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 26, Cited by 0]

Orissa High Court

Bhubaneswar Stock Exchange vs Union Of India (Uoi) And Ors. on 28 January, 2004

Equivalent citations: (2004)190CTR(ORI)42, [2006]283ITR562(ORISSA)

Author: A.K. Patnaik

Bench: A.K. Patnaik, M. Papanna

JUDGMENT
 

A.K. Patnaik, J.
 

1. The miscellaneous case and the two writ petitions have been filed by one and the same petitioner the Bhubaneswar Stock Exchange and as they are connected with each other, they are being disposed of by this common order and judgment.

2. The relevant facts are that the Bhubaneswar Stock Exchange was taken over on 9th Jan., 2003 by the Administrator appointed by the Central Government under Section 11 of the Securities Contract (Regulations) Act, 1956. After taking over, the Administrator found that the Assistant Commissioner of Income-tax, Circle- 1(I), Bhubaneswar (hereinafter referred to as "the Asstt. CIT") had issued notices to the petitioner under Section 148 of the IT Act, 1961 (for short, 'the Act') for the asst. yrs. 1996-97, 1997-98, 1998-99, 1999-2000, 2000-01 and 2001-02 stating that its income had escaped assessment and pending assessment had provisionally attached the fixed deposits of the petitioner in different banks and in response thereto the petitioner had claimed that its income was exempt from tax under the Act. On 9th Jan., 2003, the Asstt. CIT issued show cause notices to the petitioner for the said assessment years to show cause as to why exemption as claimed by the petitioner should not be disallowed and why the entire income of the petitioner for the assessment years under reference should not be treated as taxable as per the provisions of the Act. On 28th Feb., 2003, the Asstt. CIT issued orders of provisional attachment of the fixed deposits of the petitioner in UTI Bank Ltd., Stayanagar, Bhubaneswar, Canfin Homes, Kharavela Nagar, Bhubaneswar, Vysya Bank, Ashok Nagar, Bhubaneswar, Canara Bank, Cuttack Road Branch, Bhubaneswar, Canara Bank, Bapuji Nagar, Bhubaneswar and Canara Bank, Sahid Nagar Branch, Bhubaneswar. In the said orders of provisional attachment it was stated that the assessment proceedings against the petitioner were pending for disposal and it was likely that substantial tax liability will be created on completion of the assessment and by the said provisional attachment orders, the aforesaid banks were prohibited and restrained from releasing the maturity proceeds of the fixed deposits and from allowing encashment from the said fixed deposits or any part thereof to any person. Thereafter, the Asstt. CIT passed orders on 13th March, 2003 making assessments under Section 147/143(3) of the Act for the asst. yrs. 1996-97 to 2001-02. The said assessments along with notice of demand under Section 156 of the Act were served on the petitioner.

3. Aggrieved, the petitioner filed writ petition WP(C) No. 3137 of 2003 in this Court on 26th March, 2003 and prayed, inter alia, for quashing the said orders of provisional attachment of the fixed deposits of the petitioner, for directing release of interest from the fixed deposits in favour of the petitioner and for quashing the notices under Section 148 of the Act, the orders of reassessment under Section 147 of the Act and the notices of demand. In the said writ petition, the petitioner also prayed for directing the opposite parties to notify the petitioner under Section 10 (23C) (iv) and (v) of the Act. On 28th March, 2003, the Court disposed of the writ petition WP(C) No. 3137 of 2003 by quashing only the notices of demand for the asst. yrs. 1996-97 and 1997-98 by which the petitioner was asked to pay the demand for the two assessment years within seven days of service of notice instead of the normal period of thirty days after holding that there was no basis for the AO to hold that it would be detrimental to the Revenue if the full period of thirty days was allowed to the petitioner to make the payment since the accounts of the petitioner had been frozen by the provisional orders of attachment. Since by the time the said order dt. 28th March, 2003, was passed by this Court, the IT Department had collected some pay orders from the banks pursuant to the notices of demand which were quashed, the Court also passed orders directing the Department to restitute the petitioner to the original position by 31st of March, 2003. By the said order dt. 28th March, 2003, the Court also granted liberty to the petitioner to move the appropriate authority for drawing interest from the frozen accounts and further observed that if any such prayer was made, the authorities concerned will consider the same keeping in view the fact that the institution of the petitioner was a public institution. Soon thereafter, Misc. Case No. 3179 of 2003 was filed by the Department for some clarification and by order dt. 2nd April, 2003, the Court clarified that by the order dt. 28th March, 2003 in WP(C) No. 3137 of 2003 the Court had not examined the validity of the demand and that the period of thirty days was available to the petitioner to file appeals against the demands. On 15th April, 2003 the petitioner filed Misc. Case No. 3703 of 2003 stating therein that "at the end of the banking hours on 31st March, 2003, the Department deposited some refund vouchers but have not fully restituted the petitioner to its original position and praying for a direction to the Department as well as the banks to implement the order dt. 28th March, 2003, directing restitution of the petitioner to its original position as on 28th March, 2003.

4. On 15th April, 2003/16th April, 2003, the petitioner filed appeals against the assessment orders dt. 13th March, 2003 under Section 147/143(3) of the Act for the asst. yrs. 1996-97 to 2001-02 and applications for stay of the disputed tax demands till disposal of the appeals before the Commissioner of Income-tax (Appeals)-1, Bhubaneswar [hereinafter referred to as 'the CIT(A)']. On 15th April, 2003, the petitioner also filed applications under Section 220(6) of the Act before the Asstt. CIT praying, inter alia, that the petitioner should not be treated as an assessee-in-default in respect of the disputed demands for the asst. yrs. 1996-97 to 2001-02 and praying for stay of the disputed tax demands for the said assessment years till disposal of the appeals by the CIT(A). The said applications under Section 220(6) of the Act were heard by the Asstt. CIT on 25th April, 2003 and 28th April, 2003 but were rejected by order dt. 7th May, 2003 of the Asstt. CIT. Aggrieved, the petitioner filed WP(C) No. 4937 of 2003 praying for quashing the said order dt. 7th May, 2003 passed by the Asstt. CIT rejecting the applications of the petitioner under Section 220(6) of the Act, In the said writ petition, the petitioner also filed Misc. Case No. 4624 of 2003 for appropriate interim order and on 16th May, 2003, the Court passed orders that the matter will be listed on 27th June, 2003 and in the meanwhile no coercive measure will be taken for recovery of the demand from the petitioner pursuant to the order dt. 7th May, 2003 passed by the Asstt. CIT.

5. On or about 22nd May, 2003, the Administrator of the petitioner was informed by the UTI Bank Ltd., Satyanagar, Bhubaneswar, Canfin Homes, Kharavela Nagar, Bhubaneswar, Vysya Bank Ltd., Ashok Nagar, Bhubaneswar and Canara Bank, Cuttack Road Branch, Bhubaneswar that notices under Section 226(3) of the Act had been issued by the Asstt. CIT to pay the amounts due from the banks to the petitioner to the Department towards the arrears of income-tax liability remaining unpaid by the petitioner. Aggrieved, the petitioner filed writ petition WP(C) No. 5356 of 2003 praying for quashing of the said notices under Section 226(3) of the Act issued by the Asstt. CIT to the four banks. Along with the said writ petition the petitioner also filed Misc. Case No. 5402 of 2003 for appropriate interim orders staying the operation of the said impugned notices under Section 226(3) of the Act and directing release of the accounts of the petitioner. On 27th May, 2003, the Vacation Judge passed orders issuing notice to the opposite parties and directing release of the accounts of the petitioner by squeezing Rs. 4,71,05,427 and for directing the four banks to allow operation after the squeezing of the aforesaid amount. By the said order dt. 25th May, 2003, the matter was to be listed again on 27th June, 2003 along with WP(C) No, 4937 of 2003 for further orders.

6. On 27th June, 2003, the Court passed orders in WP(C) No. 4937 of 2003 and Misc. Case No. 4624 of 2003 that the interim orders passed by the Court on 16th May, 2003 will continue till the interim matter was decided and passed orders in WP(C) No. 5356 of 2003 that the matter will be listed along with WP(C) No. 4937 of 2003. Thereafter on 4th July, 2003, after hearing the learned counsel for the parties, the Court passed a common order in WP(C) No. 4937 of 2003 and WP(C) No. 5356 of 2003 that the aforesaid amount of Rs. 4,71,05,427 will be retained in the aforesaid banks in fixed deposit accounts and will not be withdrawn by the petitioner until further orders are passed by this Court but the petitioner will be allowed to operate the current accounts or any other account over and above the said fixed deposit amount of Rs. 4,71,05,427. By the said order dt. 4th July, 2003, the Court also directed that in the meanwhile the CIT(A) will expedite the hearing of the appeals filed by the petitioner against the assessments for the years 1996-97 to 2001-02.

7. At the hearing of these matters, Mr. Jayant Das, learned counsel for the petitioner, submitted that by the order dt. 28th March, 2003 passed by this Court in WP(C) No. 3137 of 2003, a specific direction was given to the Department to restitute the petitioner to the original position by 31st of March, 2003 and thus the fixed deposits of the petitioner were required to be restored to the same position as they were before the fixed deposits were encashed and paid to the Department. He further submitted that pursuant to the said order, refund vouchers were submitted by the Department on 31st March, 2003 to the banks and only two of the banks, namely, UTI Bank and Vysya Bank have put the amounts back in the fixed deposits and restored the petitioner to the original position. But the two other banks, namely, Canfin Homes and Canara Bank, instead of putting the money back in the original fixed deposits, have created fresh fixed deposits on 4th July, 2003 and consequently the petitioner has lost interest on the said fixed deposits for the period from 28th March, 2003 to 4th July, 2003. He further submitted that the fixed deposits of the petitioner in the said two banks, namely, Canfin Homes and Canara Bank, which were encashed carried a higher rate of interest than the fresh fixed deposits which were created on 4th July, 2003, and this has also resulted' in loss to the petitioner. He vehemently submitted that orders should be passed by this Court in Misc. Case No. 3703 of 2003 directing the aforesaid two banks, namely, Canfin Homes and Canara Bank, to pay back the money in the same fixed deposits from which they were encashed and paid to the Department so that the petitioner is restored to its original position as on 28th March, 2003 in accordance with the direction of this Court in the order dt. 28th March, 2003 in WP(C) No. 3137 of 2003 and the petitioner is entitled to interest on the fixed deposits on and from 28th March, 2003 at the old rate. In reply, Mr. J.P. Chowdhury, learned counsel for the two banks (opposite parties 4 and 6) submitted that during the period 28th March, 2003 to 3rd April, 2003 after encashment of the fixed deposits the money was with the Department and hence the banks were not liable for interest for the said period.

8. The portion of the order dt. 28th March, 2003 in WP(C) No. 3137 of 2003 in which the restitution was directed is quoted herein below :

"For the above reasons, the impugned notices at Annex.-18 series cannot be supported in law which are hereby quashed. Shri Das, learned counsel for the petitioner, submitted that the bank has collected pay orders from opposite parties 7 to 10. In view of the fact that we have quashed the impugned notices, as indicated above, the Department is directed to restitute the petitioner to the original position by 31st of March, 2003...."

It is clear from the aforesaid portion of the order dt. 28th March, 2003 passed by the Court that the grievance made by the counsel for the petitioner before the Court was that the pay orders had been collected from the UTI Bank Ltd., Canfin Home Finances, Vysya Bank and Canara Bank pursuant to the impugned notices of the IT Department which were quashed by the said order of the Court and the Court directed only the IT Department to restitute the petitioner to the original position by 31st of March, 2003. Accordingly, the IT Department which had collected the amounts covered by the pay orders from the banks in the meanwhile furnished refund vouchers to the aforesaid banks on 31st of March, 2003 for the amounts recovered pursuant to the impugned notices quashed by the Court. Thus, the IT Department had restituted the petitioner to the original position. There was no direction in the said order dt. 28th March, 2003 to the IT Department to pay any interest for any period. In the absence of any express specific direction from the Court to the Department to pay interest for any period, the petitioner cannot claim interest from the Department on the basis of the said order dt. 28th March, 2003 on the ground that restitution would mean payment of interest. Further, by the said order dt. 28th March, 2003 no express specific direction was given to the banks to restitute the petitioner in any manner. If some of the banks after getting back the money from the IT Department have created fresh fixed deposits with lower rate of interest, no claim can be made by the petitioner on the basis of the order dt. 28th March, 2003 that the banks should have retained the money in same fixed deposits as they were prior to the recovery of the amounts by the IT Department and pay interest at the old rate on such fixed deposits. Misc. Case No. 3703 of 2003 for implementation of the order dt. 28th March, 2003 is accordingly disposed of.

9. Mr. Das, learned counsel for the petitioner submitted that the question as to whether the petitioner was entitled to claim exemption of its income under Section 10 (23C)(iv) and (v) of the Act arose also in the asst. yr, 1992-93 and the CIT(A), Orissa, Cuttack, in his order dt. 16th July, 1996 in ITA No. 23/Co/1995-96, after considering the objects for which the petitioner has been promoted has held that the petitioner-company is a general public utility and has been established for charitable purposes and its income will be exempt from tax under Section 11 of the Act. Mr. Das submitted that the Department has not assailed the said order dt. 16th July, 1996 of the CIT(A), Orissa, and the said order of the CIT(A) was binding on the AO. Mr. Das cited the decision of the Division Bench in Orissa Forest Corporation Ltd. v. Asstt. CCE 1982 ELT 875 (On), for the proposition that decisions rendered by an Appellate Collector should be respected by the subordinate revenue authorities so long as they remain in force and are not set aside by higher authorities. In the said decision, the Division Bench further held that if the demand for one period is set aside by the appellate authority, another demand cannot be raised for subsequent period on the same facts until the order of the appellate authority is not set aside by the revisional authority. Mr. Das argued that the petitioner had thus a strong prima facie case and the Asstt. CIT should have passed an order under Section 220(6) of the Act treating the petitioner as not being in default in respect of the amounts which were in dispute in the appeals before the CIT even though the time for payment had expired as long as the appeals of the petitioner remained undisposed of. Mr. Das further submitted that the CBDT has issued circulars on how the discretion of the AO under Section 220(6) of the Act should be exercised when the assessee has presented an appeal against the order of assessment. Circular No. 530, dt. 6th March, 1989 of the CBDT in para 2 provides that the AO will exercise discretion under Section 220(6) of the Act subject to such conditions as he may think fit to impose so as to treat the assessee as not being in default in respect of the amount in dispute in the appeal when the demand in dispute relates to the issues that have been decided in favour of the assessee in an earlier order by an appellate authority or Court in the assessee's own case. Mr. Das submitted that in the present case, the CIT(A) has decided for the year 1992-93 that the income of the petitioner was exempt under Section 11 of the Act and therefore, the Asstt. CIT should have treated the petitioner as not being in default in respect of the tax in dispute in the appeals before the CIT(A). Mr. Das cited the decision of the Supreme Court in Navnit Lal C. Javeii v. K.K. Sen, AAC (1965) 56 ITR 198 (SC), in which the Supreme Court has held that circular issued by the Central Board of Revenue would be binding on all officers and persons employed in execution of the IT Act, 1922 under Section 5(8) of the said Act. He pointed out that similar provisions as in Section 5(8) of the IT Act, 1922 have also been made in Section 119 of the IT Act, 1961 empowering the CBDT to issue instructions to other IT authorities from time to time as it may deem fit for the proper administration of the Act and such authorities and all other persons employed for execution of the Act are to follow and observe such instructions issued by the Board. Mr. Das also cited the decision of a Division Bench of this Court in State of Orissa v. Janamohan Das AIR 1993 On 180, for the proposition that no authority should be vested with unlimited or unfettered discretion. Mr. Das submitted that the petitioner presently has no income other than interest from the fixed deposits in different banks and if the fixed deposits are encashed and appropriated by the IT Department, the petitioner will not be able to meet even its establishment expenses and the petitioner will suffer immense hardship. Mr. Das further submitted that the petitioner has not moved the CIT in revision because the nil assessments of the petitioner for different years have been reopened and the provisional attachment orders have been passed with the approval of the CIT and the revision before the CIT would be an exercise in futility. He further explained that although the petitioner has filed application for stay before the CIT(A) along with the appeal, it is doubtful as to whether the CIT(A) would have powers to grant stay. In this regard, Mr. Das submitted that there is no express provision in the Act conferring powers on the CIT(A) to pass an order of stay with regard to a matter in appeal before him whereas Section 220(6) of the Act confers powers on the AO to treat the assessee as not in default when the assessee has filed an appeal against the assessment. Mr. Das submitted that a Division Bench of this Court in State of Orissa v. Member, Sales-tax Tribunal and Anr (1971) 28 STC 652 (On), following the decision of the Supreme Court in ITO v M.K. Mohammed Kunhi AIR 1969 SC 430, has held that the implied power incidental and ancillary to appellate jurisdiction will be excluded where express power has been vested in some other authority to deal with a particular contingency. Mr. Das submitted that since the power of stay has been vested by express provision in Section 220(6) of the Act on the AO, the CIT(A) may not have the implied power as an appellate authority to grant stay with regard to a matter in appeal before him. Mr. Das submitted that the petitioner thus had no option but to move this Court under Article 226 of the Constitution in WP(C) No. 4937 of 2003 against the order dt. 7th May, 2003 passed by the Asstt. CIT rejecting the application of the petitioner under Section 220(6) of the Act.

10. Regarding WP(C) No. 5356 of 2003, Mr. Das submitted that in case this Court quashes the order dt. 7th May, 2003 of the Asstt, CIT challenged in WP(C) No. 4937 of 2003 and directs stay of the demands pending disposal of the appeal before the CIT(A), the notices under Section 226(3) of the Act issued to the banks for realization of the arrears of income-tax liability of the petitioner impugned in WP(C) No. 5356 of 2003 will have to be quashed by the Court.

11. Mr. Akhil Kumar Mohapatra, learned standing counsel for the IT Department, on the other hand, submitted that the order passed by the CIT(A) for the asst. yr. 1992-93 holding that the petitioner is entitled to exemption under Section 11 of the Act was not binding on the Asstt. CIT for making the assessments for the subsequent assessment years as it is the settled law that each assessment year can be assessed independently of the findings in the earlier assessment years. Mr. Mohapatra argued that the language of Section 10(23C) (iv) and (v) of the Act would show that it is only a fund, institution or trust established for charitable purposes that is notified by the Central Government in the Official Gazette which is exempt from tax on its income and therefore, in the absence of a notification by the Central Government in the Official Gazette notifying the institution of the petitioner under Section 10(23C) (iv) and (v), the income of the petitioner is not exempt from tax. Relying on the averments in para 10 of the counter-affidavit, Mr. Mohapatra submitted that in Instruction No. 1914 of the CBDT the decision in the matter of stay of demand should normally be taken by the AO and his superior authority will interfere with the decision of the AO only in exceptional circumstances, for example, where the AO's order will appear to be high-pitched or a genuine hardship is likely to be caused to the assessee. He submitted that instead of exhausting the normal Departmental channels the assessee has sought to directly approach this Court under Article 226 of the Constitution. In reply to the contention of Mr. Das that it will be an exercise in futility for the petitioner to file a revision before the CIT against the order dt. 7th May, 2003 of the AO, Mr. Mohapatra argued that even if the CIT approves the reopening of the assessment or provisional attachment orders, the proceedings under Section 220 of the Act and revisions arising therefrom are entirely different proceedings. Mr. Mohapatra further submitted that if the petitioner is apprehensive that he may not get a fair order from the CIT in a revision, the petitioner should have moved the CIT(A) for stay in the appeals filed before him. He cited the decision of the Supreme Court in ITO v. M.K. Mohammed Kunhi (supra) for the proposition that an appellate authority has the power to grant stay as incident or ancillary to its appellate jurisdiction. He argued that even if there is no express provision in the Act conferring powers on the CIT(A), as an appellate authority he has the incidental or ancillary power to grant stay. In support of this submission he cited the decision of the Allahabad High Court in Prem Prakash Tripathi v. CIT (1994) 208 ITR 461 (All), in which the Division Bench of the Allahabad High Court following the decision of the Supreme Court in ITO v. M.K. Mohammed Kunhi (supra) has held that the CIT(A) must be held to have the power to grant stay as incidental or ancillary to his appellate jurisdiction. Finally, Mr. Mohapatra vehemently submitted that in Asstt. CCE v. Dunlop India Ltd. AIR 1985 SC 330, the Supreme Court deprecated the tendency of the High Courts to grant interim orders while entertaining writ petitions under Article 226 of the Constitution and has also held that where statutory remedies are available, the Court must have good and sufficient reason to bypass the alternative statutory remedy while entertaining a writ petition under Article 226 of the Constitution. According to Mr. Mohapatra, since there are sufficient statutory remedies available to the petitioner against the impugned order dt. 7th May, 2003 of the Asstt. CIT, this Court should dismiss the writ petition under Article 226 of the Constitution.

12. The first question to be decided is whether the petitioner has any alternative statutory remedy against the order dt. 7th May, 2003 of the Asstt. CIT which is under challenge in WP(C) No. 4937 of 2003. Against this order dt. 7th May, 2003 rejecting the application under Sub-section (6) of Section 220 of the Act, no appeal has been provided under the Act as in the appeal provisions in Sections 246 and 246A of the Act, we do not find any mention of the order under Sub-section (6) of Section 220 as an appealable order either before the Dy. CIT(A) or before the CIT(A). The petitioner, however, has filed applications for stay before the CIT(A). There is no express power vested under the Act on the CIT(A) to grant stay, but express power has been vested under Sub-section (6) of Section 220 of the Act on the AO not to treat the assessee as being in default pending appeal before the CIT(A). The decision of the Supreme Court in M.K. Mohammed Kunhi's case (supra) is on the point that the Tribunal has the implied power to grant stay as incidental and ancillary to its appellate jurisdiction and not that the CIT(A) has the implied power to grant stay in appeals pending before him. This Court in State of Orissa v. Member, Sales-tax Tribunal (supra) after considering the said decision of the Supreme Court has held that express power of stay in some other authority conferred under the Act will rule out implied power in the appellate authority to grant stay and a CIT(A) in Orissa is bound to follow the decision of this Court and not of any other High Court in the absence of any decision of the Supreme Court on a point. The decision of the Allahabad High Court in Prem Prakash Tripathi v. CIT (supra) cited by Mr. Mohapatra on the point that the CIT(A) has the implied power to grant stay will not be binding on the CIT(A). There is, however, a statutory remedy of revision against the said order dt. 7th May, 2003 of the Asstt. CIT to the CIT under section 264 of the Act, but according to the petitioner this will be an exercise in futility because the CIT himself has approved the reopening of the case of the petitioner for assessment under Section 147 and has also approved the provisional attachment orders. The case of the Department, on. the other hand, is that the fact that the CIT has approved the provisional attachment orders will not make the remedy by way of a revision to the CIT against the order dt. 7th May, 2003 ineffective. In Asstt. CCE v. Dunlop India Ltd. (supra), the Supreme Court following its earlier decision in Titaghur Paper Mills Co. Ltd. v. State of Orissa AIR 1983 SC 603, held ;

". . . It is only where statutory remedies are entirely ill-suited to meet the demands of extraordinary situations, as for instance where the very vires of the statute is in question or where private or public wrongs are so inextricably mixed up and the prevention of public injury and the vindication of public justice require it that recourse may be had to Article 226 of the Constitution. But then the Court must have good and sufficient reason to bypass the alternative remedy provided by statute. Surely matters involving the revenue where statutory remedies are available are not such matters. We can also take judicial notice of the fact that the vast majority of the petitions under Article 226 of the Constitution are filed solely for the purpose of obtaining interim orders and thereafter prolong the proceedings by one device or the other. The practice certainly needs to be strongly discouraged."

In the aforesaid decision, the Supreme Court has held that matters involving revenue where statutory remedies are available are not matters where the Court should bypass the statutory remedy, but this is not to say that in no matter involving revenue where statutory remedies are available, the High Court will not interfere under Article 226 of the Constitution. The acid test, in our considered opinion, would be whether interference of the High Court under Article 226 of the Constitution is necessary for vindication of public justice to meet the demands of an extraordinary situation, as has been clearly held in the aforesaid judgment of the Supreme Court.

13. Thus, what is to be considered in this case is whether the impugned order dt. 7th May, 2003 of the Asstt. CIT rejecting the application of the petitioner as not being in default in respect of the amounts in dispute in appeals before the CIT(A) as long as the appeal remains undisposed of needs interference in the interest of public justice to meet the demands of extraordinary situation. Sub-section (6) of Section 220 of the Act is quoted herein below :

"220 When tax, payable and when assessee deemed in default.
(l) to (5)............
(6) Where an-assessee has presented an appeal under Section 246 or Section 246A, the AO may, in his discretion and subject to such conditions as he may think fit to impose in the circumstances of the case, treat the assessee as not being in default in respect of the amount in dispute in the appeal, even though the time for payment has expired, as long as such appeal remains undisposed of."

The aforesaid section vests a discretion in the AO either to treat the assessee as not being in default or to treat the assessee as in default in respect of the amount in dispute in the appeal as long as the appeal remains undisposed of. There is no indication in Sub-section (6) of Section 220 as to how this discretion is to be exercised by the AO. In exercise of powers under Section 119 of the Act, the CBDT has issued instructions from time to time as to how such discretion under Sub-section (6) of Section 220 of the Act will be exercised by the AO in different situations. Paras 2 and 3 of the Board Circular No. 530, dt. 6th March, 1989 are extracted hereinbelow :

"2. Having regard to the proper and efficient management of the work of collection of revenue, the Board has considered it necessary and expedient to order that on an application being filed by the assessee in this behalf, the AO will exercise his discretion under Section 220(6) of the Act (subject to such conditions as he may think fit to impose) so as to treat the assessee as not being in default in respect of the amount in dispute in the appeal in the following situations :
(i) the demand in dispute has arisen because the AO had adopted an interpretation of law in respect of which, there exists conflicting decisions of one or more High Courts, or, the High Court of Jurisdiction has adopted a contrary interpretation but the Department has not accepted that judgment, or
(ii) the demand in dispute relates to issues that have been decided in favour of the assessee in an earlier order by an appellate authority or Court in the assessee's own case.

3. It is clarified that in the situations mentioned in para 2 above, the assessee will be treated as not in default only in respect of the amount attributable to such disputed points. Further, where it is subsequently found that the assessee has not co-operated in the early disposal of appeal or where a subsequent, pronouncement by a higher appellate authority or Court alters the situation referred to in para 2 above, the AO will no longer be bound by the instructions and will exercise his discretion independently."

Thus, the CBDT has issued the aforesaid instructions in Circular No. 530, dt. 6th March, 1989 that where the demand in dispute relates to issues that have been decided in favour of the assessee in an earlier order by an appellate authority or Court in the assessee's own case, the assessee should be treated as not being in default in respect of the amount in dispute in appeal keeping in mind the well-settled principle of justice and equity. These instructions have not been superseded but reiterated and clarified by the CBDT in its Circular No. 589, dt. 16th Jan., 1991. In the very case of the petitioner for asst. yr. 1992-93 the AO had rejected the claim of the petitioner for exemption on the ground that although the petitioner had applied claiming exemption, no notification had been issued by the Central Government in respect of the petitioner under Section 10(23C) (iv) and (v) of the Act and in the absence of such notification, the petitioner was not entitled to exemption from income-tax in respect of its income. Against the assessment order passed by the AO, the petitioner filed ITA No. 23/Co/1995-96 and the CIT(A), Orissa, Cuttack held that the AO was right in not allowing the petitioner's claim for exemption under Section 10(23C) (iv) and (v) of the Act, but the AO had to consider the petitioner's application for exemption from income-tax under Section 11 of the Act and thereafter allowed the claim of the petitioner for exemption to the extent indicated in his order dt. 16th July, 1996, relevant portion of which is quoted hereunder :

". . . The appellant's income for the year relevant to asst. yr. 1992-93 had been Rs. 19,98,038. It had applied income of Rs. 10,20,199 for charitable purposes. Exemption under Section 11 will be available to the appellant for the income of Rs. 10,20,199. However, the application of the income for charitable purposes being less than 75 per cent of the income, the question of exemption under Section 11 for the remaining income of Rs. 9,77,879, which had been accumulated, has to be examined. On furnishing the notice in Form No. 10 specifying the purposes, towards the fulfilment of its objects, for which the income was being accumulated and the deposit of the accumulated income in Canara Bank, a nationalized bank, the appellant has satisfied the conditions of Section 11(2) and, as a result, exemption under Section 11 will be available to the appellant on the accumulated income as well. In other words, the appellant's income of Rs.
19,98,038, for the year relevant to asst. yr, 1992-93 will be exempt under Section 114. Appeal allowed.
SD/-
(S. K. Sircar) CIT(A), Orissa, Cuttack."

Thus, in the very case of the petitioner, the appellate authority had held that the petitioner was entitled to exemption under Section 11 of the Act even though the institution of the petitioner had not been notified by the Central Government under Section 10(23C) (iv) and (v) of the Act. The demands in respect of which appeals have now been filed by the petitioner before the CIT(A) for the years 1996-97 to 2001-02 relate to issues which have been decided earlier in favour of the petitioner by the appellate authority in the very case of the petitioner and as per the instructions issued in Circular No. 530, dt. 6th March, 1989 by the CBDT quoted above, the Asstt. CIT should have exercised discretion under Sub-section (6) of Section 220 of the Act subject to such conditions as she thought fit to impose so as to treat the petitioner as not being in default in respect of the amounts in dispute in the appeals. But by the impugned order dt. 7th May, 2003, the Asstt. CIT has rejected the application of the petitioner under Sub-section (6) of Section 220 of the Act to treat the petitioner as not being in default in respect of the amounts in dispute in appeals before the CIT(A) contrary to the said instructions of the CBDT. No useful purpose will be served in such a case by asking the petitioner to file a revision before the CIT under Section 264 of the Act because the CIT in such a revision cannot be expected under, law to pass an order contrary to the said instructions of the CBDT in the Circular No. 530, dt. 6th March, 1989. The AO and the CIT cannot totally ignore the said instructions issued by the CBDT in exercise of the statutory powers under Section 119 of the Act. The AO or the CIT, however, could impose some conditions subject to which the petitioner was to be treated as not in default keeping in mind the circumstances of the case'. The only income of the petitioner presently appears to be the interest on the fixed deposits and this interest income is being utilized in meeting the establishment expenses of the petitioner. In these circumstances, if the fixed deposits are encashed, the petitioner will be put to genuine hardship. On the other hand, if the fixed deposits are withdrawn by the petitioner, there will be risk of the income-tax amount not being realized in the event the petitioner does not succeed in the appeals before the CIT(A). This is thus an extraordinary situation where interests of public justice demands interference of the High Court under Article 226 of the Constitution with appropriate writs/directions.'

14. For the aforesaid reasons, we quash the impugned order dt. 7th May, 2003 of the Asstt. CIT rejecting the application of the petitioner under Sub-section (6) of Section 220 of the Act and lay down the condition that the petitioner will not withdraw the amount of Rs. 4,71,05,427 kept in fixed deposit, and may only operate the current accounts or any other account over and above the said amount till the appeals pending before the CIT(A) are disposed of. By our order dt. 4th July, 2003, we had directed that the CIT(A) will expedite hearing of the appeals against the assessment under Section 147 of the Act for the asst. yrs. 1996-97 to 2001-02. We now direct that the CIT(A) will finally dispose of the appeals of the petitioner by 28th Feb., 2004. In case the petitioner does not co-operate in the hearing of the appeals before the CIT(A), the petitioner will not be entitled to the benefit of para 2 of Circular No. 530, dt. 6th March, 1989 of the CBDT, as has been clarified in para 3 of the said circular itself and it will be open for the Department to move this Court for appropriate orders in that regard. As a consequence of the aforesaid order, the notices under Section 226(3) of the Act issued by the Asstt. CIT on or about 22nd May, 2003 for recovery of the amounts in dispute to the UTI Bank Ltd., Canfin Homes, Vysya Bank Ltd. and Canara Bank are also quashed.

15. Since we have directed the CIT(A)-I, Bhubaneswar to finally dispose of the appeals of the petitioner by 28th Feb., 2004, he is impleaded as opposite party No. 2 in WP(C) No. 4937 of 2003. Misc. Case No. 3703 of 2003, WP (C) No. 4937 of 2003 and WP(C) No. 5356 of 2003 are disposed of in terms of the aforesaid judgment. Considering, however, the facts and circumstances, there shall be no order as to costs.

M. Papanna, J.

16. I agree.