since the maintenance and repair charges are to be borne by the lessee. 5 These explanations are to be considered by the CIT(A) after examining the lease agreements and as argued by the DR, these lease agreements were not at all produced before the CIT(A) and it is required to be examined before confirming levy of penalty u/s 271 (1) ( c) .

8. In view of this, we are inclined to set aside the issue to the file of CIT(A) to examine the veracity of the explanations offered by the assessee with reference to the lease agreements. Hence, the issue is set aside to the file of CIT(A) for fresh consideration.

9. In the result, all the three appeals of the assessee are allowed for statistical purpose.

                      Order pronounced in the Court on     : 8.1.2010



          Sd/-                                                 sd/-
     (G.C. GUPTA)                                 (CHANDRA POOJARI)
     Vice president                               Accountant Member



Dated the 8th January, 2010.


Copy forwarded to:

1. Shri S. Rama Rao, Advocate, 103, Indiradevi Nilayam, 3-6- 542/4, St. No.7, Himayatnagar, Hyderabad-29.

2. ITO, Ward No.1, Nalgonda

3. CIT(A)-VI Hyderabad.

4. CIT Hyderabad

5. The D.R., ITAT, Hyderabad.

Np 6 7