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 4, Cited by 0]

Punjab-Haryana High Court

Spaze Towers Pvt. Ltd. Etc vs Deputy Commissioner Of Income Tax, ... on 17 November, 2016

Bench: S.J. Vazifdar, A.B. Chaudhari

              IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                              CHANDIGARH


                                                         ITA-40-2015 (O&M)
                                             Date of decision:- 17.11.2016


        Spaze Towers Pvt. Ltd.
                                                             ...Appellant
                                   Versus

        Deputy Commissioner of Income Tax, Central Circle-II,
        Faridabad.
                                                ...Respondent

CORAM: HON'BLE MR. JUSTICE S.J. VAZIFDAR, CHIEF JUSTICE
       HON'BLE MR. JUSTICE A.B. CHAUDHARI

Present:- Mr. Pankaj Jain, Senior Advocate,
          Mr. Girish Agnihotri, Senior Advocate,
          with Mr. Sachin Bhardwaj, Advocate,
          and Mr. Ishaan Bhardwaj, Advocate,
          for the appellant.

           Mr. Rajesh Sethi, Senior Standing Counsel,
           and Mr. Arun Biriwal, Advocate,
           for the respondent.
                      * * * *
S.J. VAZIFDAR, C.J. (ORAL)

This is an appeal against the order of the Tribunal allowing the department/respondent's appeal against the order of the CIT (Appeals) in respect of the assessment year 2008-2009.

2. By a Civil Miscellaneous Application No. 15326-CII of 2015, the appellant/assessee raised the following questions contending that the same are substantial questions of law:-

"I. Whether under the facts & circumstances of the case, the Tribunal order is unsustainable, as no interest could be charged in the event of department not responding to the assessee's request for adjustment of cash seized against self assessment tax constituting 1 of 3 ::: Downloaded on - 25-11-2016 04:06:19 ::: ITA-40-2015 (O&M) 2 the existing liability as per specific provisions u/s 132B of the Income Tax Act, 1961?
II. Whether under the facts & circumstances of the case, the Tribunal order is unsustainable, as Explanation 2 to Section 132B of the Income Tax Act, 1961 inserted by the Finance Act, 2013 w.e.f. 01.06.2013 is 'prospective' in nature?
III. Whether under the facts & circumstances of the case, Explanation 2 to Section 132B of the Income Tax Act, 1961, though inserted by the Finance Act, 2013 is 'prospective' in nature, pursuant to the judgement of this Hon'ble Court in the case of CIT vs. Sh. Sandeep Jain & others in ITA 261 of 2014, CIT (Central) Ludhiana vs. Cosmos Builders & Promoters Ltd., in ITA No. 425 of 2014?"

3. The appeal is pressed only in respect of these questions of law and not in respect of the questions of law raised in the original appeal.

4. The appeal is admitted on the above questions of law. The judgement of a Division Bench of this Court dated 29.09.2014 in ITA-261-2014 titled as Commissioner of Income Tax (Central), Ludhiana Vs Sh. Sandeep Jain and others covers the case in favour of the assessee. It was held that Explanation 2 to Section 132B of the Income Tax Act, 1961 is prospective in nature w.e.f. 01.06.2013. The present appeal is in respect of the assessment year 2008-2009. In view of the said judgement, Explanation 2 would not be applicable to the assessee's case. This judgement was followed by another judgement of a Division Bench of this Court dated 14.07.2015 to which one of us (S.J. Vazifdar, CJ) was a party titled as 2 of 3 ::: Downloaded on - 25-11-2016 04:06:20 ::: ITA-40-2015 (O&M) 3 Commissioner of Income Tax (Central), Ludhiana Vs M/s Cosmos Builders and Promoters Ltd. By an order dated 06.05.2016, the Petition for Special Leave to Appeal against that judgement filed by the department was dismissed by the Supreme Court.

5. We are bound by the above judgements. In fact, in M/s Cosmos Builders and Promoters Ltd. case, the judgement in Sh. Sandeep Jain and others was followed. We follow the same in this appeal also. As we are bound by that judgement, we have not considered Mr. Sethi's argument on behalf of the respondent that the judgement does not lay down the correct law. He also relied upon the memorandum explaining the Finance Bill to contend that Explanation 2 to Section 132B is retrospective.

6. In these circumstances, the questions of law are answered in favour of the appellant/assessee. It is admitted that the order of the Tribunal is liable to be set aside and is accordingly set aside.

(S.J. VAZIFDAR) CHIEF JUSTICE (A.B. CHAUDHARI) JUDGE 17.11.2016 Amodh Whether speaking/reasoned Yes/No Whether reportable Yes/No 3 of 3 ::: Downloaded on - 25-11-2016 04:06:20 :::