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 31, Cited by 60]

Rajasthan High Court - Jodhpur

Jai Steels (India) vs A.C.I.T on 24 May, 2013

Author: Arun Bhansali

Bench: Arun Bhansali

                                      1             D.B. INCOME TAX APPEAL NO.53/2011
                                                                     Jai Steel (India), Jodhpur
                                                                vs. Assistant Commissioner of
                                                                          Income Tax, Jodhpur
                                                           (Alongwith other 16 similar matters)


    IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR

                           :JUDGMENT:

     1.    D.B. INCOME TAX APPEAL NO.53/2011
  Jai Steel (India), Jodhpur vs. Asst. Commissioner of Income Tax, Jodhpur.

     2.    D.B. INCOME TAX APPEAL NO.60/2011
  Jai Steel (India), Jodhpur vs. Asst. Commissioner of Income Tax, Jodhpur.

     3.    D.B. INCOME TAX APPEAL NO.64/2011
  Jai Steel (India), Jodhpur vs. Asst. Commissioner of Income Tax, Jodhpur.

     4.    D.B. INCOME TAX APPEAL NO.65/2011
  Jai Steel (India), Jodhpur vs. Asst. Commissioner of Income Tax, Jodhpur.

     5.    D.B. INCOME TAX APPEAL NO.69/2011
  Jai Steel (India), Jodhpur vs. Asst. Commissioner of Income Tax, Jodhpur.

     6.    D.B. INCOME TAX APPEAL NO.54/2011
    Suncity Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     7.    D.B. INCOME TAX APPEAL NO.61/2011
    Suncity Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     8.    D.B. INCOME TAX APPEAL NO.62/2011
    Suncity Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     9.    D.B. INCOME TAX APPEAL NO.63/2011
    Suncity Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     10.   D.B. INCOME TAX APPEAL NO.66/2011
    Suncity Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     11.   D.B. INCOME TAX APPEAL NO.67/2011
    Suncity Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     12.   D.B. INCOME TAX APPEAL NO.55/2011
Samdari Steel & Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     13.   D.B. INCOME TAX APPEAL NO.56/2011
Samdari Steel & Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     14.   D.B. INCOME TAX APPEAL NO.59/2011
Samdari Steel & Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     15.   D.B. INCOME TAX APPEAL NO.68/2011
Samdari Steel & Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     16.   D.B. INCOME TAX APPEAL NO.95/2011
Samdari Steel & Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.

     17.   D.B. INCOME TAX APPEAL NO.145/2011
Samdari Steel & Alloys P. Ltd. vs. Asst. Commissioner of Income Tax, Jodhpur.
                                                  2            D.B. INCOME TAX APPEAL NO.53/2011
                                                                               Jai Steel (India), Jodhpur
                                                                          vs. Assistant Commissioner of
                                                                                    Income Tax, Jodhpur
                                                                     (Alongwith other 16 similar matters)


             Date of Judgment                  ::                         24th May, 2013

                                            PRESENT

                      HON'BLE MR. JUSTICE NARENDRA KUMAR JAIN
                        HON'BLE MR. JUSTICE ARUN BHANSALI
Reportable

             Mr. Anjay Kothari, for the appellant.
             Mr. K.K. Bissa, for the respondent.
                                               ----

             BY THE COURT: (PER HON'BLE BHANSALI, J.)

These appeals by the respective assesses under Section 260A of the Income Tax Act, 1961 ('the Act') arising out of similar nature orders and involving similar nature substantial questions of law have been considered together and are taken up for disposal by this common judgment. For convenience sake, facts from D.B. Income Tax Appeal No.53/2011 [M/s. Jai Steel (India), Jodhpur Vs. Assistant Commissioner of Income Tax, Jodhpur] are taken note of.

This appeal by the assessee is directed against the order dated 19.08.2009 passed by the Income Tax Appellate Tribunal, Jodhpur Bench, Jodhpur ('ITAT') in relation to the assessment proceedings concerning the respondent assessee for the assessment years 2001- 02, 2002-03 and 2000-01.

The substantial questions of law involved in this appeal have been indicated in the order of admission dated 18.03.2011, that may be noticed as under:-

"(i) Whether Tribunal was justified in not examining the question as to whether sale-tax incentive availed by the assesses for running their business is a capital expenditure or revenue expenditure?
(ii) Whether not examining of the issue mentioned in question No.1 by the Tribunal entails remand of the case to Tribunal for giving findings on the said issue?
(iii) Whether Sale tax incentive availed of by the assesses is in the nature of capital receipts or revenue 3 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) receipts and if so whether it is subjected to payment of tax?
(iv) Whether Tribunal was justified in holding that case of the assessee relating to sale-tax incentive cannot be examined under Section 153A of the Act because it is a case of search?"

The relevant background aspects of the matter could be noticed in the following:

A search under Section 132(1) of the Act was conducted at various business premises of Suncity Alloys Group of Companies, Jodhpur, to which, the assessee firm belong and at the residence of directors/partners of various firms/companies on 20.02.2004. Several incriminating documents were recovered from the residential premises of such partners/directors and from business premises of the firms/companies of the group; notice under Section 153A of the Act was issued on 05.10.2004 for filing of return within 35 days of receipt of the notice, which was served on 12.10.2004; in compliance to this notice, return declaring income of 'NIL' was filed on 07.04.2005.
In the return filed in response to the notice under Section 153A of the Act, the assessee, inter alia, claimed deduction of Sales Tax Incentive relying on decision in the case of ACIT v. Reliance Industries Ltd : (2004) 88 ITD 273. The said claim was not made in the original return filed under Section 139(1) of the Act and it was contended that such claim can be made in the return filed in response to notice under Section 153A of the Act as it was over riding all proceedings earlier taken overall.
Assessing Officer ('AO') by his assessment order dated 24.02.2006, inter alia, observed and held as under:-
"The claim of the assessee is not primarily acceptable at this stage as this assessment is inconsiquent to search 4 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) conducted u/s 132(1) of the Act on 20/02/04. There was no claim in the original return. The proceedings u/s 153A of the Act are analogous to proceedings u/s 147 of the Act to the extent that these proceedings are for the benefit of revenue and not of the assessee. The assessee cannot be permitted to convert the re- assessment proceedings as his appeal or revision in disguise, and seek relief in respect of items not earlier claimed in the original return. Reliance is placed on K Sudhakar S. Shanbhag v. Income Tax Officer reported in 241 ITR 865 (Mumbai) where in the decision in the case of judgment of Honorable Supreme Court in the case of CIT v. M/s. Sun Engineering Works Pvt. Ltd. reported in (1992) 198 ITR 297 (SC) has been referred to. The Honorable Supreme Court has held that the assessee cannot claim deduction neither claimed nor allowed in original assessment. Therefore, assessment proceeding initiated on the basis of action u/s 132 cannot be utilized by the assessee to seek relief not claimed earlier."

In appeal before the Commissioner of Income Tax (Appeals), Central, Jaipur ['CIT(A)'], the CIT(A) by his order dated 16.10.2008, while rejecting the appeal, inter alia, observed and held as under:-

"It is fact that the Sales Tax incentive was not claimed by the assessee while filing return u/s 139(1) of the Income Tax Act, 1961 nor in the assessment proceeding u/s 143 by filing any revised return. The consideration of capital receipt against the Sales Tax incentive is a matter of claim and it is not regular allowable deduction as per provision of the Act. It requires the initiation of claim and conclusion on the basis of facts and other judicial pronouncements. Therefore, it cannot be claimed without filing of revised return. Return filed in response to notice u/s 153A of the Income Tax Act, 1961 is not substitute of revised return for the claim of such benefit. In addition to reliance of cases placed by the Ld. AO, I may mention the recent decision of Apex Court in Goetze (India) V. CIT 284 ITR 323/157 Taxman (2006) wherein it has been ruled that a fresh claim before the Assessing Officer can be made only by filing a revised return not otherwise. The various case laws relied by the ld. A/R are not applicable in this case as in all these cases the issue of the present case did not arise."

In further appeal, the ITAT, while rejecting the appeal, held and observed as under:-

"21. Thus the overthrow or destruction or termination of pending assessment before the assessing authority who can take original cognizance is only to avoid two 5 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) parallel proceedings of assessment of a particular year of the same person, i.e. one as regular assessment and another as assessment under section 153A of the Act and not that the whole exercise of assessment to be made afresh in respect of completed assessments.
22. The issuance of notice under section 153A for all the six assessment years also does not entail altogether a fresh exercise of making fresh assessment. In fact, the apparent and logical purpose of calling for returns for all the six assessment years immediately proceeding the year in which search is initiated is to dispense with the requirement of recording reasons for reopening the assessment and also to avoid any controversy as to the correct year of assessibility of such income falling within such six assessment years. Necessarily the undisclosed income that shall form part of total income would be so taken after defraying for all expenses that are incurred for earning such income by the assessee. Reference to the principle laid in judgment rendered by Apex Court in CIT Vs. Piara Singh (1980) 124 ITR 40 (S.C) is relevant.
23. We, therefore, find ourselves in agreement with the proposition made by the Ld. Departmental Representative that rules of interpretation so applied would not allow making of fresh claims as such. Principle of interpretation laid by Hon'ble Apex Court in Poppatlal Shah Vs. State of Madras, AIR 1953 (S.C) 274 reads as under:-
"It is a settled rule of construction that to ascertain the legislative intent, all the constituent parts of a statute are to be taken together and each word, phrase, or sentence is to be considered in the light of the general purpose and object of the Act itself. The title and preamble, whatever their value might be as aids to the construction of a statute, undoubtedly throw light on the intent and design of the Legislature and indicate the scope and purpose of the legislation itself."

24. Viewed in this manner and considering the scheme of the Act, it is apparent that Section 234B of the Act also mandates only the 'increase' in amount of interest pursuant to assessment under section 153A of the Act. Section 240 of the Act does not entitle an assessee to claim refund of the tax paid in excess of the tax chargeable on the total income returned by the assessee in cases where assessments have already been completed but stand annulled. Section 139(5) of the Act stipulates time for revising return within one year from the end of the relevant assessment year or before the complete of the assessment whichever is earlier. Furthermore the original returns filed under section 139 of the Act are relevant for imposing penalty in such cases. This all goes to show that the assessment or re-assessment made pursuant to notice under section 153-A of the Act are not denovo assessments. We, therefore, find no merit in the ground raised in appeal to make a new claim of deduction or allowance 6 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) as such where admittedly the regular assessments are shown as completed assessment on the date of initiation of action u/s 132 of the Act. Such a ground in all these appeals stands rejected."

In view of it coming to the conclusion as aforesaid on the issue relating to new claim of deduction during assessment under Section 153A of the Act, the ITAT did not go into issue as to whether the Sales Tax Incentive was a capital or a revenue receipt.

It was contended by Mr.Anjay Kothari, learned counsel appearing on behalf of the appellant assesses that the findings and observations made by all the three authorities below on the interpretation and purport of Section 153A of the Act are ex facie baseless and against the plain reading of the said provision.

The learned counsel vehemently submitted, in contradistinction to the provisions of Chapter XIVB of the Act, that the assessment as envisaged under provisions of Section 153A of the Act is no more assessment of 'undisclosed income' as was the case under Chapter XIVB and, therefore, it is open for an assessee to claim a new deduction while filing return under Section 153A of the Act, which deduction was not claimed under the regular assessment; the assessment proceedings under Section 153A of the Act are de novo assessment proceedings and irrespective of any claim pertaining to income, expenditure or deduction made in the original assessment proceedings, the assessee or AO is free to determine/claim the same in the assessment proceedings under Section 153A of the Act; for six assessment years, for which, a notice under Section 153A(1)(a) of the Act has been issued and a return has been furnished, the AO was bound to assess the 'total income' of six assessment years 7 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) immediately preceding the assessment year relevant to the previous year, in which, such search is conducted or requisition is made and, therefore, once the requirement of Section 153A(1)(b) of the Act is to assess the 'total income' in contradistinction to 'undisclosed income', the assessee is entitled to seek deduction, which might not have been sought at the time of original assessment proceedings. Attention was drawn to the language of Section 153A(1)(b) of the Act and to the fact that the Section itself starts with a non obstante clause.

Reliance was placed on the judgment of Delhi High Court in Commissioner of Income Tax v. Anil Kumar Bhatia : (2012) 211 TAXMAN 453.

Replying to the contentions raised aforesaid, Mr. K.K. Bissa, learned counsel appearing for the department contended that a comprehensive reading of the provisions of Section 153A of the Act would reveal that it is not open for the assessee to claim any deduction, which was not claimed in the original assessment proceedings. Attention was drawn to second proviso to Section 153A of the Act, which provides for abatement of only 'pending assessment or reassessment' on the date of initiation of the search and not the concluded assessment proceedings.

It was submitted that the assessee having failed to claim the deduction while filing original return under Section 139 and having failed to furnish any revised return under Section 139(5) of the Act and those assessments having become final, it is not open for the assessee to use the proceedings under Section 153A of the Act to reopen the concluded assessments. It was also submitted that the assessee can only claim income or expenditure or deduction in pending 8 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) assessment or reassessment proceedings, which abate in terms of second proviso to Section 153A of the Act and not otherwise.

Reliance was placed on the judgment of Allahabad High Court in Commissioner of Income-tax (Central), Kanpur v. Smt. Shaila Agarwal : (2012) 346 ITR 130.

Though while admitting the appeal, four substantial questions of law were framed by this Court, as noticed above, first three questions relate to the nature of Sales Tax Incentive and need for remand of the case to the Tribunal for not recording a finding on the said issue. However, the need for decision on the said three questions would depend upon answer to question No.(iv), which relates to interpretation of Section 153A of the Act and whether the assessee is entitled to raise a fresh claim under the said Section.

It would be relevant to notice the provisions of Section 153A of the Act, which reads as under:-

"153A. Assessment in case of search or requisition.-[(1)] Notwithstanding anything contained in section 139, section 147, section 148, section 149, section 151 and section 153, in the case of a person where a search is initiated under section 132 or books of account, other documents or any assets are requisitioned under section 132A after the 31st day of May, 2003, the Assessing Officer shall-

(a) issue notice to such person requiring him to furnish within such period, as may be specified in the notice, the return of income in respect of each assessment year falling within six assessment years referred to in clause
(b), in the prescribed form and verified in the prescribed manner and setting forth such other particulars as may be prescribed and the provisions of this Act shall, so far as may be, apply accordingly as if such return were a return required to be furnished under section 139;
(b) assess or reassess the total income of six assessment years immediately preceding the assessment year relevant to the previous year in which such search is conducted or requisition is made:

9 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) Provided that the Assessing Officer shall assess or reassess the total income in respect of each assessment year falling within such six assessment years:

Provided further that assessment or reassessment, if any, relating to any assessment year falling within the period of six assessment years [referred to in this sub-section] pending on the date of initiation of the search under section 132 or making of requisition under section 132A, as the case may be, shall abate:

[Provided also that the Central Government may by rules made by it and published in the Official Gazette (except in case where any assessment or reassessment has abated under the second proviso), specify the class or classes of cases in which the Assessing Officer shall not be required to issue notice for assessing or reassessing the total income for six assessment years immediately preceding the assessment year relevant to the previous year in which search is conducted or requisition is made.] [(2) If any proceeding initiated or any order of assessment or reassessment made under sub-section (1) has been annulled in appeal or any other legal proceeding, then, notwithstanding anything contained in sub-section (1) or section 153, the assessment or reassessment relating to any assessment year which has abated under the second proviso to sub-section (1), shall stand revived with effect from the date of receipt of the order of such annulment by the Commissioner:
Provided that such revival shall cease to have effect, if such order of annulment is set aside.] Explanation.-For the removal of doubts, it is hereby declared that-
(i) save as otherwise provided in this section, section 153B and section 153C, all other provisions of this Act shall apply to the assessment made under this section;
(ii) in an assessment or reassessment made in respect of an assessment year under this section, the tax shall be chargeable at the rate or rates as applicable to such assessment year.]"

A plain reading of the above provision would reveal that if a search or requisition is initiated after 31.05.2003, the AO is under an obligation to issue notice to such person, who has been subjected to search/requisition to furnish the return of income of six years immediately preceding the year of search. The AO is then required to assess or reassess total income of the said six years and, out of the six 10 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) years, if any assessment or reassessment is pending on the date of initiation of the search, the same would abate i.e. pending proceedings qua the said assessment year shall not proceed thereafter and the assessment has to be made under Section 153A(1)(b) of the Act read with the first proviso thereunder.

Further provisions have been made contemplating a situation where an assessment made under sub-section (1) is annulled in appeal or other legal proceedings. The Section starts with a non obstante clause, which removes the restrictions upon the AO from assuming jurisdiction to reopen the assessment under Sections 147, 148 and 151 etc. Prior to introduction of Sections 153A to 153C, Chapter XIVB of the Act took care of the assessments to be made in cases of search and seizure, which were called 'block assessment', whereby, a single assessment was required to be in respect of a period of block of ten years prior to the assessment year, in which, the search was made. After the introduction of Sections 153A to 153C, a single block assessment concept has been given a go bye and now the AO has been given the power to assess or reassess the 'total income' of the six years in question in separate assessment orders.

To consider the rival submissions made at the Bar in the context of the present case and the substantial question of law framed, the scope of 'assessment and reassessment of total income' under Section 153A(1)(b) and the first and second proviso have to be considered. Further, for answering the above issues, guidance will have to be sought from Section 132(1) of the Act, as Section 153A of the Act cannot be read in isolation, inasmuch as, the same is triggered only on 11 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) account of any search/requisition under Sections 132 or 132A of the Act. If any books of accounts or other documents relevant to the assessment had not been produced in the course of original assessment and, found in the course of search, such books of accounts or other documents have to be taken into consideration while assessing or reassessing the total income under the provisions of Section 153A of the Act. Even in a case where undisclosed income or undisclosed property has been found as a consequence of the search, the same would also be taken into consideration. The requirement of assessment or reassessment under the said section has to be read in the context of Sections 132 or 132A of the Act, inasmuch as, in case nothing incriminating is found on account of such search or requisition, then the question of reassessment of the concluded assessments does not arise, which would require more reiteration and it is only in the context of the abated assessment under second proviso which is required to be assessed.

The underline purpose of making assessment of total income under Section 153A of the Act is, therefore, to assess income which was not disclosed or would not have been disclosed. The purpose of second proviso is also very clear, inasmuch as, once a assessment or reassessment is 'pending' on the date of initiation of search or requisition and in terms of Section 153A a return is filed and the AO is required to assess the same, there cannot be two assessment orders determining the total income of the assessee for the said assessment year and, therefore, the proviso provides for abatement of such pending assessment and reassessment proceedings and it is only the assessment made under Section 153A of the Act would be the 12 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) assessment for the said year.

The necessary corollary of the above second proviso is that the assessment or reassessment proceedings, which have already been 'completed' and assessment orders have been passed determining the assessee's total income and, such orders are subsisting at the time when the search or the requisition is made, there is no question of any abatement since no proceedings are pending. In such cases, where the assessments already stands completed, the AO can reopen the assessments or reassessments already made without following the provisions of Sections 147, 148 and 151 of the Act and determine the total income of the assessee.

The argument raised by the counsel for the appellant to the effect that once a notice under Section 153A of the Act is issued, the assessments for six years are at large both for the AO and assessee has no warrant in law.

In the firm opinion of this Court from a plain reading of the provision alongwith the purpose and purport of the said provision, which is intricately linked with search and requisition under Sections 132 and 132A of the Act, it is apparent that:

(a) the assessments or reassessments, which stand abated in terms of II proviso to Section 153A of the Act, the AO acts under his original jurisdiction, for which, assessments have to be made;
(b) regarding other cases, the addition to the income that has already been assessed, the assessment will be made on the basis of incriminating material and
(c) in absence of any incriminating material, the completed assessment can be reiterated and the abated assessment or 13 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) reassessment can be made.

Though such a claim by the assessee for the first time under Section 153A of the Act is not completed, the case in hand, has to be considered at best similar to a case where in spite of a search and/or requisition, nothing incriminating is found. In such a case though Section 153A of the Act would be triggered and assessment or reassessment to ascertain the total income of the person is required to be done, however, the same would in that case not result in any addition and the assessments passed earlier may have to be reiterated.

The reliance placed by the counsel for the appellant on the case of Anil Kumar Bhatia (supra) also does not help the case of the assessee. The relevant extract of the said judgment reads as under:-

"19. Under the provisions of Section 153A, as we have already noticed, the Assessing Officer is bound to issue notice to the assessee to furnish returns for each assessment year falling within the six assessment years immediately preceding the assessment year relevant to the previous year in which the search or requisition was made. Another significant feature of this Section is that the Assessing Officer is empowered to assess or reassess the "total income" of the aforesaid years. This is a significant departure from the earlier block assessment scheme in which the block assessment roped in only the undisclosed income and the regular assessment proceedings were preserved, resulting in multiple assessments. Under Section 153A, however, the Assessing Officer has been given the power to assess or reassess the 'total income' of the six assessment years in question in separate assessment orders. This means that there can be only one assessment order in respect of each of the six assessment years, in which both the disclosed and the undisclosed income would be brought to tax.
20. A question may arise as to how this is sought to be achieved where an assessment order had already been passed in respect of all or any of those six assessment years, either under Section 143(1)(a) or Section 143(3) of the Act. If such an order is already in existence, having obviously been passed prior to the initiation of the search/requisition, the Assessing Officer is empowered to reopen those proceedings and 14 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) reassess the total income, taking note to the undisclosed income, if any, unearthed during the search. For this purpose, the fetters imposed upon the Assessing Officer by the strict procedure to assume jurisdiction to reopen the assessment under Sections 147 and 148, have been removed by the non obstante clause with which sub section (1) of Section 153A opens. The time-limit within which the notice under Section 148 can be issued, as provided in Section 149 has also been made inapplicable by the non obstante clause. Section 151 which requires sanction to be obtained by the Assessing Officer by issue of notice to reopen the assessment under Section 148 has also been excluded in a case covered by Section 153A. The time-limit prescribed for completion of an assessment or reassessment by Section 153 has also been done away with in a case covered by Section 153A. With all the stops having been pulled out, the Assessing Officer under Section 153A has been entrusted with the duty of bringing to tax the total income of an assessee whose case is covered by Section 153A, by even making reassessments without any fetters, if need be.
21. Now there can be cases where at the time when the search is initiated or requisition is made, the assessment or reassessment proceedings relating to any assessment year falling within the period of the six assessment years mentioned above, may be pending. In such a case, the second proviso to sub section (1) of Section 153A says that such proceedings "shall abate".

The reason is not far to seek. Under Section 153A, there is no room for multiple assessment orders in respect of any of the six assessment years under consideration. That is because the Assessing Officer has to determine not merely the undisclosed income of the assessee, but also the 'total income' of the assessee in whose case a search or requisition has been initiated. Obviously there cannot be several orders for the same assessment year determining the total income of the assessee. In order to ensure this state of affairs namely, that in respect of the six assessment years preceding the assessment year relevant to the year in which the search took place there is only one determination of the total income, it has been provided in the second proviso of sub Section (1) of Section 153A that any proceedings for assessment or reassessment of the assessee which are pending on the date of initiation of the search or making requisition "shall abate". Once those proceedings abate, the decks are cleared, for the Assessing Officer to pass assessment orders for each of those six years determining the total income of the assessee which would include both the income declared in the returns, if any, furnished by the assessee as well as the undisclosed income, if any, unearthed during the search or requisition. The position thus emerging is that the search is initiated or requisition is made, they will abate making way for the Assessing Officer to determine the 15 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) total income of the assessee in which the undisclosed income would also be included, but in case where the assessment or reassessment proceedings have already been completed and assessment orders have been passed determining the assessee's total income and such orders subsisting at the time when the search or the requisition is made, there is no question of any abatement since no proceedings are pending. In this latter situation, the Assessing Officer will reopen the assessments or reassessments already made (without having the need to follow the strict provisions or complying with the strict conditions of Sections 147, 148 and 151) and determine the total income of the assessee. Such determination in the orders passed under Section 153A would be similar to the orders passed in any reassessment, where the total income determined in the original assessment order and the income that escaped assessment are clubbed together and assessed as the total income. In such a case, to reiterate, there is no question of any abatement of the earlier proceedings for the simple reason that no proceedings for assessment or reassessment were pending since they had already culminated in assessment or reassessment orders when the search was initiated or the requisition was made."

(emphasis supplied) The said judgment also in no uncertain terms holds that the reassessment of the total income of the completed assessments have to be made taking note of the undisclosed income, if any, unearthed during the search and the income that escaped assessments are required to be clubbed together with the total income determined in the original assessment and assessed as the total income. The observations made in the judgment contrasting the provisions of determination of undisclosed income under Chapter XIVB with determination of total income under Sections 153A to 153C of the Act have to be read in the context of second proviso only, which deals with the pending assessment/reassessment proceedings. The further observations made in the context of de novo assessment proceedings also have to be read in context that irrespective of the fact whether any incriminating material is found during the course of search, the 16 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) notice and consequential assessment under Section 153A have to be undertaken.

The argument of the learned counsel that the AO is also free to disturb income, expenditure or deduction de hors the incriminating material, while making assessment under Section 153A of the Act is also not borne out from the scheme of the said provision which as noticed above is essentially in context of search and/or requisition.

The provisions of Sections 153A to 153C cannot be interpreted to be a further innings for the AO and/or assessee beyond provisions of Sections 139 (return of income), 139(5) (revised return of income), 147 (income escaping assessment) and 263 (revision of orders) of the Act.

The plea raised on behalf of the assessee that as the first proviso provides for assessment or reassessment of the total income in respect of each assessment year falling within the six assessment years, is merely reading the said provision in isolation and not in the context of the entire section. The words 'assess' or 'reassess' have been used at more than one place in the Section and a harmonious construction of the entire provision would lead to an irresistible conclusion that the word 'assess' has been used in the context of an abated proceedings and reassess has been used for completed assessment proceedings, which would not abate as they are not pending on the date of initiation of the search or making of requisition and which would also necessarily support the interpretation that for the completed assessments, the same can be tinkered only based on the incriminating material found during the course of search or requisition of documents.

The Allahabad High Court in Commissioner of Income-tax 17 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) (Central, Kanpur v. Smt. Shaila Agarwal (supra) has held as under:-

"19. The second proviso to Section 153A of the Act, refers to abatement of the pending assessment or re- assessment proceedings. The word 'pending' does not operate any such interpretation, that wherever the appeal against such assessment or reassessment is pending, the same alongwith assessment or reassessment proceedings is liable to be abated. The principles of interpretation of taxing statutes do not permit the Court to interpret the Second Proviso to Section 153A in a manner that where the assessment or reassessment proceedings are complete, and the matter is pending in appeal in the Tribunal, the entire proceedings will abate.
20. There is another aspect to the matter, namely that the abatement of any proceedings has serious causes and effect in as much as the abatement of the proceedings, takes away all the consequences that arise thereafter. In the present case after deducting bogus gifts in the regular assessment proceedings, the proceedings for penalty were drawn under Section 271 (1)(c) of the Act. The material found in the search may be a ground for notice and assessment under Section 153A of the Act but that would not efface or terminate all the consequence, which has arisen out of the regular assessment or reassessment resulting into the demand or proceedings of penalty."

(emphasis supplied) The said judgment which essentially deals with second proviso to Section 153A of the Act also supports the conclusion, which we have reached hereinbefore.

It has been observed by the Hon'ble Supreme Court in K.P. Varghese v. Income Tax Officer : (1981) 131 ITR 597 that "it is well recognized rule of construction that a statutory provision must be so construed, if possible that absurdity and mischief may be avoided."

The argument of the counsel for the appellant if taken to its logical end would mean that even in cases where the appeal arising out of the completed assessment has been decided by the CIT(A), ITAT and the High Court, on a notice issued under Section 153A of the Act, the AO would have power to undo what has been concluded upto 18 D.B. INCOME TAX APPEAL NO.53/2011 Jai Steel (India), Jodhpur vs. Assistant Commissioner of Income Tax, Jodhpur (Alongwith other 16 similar matters) the High Court. Any interpretation which leads to such conclusion has to be repelled and/or avoided as held by the Hon'ble Supreme Court in the case of K.P. Varghese (supra).

Consequently, it is held that it is not open for the assessee to seek deduction or claim expenditure which has not been claimed in the original assessment, which assessment already stands completed, only because a assessment under Section 153A of the Act in pursuance of search or requisition is required to be made.

In view of the above discussion, the answer to the substantial question of law (iv) above is in the positive and against the appellant assessee, the other three questions consequently do not arise, and, as such, the appeal fails and is, therefore, dismissed. No costs.

Registry is directed to place a copy of this judgment on record in each connected file.

(ARUN BHANSALI),J. (NARENDRA KUMAR JAIN),J. A.K. Chouhan