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 23, Cited by 6]

Income Tax Appellate Tribunal - Delhi

Sh. Sajjan Singh, Rajasthan vs Acit, New Delhi on 18 January, 2018

                   INCOME TAX APPELLATE TRIBUNAL
                     DELHI BENCH "B": NEW DELHI
            BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
                                AND
           SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                          ITA No. 6640/Del/2016
                        (Assessment Year: 2012-13)
                  ACIT,               Vs.       Shri Sajjan Singh,
            Central Circle-17,                  F-180, C-Scheme,
       Room No. 103, First Floor,            Subhash Nagar, Jaipur,
       Hall No. 1,ARA Centre, E-2,              PAN:APFPS5687B
        Jhandewalan, New Delhi
                (Appellant)                       (Respondent)


                           CO No. 50/Del/2017
                       (In ITA No. 6640/Del/2016)
                       (Assessment Year: 2012-13)
           Shri Sajjan Singh,         Vs.              ACIT,
           F-180, C-Scheme,                      Central Circle-17,
         Subhash Nagar, Jaipur,             Room No. 103, First Floor,
           PAN:APFPS5687B                   Hall No. 1, ARA Centre, E-
                                            2, Jhandewalan, New Delhi
              (Appellant)                          (Respondent)


               Revenue by :                       Ms. Ashima Neb, Sr. DR
               Assessee by:                     Shri Sajjan Kr Tulisiyan, Adv
                                                    Ms. Nisha Raina, CA
                                                   Shri Karan Kumra, CA
             Date of Hearing                             30/11/2017
          Date of pronouncement                          18/01/2018


                                   ORDER

PER PRASHANT MAHARISHI, A. M.

1. This is an appeal filed by the Revenue and the cross objection filed by the assessee against the order of the ld CIT(A)-27, New Delhi 18.10.2016 for the Assessment Year 2012-13 wherein, AO's order passed u/s 154 of the Act is cancelled and directed to grant credit of cash seized and not to charge interest u/s 234B from the date of seizure till filing of return of income.

2. The revenue has raised the following grounds of appeal:-

Page | 1 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) "1. The Ld. Commissioner of Income Tax (Appeals) has erred in law while giving direction to the AO to give the credit of seized cash of Rs. 53,71,411/- as self assessment tax by ignoring the provisions of Section 132b of the I.T. ACT.
2. The CIT(A) has erred in law in directing not to charge interest u/s 234B of the Act from the date of seizure of cash to the date of assessment in respect of seized cash of Rs. 53,71,411/- which is contradicting to her direction to adjust the seized cash as self assessment tax.
3. (a) The order of the CIT(Appeals) is erroneous and not tenable in law and on facts."

3. The assessee has raised the following grounds of appeal in cross objection:-

"1. That the Ld. C.I.T.(A) on the facts of the case and in law has rightly allowed credit of cash seized towards tax liability of the respondent, as it is in line with the law and judicial precedence by various courts and tribunals.
2. That Ground No. 2 of the department is completely erroneous and vague as it contradicts the decision of Hon'ble ITAT, Kolkata on similar set of facts in the case of AC.I.T. vs. Narendra N Thacker (IT (SS) A No.01/Kol/2012, dated 28.09.2015).
3. That the Ld. C.I.T.(A) has rightly directed the AO to not charge interest u/s 234B from
4. That on the facts and in the circumstances of the case, the Ld. C.I.T.(A) was fully justified in law and on facts in quashing the order u/s. 154 of the Act inasmuch as the mistake allegedly found by the Ld. A.O. was not apparent from the record and hence cannot be rectified u/s. 154 of the Act, more so when in 143(3)/153A assessment, the Ld. A.O. himself gave credit of the said self-assessment tax.
5. That the order of Ld. C.I.T. (A) is correct in law and on facts of the case, and in accordance with the provisions of the Act."

4. Brief facts of the case is that search and seizure operation was carried out on appellant on 12.04.2012 and cash amounting to Rs. 10409830/- was found and seized from the residence of the assessee at Jaipur. The above cash was disclosed by the assessee as his undisclosed income in statement u/s 132(4) of the Income Tax Act and shown in return of income as other income. While filing the return of income u/s 153A of the Act assessee claimed out of above cash Page | 2 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) seized Rs. 5371411/- as self assessment tax paid asking for credit of Rs. 10100000/-. Assessment u/s 143(3) read with Section 153A was completed on 25.03.2015 wherein, the returned income was accepted and credit of Rs. 10100000/- was also given as taxes. Therefore, assessee requested for the release/ refund of balance amount of Rs. 3207222/- after adjustment of other tax liabilities. The ld AO passed order u/s 154 on 27.01.2016 holding that credit for self assessment of Rs. 5371411/- was wrongly given as the amount was lying in Public Deposit (PD) account. Assessee challenged the same before the ld CIT(A) stating that originally credit has been correctly allowed and withdrawal of such credit by way of rectification proceedings makes the issue debatable hence, order passed u/s 154 of the Act is invalid. It was further stated that in the intimation passed u/s 143(1)(a) the AO has himself has given the above credit. The ld CIT(A) relying on the decision of the coordinate bench in case of ACIT Vs. Narender N Thacker IT(SS)A No. 01/Kol/2012 dated 28.02.2015 allowed the appeal of the assessee. Therefore, now in appeal before us by raising the above two grounds.

5. The ld Departmental Representative vehemently submitted that credit of the above sum was wrongly given as the amount was still lying in PD Account. Therefore, she submitted that 154 proceedings have been correctly initiated and concluded as the error is apparent from records.

6. The ld Authorised Representative submitted a written submission stating that issue is squarely covered in favour of the assessee by the decision of Kolkata Bench in case of ACIT Vs. Narender N Thacker (supra) relied upon by the ld CIT(A). He submitted that the provisions u/s 132B per explanation 2 does not apply to the facts of the case as it was introduced w.e.f. 01.06.2013.

7. We have carefully considered the rival contentions and the facts have already been stated above. The above issue has been discussed at Page | 3 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) length by the coordinate bench in 82 Taxmann.com 64 in ACIT Vs. Narender N Thacker as under:-

"4. The brief facts of this issue is that the search and seizure operation was conducted on Thacker Group on 27.7.2006 and it was seen that the four brothers Sri Dinesh N Thacker, Sri Vinod N Thacker, Sri Narendra N Thacker and Sri Mahendra N Thacker were doing separate business. The activities relating to the family unit of Sri Narendra N Thacker are mainly investment related activities which are carried on in the names of his family members. Pursuant to the search, a notice u/s 153A was issued on the assessee on 10.8.2007 and in response to the same , the assessee filed his return of income for the Asst Year 2006-07 on 28.11.2007 declaring taxable income of Rs. 60,12,240/-.During the course of search, cash to the extent of Rs. 20,00,000/was found from Locker No. 646 with Canara Bank, Vashi Branch, Mumbai, belonging to the assessee and the same was seized by the department. The assessment was completed u/s 153A of the Act on 1.7.2008 determining taxable income at Rs. 60,12,240/-raising a demand of Rs. 24,02,249/-. Originally the Learned AO gave credit for seized cash of Rs 20,00,000/- towards self assessment tax which was later rectified u/s 154 of the Act by the Learned AO on 2.3.2010 by revoking the credit for seized cash of Rs 20,00,000/-as according to the Learned AO, there was no existing liability, and consequentially charged interest u/s 234B and 234C of the Act. This action was not confirmed by the Learned CITA. Aggrieved, the revenue is in appeal before us on the following grounds:
"1. That in the facts and circumstances of the case and in law, the Learned CIT(A) has erred in allowing the adjustment of seized cash against self assessment tax liability though Income Tax Act does not provide for adjustment of seized cash before determination of tax liability.
2. That the Department craves leave to add, modify or alter any of the ground(s) of appeal and/or adduce additional evidence at the time of hearing of the case. "

5. The Learned DR argued that there is no provision in the Income Tax Act to adjust the seized cash towards the self assessment tax payable by the assessee and accordingly Page | 4 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) supported the order of the Learned AO. In response to this, the Learned AR argued that pursuant to the search operations, cash of Rs. 20,00,000/-was seized on 31.8.2006 and kept in PD account of the department and the same was adjusted from PD account by the Learned AO on 11.6.2010. He stated that the assessee while filing the return in response to notice issued u/s 153A of the Act for the Asst Year 2006-07, made a request for adjustment of seized cash towards self assessment tax payable by the assessee. He argued that the action of the Learned AO in adjusting the seized cash towards the tax liability determined pursuant to search assessment framed u/s 153A of the Act, is in accordance with law. However, his subsequent action of revoking the said adjustment of seized cash is illegal.

6. We have heard the rival submissions and perused the materials available on record. We find that the action of the Learned AO in adjusting the seized cash towards the tax liability determined to be payable pursuant to section 153A assessment framed by the Learned AO is in order in terms of section 132B of the Act. For the sake of convenience, the provisions of section 132B of the Act is reproduced here in below:

'132B. (1) The assets seized under section 132 or requisitioned under section 132A may be dealt with in the following manner, namely:--
(i) the amount of any existing liability under this Act, the Wealth-tax Act, 1957 (27 of1957), the Expenditure-

tax Act, 1987 (35 of 1987), the Gift-tax Act, 1958 (18 of 1958) and the Interest-tax Act, 1974 (45 of 1974), and the amount of the liability determined on completion of the assessment under section 153A and the assessment of the year relevant to the previous year in which search is initiated or requisition is made, or the amount of liability determined on completion of the assessment under Chapter XIV-B for the block period, as the case may be (including any penalty levied or interest payable in connection with such assessment) and in respect of which such person is in default or is --deemed to be in default, or the amount of liability arising on an application made before the Settlement Commission under sub-section (1) of Page | 5 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) section 245C, may be recovered out of such assets :

Provided that where the person concerned makes an application to the Assessing Officer within thirty days from the end of the month in which the asset was seized, for release of asset and the nature and source of acquisition of any such asset is explained to the satisfaction of the Assessing Officer, the amount of any existing liability referred to in this clause may be recovered out of such asset and the remaining portion, if any, of the asset may be released, with the prior approval of the --[Principal Chief Commissioner or] Chief Commissioner or -- [Principal Commissioner or] Commissioner, to the person from whose custody the assets were seized:
Provided further that such asset or any portion thereof as is referred to in the first proviso shall be released within a period of one hundred and twenty days from the date on which the last of the authorisations for search under section 132 or for requisition under section 132A, as the case may be, was executed;
(ii) if the assets consist solely of money, or partly of money and partly of other assets, the Assessing Officer may apply such money in the discharge of the liabilities referred to in clause (i) and the assessee shall be discharged of such liability to the extent of the money so applied;
(iii) the assets other than money may also be applied for the discharge of any such liability referred to in clause
(i) as remains undischarged and for this purpose such assets shall be deemed to be under distraint as if such distraint was effected by the Assessing Officer or, as the case may be, the Tax Recovery Officer under authorisation from the --[Principal Chief Commissioner or] Chief Commissioner or --[Principal Commissioner or] Commissioner under sub-section (5) of section 226 and the Assessing Officer or, as the case may be, the Tax Recovery Officer may recover the amount Page | 6 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) of such liabilities by the sale of such assets and such sale shall be effected in the manner laid down in the Third Schedule.
(2) Nothing contained in sub-section (1) shall preclude the recovery of the amount of liabilities aforesaid by any other mode laid down in this Act.
(3) Any assets or proceeds thereof which remain after the liabilities referred to in clause (i) of sub-section (1) are discharged shall be forthwith made over or paid to the persons from whose custody the assets were seized.
(4) (a) The Central Government shall pay simple interest at the rate of one-half per cent for every month or part of a month on the amount by which the aggregate amount of money seized under section 132 or requisitioned under section 132A, as reduced by the amount of money, if any, released under the first proviso to clause (i) of sub-section (1), and of the proceeds, if any, of the assets sold towards the discharge of the existing liability referred to in clause (i) of subsection (1), exceeds the aggregate of the amount required to meet the liabilities referred to in clause (i) of sub-section (1) of this section. (b) Such interest shall run from the date immediately following the expiry of the period of one hundred and twenty days from the date on which the last of the authorisations for search under section 132 or requisition under section 132A was executed to the date of completion of the assessment under section 153A or under Chapter XIV-B. -- [Explanation 1].--In this section,--
(i) "block period" shall have the meaning assigned to it in clause (a) of section 158B;
(ii) "execution of an authorisation for search or requisition" shall have the same meaning as assigned to it in Explanation 2 to section 158BE [Explanation 2.-For the removal of doubts, it is hereby declared that the "existing liability" does not include advance tax payable in accordance with the provisions of Part C of Chapter XVII.]' Page | 7 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13)

7. We find that the subsequent action of Learned AO in revoking the credit given for seized cash towards existing tax liability under proceedings u/s 154 of the Act is illegal. The provisions of section 132B of the Act makes it clear that the terms 'existing liability' does not include advance tax payable in accordance with the provisions of Part C of Chapter XVII. But this amendment was brought in the statute by Finance Act 2013 with effect from 1.6.2013 only. Hence it can be safely concluded that what is precluded in the statute is adjustment of seized cash towards advance tax liability only and not self assessment tax or regular tax and that too only with effect from 1.6.2013. We hold that the action of the assessee in seeking to adjust the seized cash with self assessment tax payable along with the return of income is in order and in accordance with section 132B of the Act as admittedly self assessment tax payable becomes 'existing liability' on the part of the assessee to settle. Similarly we hold that the action of the Learned AO in adjusting the seized cash towards the tax liability determined pursuant to completion of section 153A assessment also is in order and is in accordance with the provisions of section 132B of the Act.

8. We don't appreciate the arguments of the Learned DR that the amendment brought in section 132B to this effect is to be construed retrospective in operation. We find that this is a substantive law and not procedural law and is a substantive levy on the part of the government on the assessee and hence could be held to be prospective in operation only. Reliance is placed on the decision of the apex court in the case of CWT v. Sharvan Kumar Swamp & Sons [1994] 210 ITR 886/76 Taxman 620, wherein it was held that :

"Substantive law is concerned with the ends which the administration of justice seeks ; procedural law deals with the means and instruments by which those ends are to be attained. The latter regulates the conduct and relations of courts and litigants in respect of the litigation itself; the former determines their conduct and relations in respect of the matters litigated.
What facts constitute a wrong is determined by the substantive law ; what facts constitute proof of a wrong is a question of procedure.
So far as the administration of justice is concerned with the application of remedies to violated rights, we may say that the Page | 8 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) substantive law defines the remedy and the right, while the law of procedure defines the modes and conditions of the application of the one to the other. "

9. It is also pertinent to look into the larger bench decision of the apex court rendered in the case of CIT v. Vatika Township (P.) Ltd [2014] 367 ITR 466/227 Taxman 121/49 taxmann.com 249, wherein their Lordships while deciding the issue of applicability of levy of surcharge u/s 113 of the Act brought in the statute with effect from 1.6.2002 is not to be construed as retrospective in operation, had held as follows:

"We would also like to point out, for the sake of completeness, that where a benefit is conferred by a legislation, the rule against a retrospective construction is different. If a legislation confers a benefit on some persons but without inflicting a corresponding detriment on some other person or on the public generally, and where to confer such benefit appears to have been the legislators object, then the presumption would be that such a legislation, giving it a purposive construction, would warrant it to be given a retrospective effect. This exactly is the justification to treat procedural provisions as retrospective. In Government of India v. Indian Tobacco Association, the doctrine of fairness was held to be relevant factor to construe a statute conferring a benefit, in the context of it to be given a retrospective operation. The same doctrine off airness, to hold that a statute was retrospective in nature, was applied in the case of Vijay v. State of Maharashtra. It was held that where a law is enacted for the benefit of community as a whole, even in the absence of a provision the statute may be held to be retrospective in nature. However, we are confronted with any such situation here.
In such cases, retrospectively is attached to benefit the person in contradistinction to the provision imposing some burden or liability where the presumption attaches towards prospectivity. In the instant case, the proviso added to section 113 of the Act is not beneficial to the assessee. On the contrary, it is a provision which is onerous to the assessee. Therefore, in a case like this, we have to proceed with the normal rule of presumption against retrospective operation. Thus, the rule against retrospective operation is a Page | 9 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) fundamental rule of law that no statute shall be construed to have a retrospective operation unless such a construction appears very clearly in the terms of the Act or arises by necessary and distinct implication. Dogmatically framed, the rule is no more than a presumption, and thus could be displaced by out weighing factors. "

10. We find that the decision of the principle laid down by the larger bench of the apex court in the case of Vatika Township (P.) Ltd. (supra) would squarely apply to the applicability of the amendment brought in section 132B with effect from 1.6.2013 and accordingly we hold that the amendment brought in section 132B would be construed prospective only as it is a provision which is onerous to the assessee.

11. Moreover, even if we hold that the said amendment in section 132B of the Act is to be construed as retrospective in operation, still it will not disturb the impugned case as in the facts of the instant case, the assesee never requested for adjustment of seized cash towards advance tax liability. He only requested for adjustment of seized cash towards self assessment tax. It is beyond doubt that the terms ' advance tax' and 'self assessment tax' are distinct and separate.

12. Looking at the issue of the Learned AO under section 154 proceedings revoking the adjustment of seized cash towards the tax liability determined on completion of search assessment from another angle, we find that this issue has reached the corridors of various courts as to the legality of the adjustment of seized cash and that itself makes the issue highly debatable and hence in any case cannot be the subject matter of rectification u/s 154 of the Act. It is well settled that an issue which is highly debatable cannot be rectified u/s 154 of the Act.

13. We find that the various case laws cited by the Learned AR in the paper book filed by him need not be considered as those case laws pertain to the adjustment of seized cash towards advance tax liability. But the impugned issue before us is adjustment of seized cash towards self assessment or regular tax payable and not advance tax.

14. In conclusion, we hold that the action of the Learned AO in adjusting the seized cash towards the tax liability determined on completion of search assessment is in order. With regard to Page | 10 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) charging of interest u/s 234B and 234 C of the Act for non- payment and short payment of advance tax is concerned, we have already held that the amendment in section 132B of the Act is held to be prospective in operation from 1.6.2013 and accordingly not applicable for Asst Year 2006-07. Hence we hold that no interest u/s 234B and 234 C of the Act shall be charged by the Learned AO from the date of seizure of cash to the date of completion of assessment in respect of seized cash of Rs. 20,00,000/-."

8. The ld DR could not controvert that how the above decision does not cover the issue in favour of the assessee. No other contrary decision was also brought to our notice. In view of this we do not find any infirmity in the order of the ld CIT(A) in directing the ld Assessing Officer to give credit of seized cash toward self assessment tax paid of Rs. 5371411/- as self assessment tax and also not to charge interest u/s 234B of the Act from the date of seizure to the date of assessment. Accordingly, the appeal of the revenue is dismissed.

9. The assessee has preferred the cross objection which is delayed by 2 days and for which application for condonation of delay was filed on 11.04.2007. The reason for the delay was stated to be oversight by the filing clerk. The same is also supported by an affidavit of the clerk. The ld AR requested for the condonation of delay which is very small of two days only.

10. The ld DR vehemently objected to the condonation request.

11. We have carefully considered the rival contentions and also perused the reasons given for the condonation. As the delay is very small of only two days and assessee has given a reasonable cause being oversight by the filing clerk we condone the same.

12. All the grounds of the CO filed by the assessee are supportive in nature. As we have already dismissed the appeal of the revenue the supportive CO filed by the assessee is allowed.

13. In the result appeal of the revenue is dismissed and cross objection of the assessee is allowed.

Page | 11 ACIT Vs. Shri Sajjan Singh, ITA No. 6640/Del/12016 & CO No. 50/Del/2017 (Assessment Year: 2012-13) Order pronounced in the open court on 18/01/2018.

            -Sd/-                                      -Sd/-
        (BHAVNESH SAINI)                       (PRASHANT MAHARISHI)
       JUDICIAL MEMBER                         ACCOUNTANT MEMBER

 Dated:18/01/2018
A K Keot

Copy forwarded to

  1.   Applicant
  2.   Respondent
  3.   CIT
  4.   CIT (A)
  5.   DR:ITAT
                                                      ASSISTANT REGISTRAR
                                                         ITAT, New Delhi




                                                                              Page | 12