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 3, Cited by 64]

Income Tax Appellate Tribunal - Pune

Deputy Commissioner Of Income-Tax,, ... vs Ghanshyam J. Sukhwani (Huf),, Pune on 4 April, 2019

               आयकर अपीलीय अिधकरण "बी" यायपीठ पुणे म ।
      IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, PUNE

      ी डी. क णाकरा राव, लेखा सद य एवं ी िवकास अव थी, याियक सद य के सम
BEFORE SHRI D. KARUNAKARA RAO, AM AND SHRI VIKAS AWASTHY, JM

                 आयकर अपील सं. / ITA No.773/PUN/2017
                 िनधारण वष / Assessment Year : 2004-05

DCIT, Central Circle-2(3),
Pune.                                                .......अपीलाथ / Appellant

                                 बनाम / V/s.

Ghanshyam J. Sukhwani (HUF),
32, Sukhwani Chamber,
Pimpri, Pune-411008.

PAN : AABHS9560G                                     ...... यथ / Respondent

            Revenue by          :      Shri Pankaj Garg
            Assessee by         :      Shri Vipin Gujrathi

      सुनवाई क तारीख / Date of Hearing               : 19.03.2019
      घोषणा क तारीख / Date of Pronouncement          : 04.04.2019

                               आदेश / ORDER


PER D. KARUNAKARA RAO, AM:

This appeal is filed by the Revenue against the order of CIT(A)-9, Pune dated 22.12.2016 for the Assessment Year 2004-05.

2. The grounds raised by the Revenue are as under :-

"1) On the facts and the circumstances of the case and in law, the Ld. CIT(A) has erred in deleting the penalty proceedings u/s 271(1)(c) of the Income Tax Act, 1961 when the Assessing Officer has initiated penalty after observing that both the limbs of the default u/s 271(1)(c) were operative in the instant case.
2) On the facts and the circumstances of the case and in law, the Ld. CIT(A) has erred in deleting the penalty proceedings u/s 271(1)(c) of the Income Tax Act, 1961 when the assessee has concealed particulars of income, i.e. concealed true profit, by way of furnishing inaccurate particulars of income, i.e. shifting expenses of 80IB projects to non 80IB projects, which the Assessing Officer has correctly mentioned in the assessment order while initiating the penalty proceedings u/s 271(1)(c) of the Income Tax Act, 1961.
3) The order of the Ld. CIT(A) may be vacated and that of the Assessing Officer be restored.
2 ITA No.773/PUN/2017
4) The appellant craves leave to add, alter, amend and modify any of the above grounds of appeal."

3. Briefly stated the relevant facts include that the assessee is engaged in the business of Promoter, Developers & Builders. The assessee filed the return of income declaring total income of Rs.18,69,220/-. At the end of the assessment, the Assessing Officer made four additions on different accounts. In all these additions, the Assessing Officer initiated penalty proceedings stating that "Penalty proceedings u/s 271(1)(c) read with Explanation-1 of the I.T. Act, 1961 has therefore been initiated separately" (para 2.9 of the assessment order). Similar is the language used by the Assessing Officer in respect of rest of the additions too.

4. In the penalty order, the Assessing Officer clearly stated that the levy of penalty for the default of furnishing of inaccurate particulars of income (para 9 of the penalty order).

5. The CIT(A), relying on the various decisions/judgements of the ITAT as well as the High Courts, directed the Assessing Officer to delete the said penalty as levied by the Assessing Officer.

6. Aggrieved with the said order of the CIT(A), the Revenue is in appeal before the Tribunal.

7. Before us, ld. AR for the assessee and ld. DR for the Revenue reiterated the submissions/arguments as made before the lower authorities. We have heard both the parties and perused the material available on record and find that this is a case where the Assessing Officer failed to record proper satisfaction while initiating and levying the penalty u/s 271(1)(c) of the Act. In this regard, we pursed the orders of 3 ITA No.773/PUN/2017 the Revenue authorities. On perusal of para 2.9 of the assessment order, we find the following is the reasons for initiation of penalty proceedings :-

"2.9 ....... Penalty proceedings u/s 271(1)(c) read with Explanation-1 of the I.T. Act, 1961 has therefore been initiated separately. ......"

8. Further, we also perused the penalty order passed by the Assessing Officer on 26.03.2014. On perusal of para 9 of the penalty order, we find the following is the reasons for levy of penalty u/s 271(1)(c) of the Act :-

"9. ....... concealed the particulars of income by furnishing inaccurate particulars of income......"

9. The above extracts reveal that the Assessing Officer suffers from ambiguity in his mind while recording the satisfaction at the time of initiation of penalty proceedings u/s 271(1)(c) of the Act.

10. According to the ld. AR, the appeal of the Revenue shall have to be dismissed on the legal issue. Highlighting the legal requirement of making a specific reference to the specific limb of clause (c) of section 271(1) of the Act and relying on various binding judgments in the case CIT Vs. Shri Samson Perinchery (2017) 392 ITR 4 (Bom.) as well as the judgment of Hon'ble Karnataka High Court in the case of CIT Vs. Manjunatha Cotton and Ginning Factory 359 ITR 565, Ld. Counsel demonstrated that the penalty levied by the Assessing Officer is unsustainable in law and the same is rightly deleted/cancelled by the CIT(A).

11. On the other hand, ld. DR for the Revenue heavily relied on the order Assessing Officer.

12. Considering the above, we are of the opinion that the legal requirement of making a clear cut reference to the applicable limb of 4 ITA No.773/PUN/2017 clause (c) of section 271(1) of the Act, is not met by the Assessing Officer while initiating and levying the penalty u/s 271(1)(c) of the Act. Thus, the satisfaction of the Assessing Officer suffers from ambiguity in his mind.

13. Therefore, we are of the opinion that, considering the above referred binding judgments, such penalty order is unsustainable in law legally. It is a settled legal proposition that the Assessing Officer is under obligation to specify the appropriate limb of clause (c) of section 271(1) of the Act at the time of initiation as well as at the time of levy of penalty. In view of the above deliberation on this issue, without going into the merits of the case, we are of the opinion that the order of the CIT(A) is reasoned one on this legal issue. Thus, we do not find any infirmity in the order of the CIT(A) on this legal issue. Accordingly, the grounds raised by the Revenue are dismissed on legal grounds.

14. In the result, the appeal of the Revenue is dismissed.

Order pronounced on 04th day of April, 2019.

                 Sd/-                                    Sd/-
(िवकास अव थी /VIKAS AWASTHY)           (डी. क णाकरा राव/D. KARUNAKARA RAO)
 याियक सद य/JUDICIAL MEMBER               लेखा सद य/ACCOUNTANT MEMBER
पुणे / Pune; दनांक / Dated : 04th April, 2019.
Sujeet
आदेश क    ितिलिप अ िे षत / Copy of the Order forwarded to :

1.       अपीलाथ / The Appellant.
2.        यथ / The Respondent.
3.       The CIT(A)-9, Pune.
4.       The Pr. CIT-5, Pune.

5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "बी" बच, पुणे / DR, ITAT, "B" Bench, Pune.

6. गाड फ़ाइल / Guard File.

आदेशानुसार / BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अिधकरण, पुणे / ITAT, Pune.