Madras High Court
Srinidhi Karti Chidambaram vs The Principal Chief Commissioner Of on 2 November, 2018
Bench: S.Manikumar, Subramoniam Prasad
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 02.11.2018
CORAM:
THE HONOURABLE MR. JUSTICE S.MANIKUMAR
AND
THE HONOURABLE MR. JUSTICE SUBRAMONIAM PRASAD
W.A.Nos.1125 to 1128, 1130 & 1131 of 2018,
W.P.Nos.13005 to 13007, 13008 to 13010,
13070 to 13072, 13041 to 13043, 11714,
11715 & 22329 to 22331 & 22333 of 2018
and Rev.Appl.Nos.79 to 82 of 2018
and Connected WMPs, CMPs and MPs.
W.A.No.1125 of 2018
Srinidhi Karti Chidambaram .. Appellant
-vs-
1.The Principal Chief Commissioner of
Income Tax (Tamil Nadu and Puducherry),
Main Building, No.121, Nungambakkam
High Road, Chennai 600 034.
2.The Director General of Income Tax (Investigation),
New Building, 2nd Floor, Investigation Wing,
New No.45, Old No.108, Nungambakkam
High Road, Chennai 600 034.
3.The Deputy Director of Income Tax (Investigation),
Unit – 3 (3), Room No.120, First Floor,
Investigation Wing Building, No.45, Uthamar
Gandhi Road, Nungambakkam High Road,
Chennai 600 034. .. Respondents
Prayer: Appeal filed under Clause 15 of the Letters Patent against the order
dated 12.04.2018 passed in W.P.No.8832 of 2018 on the file of this Court.
http://www.judis.nic.in
2
For Appellant in all ... Mr.Gopal Subramanium,
W.As., for Petitioners Sr. Counsel
in all WPs. And for for M/s.C.Uma and
Respondent in Rev.Applns. Mr.N.R.R.Arun Natarajan
Mr.AR.L.Sundaresan, Sr. Counsel
For respondents in all ... Mr.G.Rajagopalan,
WAs. and WPs. and Addl. Solicitor General
for Applicant in Rev.Applns. Assisted by Mr.A.P.Srinivas
-----
COMMON JUDGEMENT
(Judgement of the Court was made by S.MANIKUMAR, J.)
Since, the issues involved in these Batch of cases, comprising of Writ
Appeals, Writ Petitions and Review Applications are interconnected and
interrelated, they were heard together and are being disposed of, by means
of this Common Judgement.
2. Challenge in these batch of cases are as follows:
(A) WRIT APPEALS:
(i) W.A.Nos.1125 to 1128, 1130 and 1131 of 2018, have been
filed under Clause 15 of Letter Patents, against the common order dated
12.04.2018, made in W.P.Nos.8832 to 8835, 8840 and 8841 of 2018.
(B) WRIT PETITIONS, QUESTIONING THE COMPETENCE OF THE
PRINCIPAL CHIEF COMMISSIONER OF INCOME TAX (TAMIL NADU
AND PUDUCHERRY) TO SANCTION PROSECUTION TO FILE THE
COMPLAINT AGAINST THE WRIT PETITIONERS:
http://www.judis.nic.in
3
(ii) W.P.Nos.13005 and 13071 of 2018 are for issuance of
declaration, declaring that the Principal Director of Income Tax
(Investigation), Chennai, 2nd respondent is not an authority having
jurisdiction/competence under section 55 Block Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015, to sanction prosecution
or file a prosecution compliant for offences under Section 50 of the Black
Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act,
2015 against the petitioners.
(C) WRIT PETITIONS, TO DECLARE SECTIONS 48 AND 50 OF THE
BLACK MONEY ACT, AS UNCONSTITUTIONAL AND VIOLATIVE OF
ARTICLE 14 OF THE CONSTITUTION OF INDIA:
(iii) W.P.Nos.13006, 13008, 13009, 13041, 13042 and 13070 of
2018 are for issuance of declaration, declaring that Sections 48 and 50 of
the Black Money (Undisclosed Foreign Income and Assets) and Imposition of
Tax Act, 2015 are arbitrary, violative of Article 14 and 21 of Constitution of
India, unless the true scope and meaning of the provisions of Chapter V of
the Black money (undisclosed Foreign Income & Assets) and Imposition of
Tax Act, 2015 are construed / interpreted to mean that a prosecution may be
sanctioned and a prosecution complaint can be filed before the Jurisdictional
Magistrate under the provisions of the said Chapter V only if and after the
Assessing Officer concerned has passed an order under Section 10(3) of the
Act holding that the assesse has undisclosed asset located outside India.
http://www.judis.nic.in
4
(iv) W.P.No.11714 of 2018 is for issuance of a declaration, declaring
that Section 50 of the Block Money (Undisclosed Foreign Income & Assets)
and Imposition of Tax Act, 2016 is null and void unless the true scope and
meaning of the provisions of Chapter V of the Block Money (Undisclosed
Foreign Income & Assets) and Imposition of Tax Act, 2015 is construed that
a prosecution may be sanctioned and a prosecution may be instituted under
the provisions of the said Chapter V only if and after the Assessing Officer
concerned has passed an order under Section 10(3) of the Act holding that
the assessee has undisclosed foreign income and /or asset and has
determined the sum payable by the assesses (subject to Appeal and further
Appeals as provided in Chapter-II of the Act).
(D) WRIT PETITIONS, TO DECLARE CHIEF METROPOLITAN
MAGISTRATE, IS NOT THE DESIGNATED COURT:
(v) W.P.Nos.13007, 13010, 13043, and 13072 of 2018 were filed
under Article 226 of the Constitution of India, for issuance of declaration,
declaring that the Chief Metropolitan Magistrate, Egmore, Chennai is not the
designated Special Court within the meaning of Section 84 of the Black
Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act,
2015,read with Section 280A of the Income Tax Act for the purpose of trying
any offence under chapter V of the Black Money (Undisclosed Foreign Income
and Assets) and Imposition of Tax Act, 2015.
http://www.judis.nic.in
5
(E) WRIT PETITIONS, FILED AGAINST THE SHOW CAUSE NOTICE
AND ORDERS PASSED:
(vi) W.P.No.11715 of 2018 is for issuance of a declaration, calling
for the records relating to the show cause notice dated 13.04.2018 bearing
File No.Pr.DIT (Inv) / Prosecution / 2018-19 for Assessment Year 2016-17
issued by the respondent No.1 and all proceedings consequential to the said
show cause notice and quash the same as without jurisdiction.
(vii) W.P.No.22329 of 2018 is for issuance of a declaration, calling
for the records relating to the order dated 10.05.2018 passed by the 1st
respondent under Section 55 of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015 according sanction to
prosecute the petitioner for offence under Section 50 of the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015
and the consequential prosecution complaint C.C.No.4483 of 2018 dated
11.05.2018 filed by the 2nd respondent before court of the Chief
Metropolitan Magistrate, Egmore, Chennai and quash the same as without
authority of law and illegal because of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015 and especially.
(viii) W.P.No.22330 of 2018 is for issuance of a declaration, calling
for the records relating to the order dated 10.05.2018 passed by the 1st
respondent under Section 55 of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015 according sanction to
prosecute the petitioner for offence under Section 50 of the Black Money
http://www.judis.nic.in
6
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015
and the consequential prosecution complaint C.C.No. 4485 of 2018 dated
11.05.2018 filed by the 2nd respondent before Court of the Chief
Metropolitan Magistrate, Egmore, Chennai and quash the same as without
authority.
(ix) W.P.No.22331 of 2018 is for issuance of a declaration, calling
for the records relating to the prosecution complaint C.C.No.4484 of 2018
dated 11.05.2018 filed by the 2nd respondent before court of the Chief
Metropolitan Magistrate, Egmore, Chennai 600 008 and quash the same as
without authority of law and illegal because the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015 and especially
Section 50 of the said Act, is not applicable to the petitioner and cannot be
invoked against the petitioner in the facts and circumstances of the case.
(x) W.P.No.22333 of 2018 is for a issuance of a declaration, calling
for the records relating to the prosecution complaint C.C.No.4482 of 2018
dated 11-05-2018 filed by the 2nd Respondent before court of the Chief
Metropolitan Magistrate, Egmore, Chennai-600 008 and quash the same as
without authority of law and illegal because the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015 and especially
section 50 of the said Act is not applicable to the petitioners and cannot be
invoked against the petitioners in the facts.
http://www.judis.nic.in
7
(C) REVIEW APPLICATIONS:
(xi) Review Application Nos.79 to 82 of 2018 were filed to review the
orders, dated 12.06.2018 in W.M.P.No.15287 in W.P.No.13006 of 2018,
W.M.P.No.15290 of 2018 in W.P.No.13009 of 2018, W.M.P.No.15324 of 2018
in W.P.No.13042 of 2018 and W.M.P.No.15352 of 2018 in W.P.No.13071 of
2018.
COMMON FACTS :-
3. For convenience, let us first consider W.P.Nos.13005, 13006,
13007, 13008, 13009, 13010, 13041, 13042, 13043 13070, 13071 and
13072 of 2018.
4. The said writ petitions are filed by
(i) Mrs.Nalini Chidambaram
(ii) Mrs.Srinidhi Karti Chidamnbaram
(iii) Mr.Karti P Chidambaram and
(iv) M/s Chess Global Advisory Services Private Limited, rep by its
Director Mr.Karti P Chidambaram and 3 others respectively.
5. We briefly set out the common facts and individual case, put forth
by each of the writ petitioner.
http://www.judis.nic.in
8
6. Common case of Mrs.Nalini Chidambaram (writ petitioner in
W.P.Nos.13005 to 13007 of 2018, 22330 of 2018), Mrs.Srinidhi Karti P
Chidambaram (writ petitioner in W.P.Nos.13008 to 13010 of 2018, 22329 of
2018), and Mr.Karti P.Chidambaram (writ petitioner in W.P.Nos.13041 to
13043 of 2018, W.P. No.22331 of 2018) is that the Reserve Bank of India
introduced the Liberalized Remittance Scheme (LRS) on February 4, 2004,
vide A.P. (DIR Series) Circular No.64, dated February 4, 2004 read with GOI
Notification G.S.R. No.207(E), dated March 23, 2004, as a liberalization
measure to facilitate resident individuals to remit funds abroad for permitted
current or capital account transactions or combination of both. The
permissible capital account transactions by an individual under Liberalized
Remittance Scheme (LRS) of the RBI include, amongst others, purchase of
property abroad.
7. During 03.06.2014 till 26.05.2015, under the Liberalised Remittance
Scheme, Designated bankers/Authorised Dealers were permitted to allow
remittances by resident individuals up to USD 1,25,000/- per Financial Year.
The Scheme is available to all resident individuals including minors. In case of
the remitter being a minor, Form A2 must be countersigned by the minor’s
natural guardian. Remittances under the Scheme can be consolidated in
respect of family members subject to individual family members complying
with its terms and conditions. The scheme, however, provides that clubbing is
not permitted by other family members for capital account transactions such
http://www.judis.nic.in
9
as purchase of property, if they are not the co-owners of the
investment/property.
8. The writ petitioners, have further stated that they decided to
purchase a property at 5, Holben Close, Barton, Cambridge CB23 7AQ,
hereinafter referred to as Cambridge Property. The Petitioners intended to
purchase in equal shares in Cambridge property and appointed M/s.
Hewtisons, LLP to be their legal counsel for completing the purchase.
9. It is the case of Mrs.Nalini Chidambaram (writ petitioner in
W.P.Nos.13005 to 13007 of 2018), that on 25.3.2015, she wrote to the
Manager, Canara Bank, requesting for foreign remittance of GBP 83,500 from
their account. The purpose of the investment was stated as investment in
real estate abroad. Another application cum declaration was submitted under
the Liberalized Remittance Scheme for the same amount. She filled up form
A2 under FEMA 1999. The name of the Beneficiary was stated as Hewitsons
LLP Client account in Lloyds Bank, Cambridge, UK. M/s. Hewitsons LLP were
the Solicitors appointed by her family to handle the Cambridge Property
transaction. The swift code and other details were filled up. Another
application cum declaration was submitted under the Liberalized Remittance
Scheme for the same amount. She remitted Rs.77,60,470 equal to GBP
83,500/- (British Pounds) to the Beneficiaries account in UK from her bank
account in Canara Bank, Kilpauk Branch on 26.03.2015.
http://www.judis.nic.in
10
10. Mrs.Nalini Chidambaram (writ petitioner in W.P.Nos.13005 to
13007 of 2018), has further submitted that on 06.04.2015, she remitted
another amount of GBP 83,500/- to UK. On 28.05.2015, Mrs.Nalini
Chidambaram acquired the property in Cambridge, UK, jointly with her son
and daughter in law. The Beneficiaries name was stated as Hewitsons LLP
Client account in Lloyds Bank, Cambridge, UK. The return for AY 2015-16
was filed on 30.09.2015. The remittance of Rs.77,60,470 was shown in the
Schedule 6 : Current assets as advance for Cambridge Property. For AY
2015-16 a 1st Revised return was filed on 06.04.2016 and a 2nd Revised
return was filed on 01.10.2016. for correcting certain minor errors.
11. It is her further case that her husband, Mr.P.Chidambaram, as a
Member of Parliament from Rajya Sabha has filed the statement of assets
and liabilities of himself and his spouse in the Parliament on 31.05.2016. The
assets of the Spouse, i.e. Mrs.Nalini Chidambaram, including the foreign
asset located in Cambridge, UK, was included in the list of assets owned by
Mrs.Nalini Chidambaram.
12. Mrs.Nalini Chidambaram has filed return of Income for AY 2016-17
on 14.10.2016, under Section 139(1) of the Income Tax Act. Simultaneously,
tax audit report was also filed electronically annexing the audited balance
sheet of the Petitioner. Schedule 3 deals with the Immoveable Property,
refers to the 1/3rd share of property, in Cambridge valued at
Rs.1,55,21,181/-.
http://www.judis.nic.in
11
13. It is submitted by Mrs.Nalini Chidambaram that she filed her return
of Income for AY 2016-17 on 14.10.2016 under Section 139 (1) of the IT Act.
In the original return of income, due to a human error committed in the office
of her Chartered Accountant, Part-B of Schedule FA, dealing with immovable
properly held abroad, was not filled up. However, in the original return of
income itself, the said amount of Rs.1,55,21,181 being the value of the
foreign asset located in Cambridge, UK, was included among Rs.23,45,17,597
in Schedule - AL relating to "Assets and Liability at the end of the year".
14. It is further submitted that since the online format of Schedule-
AL, prescribed by the Income Tax Department does not have separate
columns for assets and liabilities in India and abroad, she could not have
filled up the same in any column, distinguishing the assets owned by her in
India and abroad. For AY 2016-17, on 17.10.2016, a 1st Revised return was
filed for rectifying certain minor errors relating to TDS calculations.
15. On 02.08.2017, Mrs.Nalini Chidambaram received a notice, under
Section 10(1) of Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015, for the Assessment Year 2015-16 and 2016-17
from the Deputy Director of Income Tax (Inv.), Unit - 3(3). The notice
sought for the following documents:
"(i) Copies of all documents in respect of investments
made by you in the said property No.5, Holben Close, Barton,
http://www.judis.nic.in
12
Cambridge CB237AQ including agreement, sale deed,
possession letter, etc.
(ii) Full details of total consideration paid for acquiring the
property and your share in the consideration and title of the
property along with details of other co-owners if any.
(iii) Details of immediate sources of funds for the
investment
(iv) Copies of all Banks statements reflecting the
remittance made towards purchase of the property
(v) A statement of all assets held by you either in your
name or where you hold beneficial interest, both in India and
abroad, including dates of acquisition."
16. Mrs.Nalini Chidambaram has further submitted that on
17.08.2017, her Chartered Accountant sent a reply questioning the
jurisdiction of the said officer to issue a notice under section 10(1) of the
Black Money Act. She also gave details of the information sought for by
enclosing 10 annexures. She requested the officer to withdraw the notice
issued to her under Section 10 (1) of Act 22 of 2015.
17. On 21.08.2017, she filed a 2nd revised return under Section
139(5) of the IT Act, showing the Cambridge property valued at
Rs.1,55,21,181/- in part C of Schedule Foreign Assets (hitherto referred to as
FA). The assessment order for the AY 2016-17 is yet to be passed. There was
further correspondence, submission of documents and hearing before the
Deputy Director of Income Tax (Inv.), Unit - 3(3) relating to the Cambridge
http://www.judis.nic.in
13
Property. On 30-10-2017 she filed the return for the AY 2017-18 under
Section 139 (1) of the IT Act, showing the Cambridge property valued at
Rs.1,55,21,181 /- in Part C of Schedule FA. According to the her, if the
assessing officer considers the documents furnished by her objectively and in
accordance with law, the assessing officer will have no other option, except
to drop all the proceedings against her under the Black Money Act and pass a
NIL assessment order under section 10(3) of Act 22 of 2015.
18. It is the further case of Mrs.Nalini Chidambaram that even
before the Income Tax Officer passed the assessment order under the
Income Tax Act for the AY 2016-17 and under Section 10(3) of the Black
Money Act, two show cause notices dated 13.04.2018, were issued to her, by
the Principal Chief Commissioner of Income Tax (Tamil Nadu and
Puducherry), 2nd Respondent herein, under section 55(1) of the Black Money
Act for prosecution of the Petitioner u/s 50 of the Black Money Act for the AY
2015-16 and AY 2016-17.
19. In the show cause notice, for the AY 2015-16, it was stated that
as per the information received by the Assessing officer, it has been noticed
that she has made investment in Cambridge property remitting
Rs.77,60,470/- directly to Lloyds Bank, Cambridge to the Beneficiary
Hewitsons LLP Client account. In the original return and the 2nd revised
returns, remittance of Rs.77,60,470/- was not mentioned in Schedule FA and
http://www.judis.nic.in
14
therefore it is evident that she has wilfully failed to disclose the particulars of
information regarding assets held outside India, in the return of income for
AY 2015-16.
20. It was further alleged by the 2nd Respondent that the return of
income for the AY 2016-17 does not mention the details of foreign asset in
Schedule FA. However, after notice under Section 10(1) of the Black Money
Act, a revised return was filed on 21.08.2017, with the details of foreign
asset in Schedule FA. The revised return was not a voluntary act, but only
after receipt of Section 10(1) notice. Thus, Mrs.Nalini Chidambaram has been
asked to show cause why prosecution proceedings under section 50 of Act 22
of 2015 should not be initiated for the AY 2015-16 and AY 2016-17.
21. According to Mrs.Nalini Chidambaram, the show cause notice did
not allege that she wilfully failed to furnish in the return, any information
relating to asset located outside India. She has further contended that the
hearing on the show cause notice was held on 27.04.2018 before the 2nd
Respondent. Oral arguments were advanced and written submissions were
given. As far as AY 2015-16 is concerned it was argued in the case of
Mrs.Nalini Chidambaram, the Black Money Act does not apply to 2015-16 and
hence, the show cause notice itself was without jurisdiction.
http://www.judis.nic.in
15
22. As far as AY 2016-17 is concerned, Mrs.Nalini Chidambaram has
submitted that since the foreign asset was disclosed in the revised return
which has obliterated/effaced the original return and hence section 50 of the
Black Money Act is not attracted to the facts of the case.
23. According to Mrs.Nalini Chidambaram, arrest of her son based on a
statement of an accused in judicial custody for murder of her daughter,
registering an FIR without conducting a preliminary enquiry about incidents
which happened 10 years ago, as held by the Hon'ble Supreme in Lalitha
Kumari’s case, reopening income tax assessments, without having reason to
believe that she and the family members have failed to disclose fully and
truly all the material particulars, relevant to the assessment and subjecting
the family members to hostile discrimination.
24. Mrs.Srinidhi Karti P.Chidambaram (writ petitioner in
W.P.Nos.13008 to 13010 of 2018) has stated that on 24.03.2015, she made
an application to her banker, Indian Overseas Bank, Nungambakkam Branch,
to transfer GBP 83,000 from her savings bank account with the said Branch,
to the account of their legal counsel, M/s.Hewitsons, LLP Client Account,
which is an escrow account maintained by the legal counsel to complete the
purchase of the Cambridge property. The said amount was remitted to
M/s.Hewitsons, LLP Client Account on 24.03.2015.
http://www.judis.nic.in
16
25. Mrs.Srinidhi Karti P.Chidambaram has further stated that on
07.04.2015, she made an application to her banker, Indian Overseas Bank,
Nungambakkam Branch, to transfer GBP 84,000 from her savings bank
account with the said Branch, to the account of her legal counsel, M/s.
Hewitsons, LLP Client Account for purchase of the Cambridge property. The
said amount was remitted to M/s. Hewitsons, LLP Client Account on
09.04.2015. Remittances limits were revised and Authorised Dealers were
authorised to permit remittances by resident individuals up to USD 2,50,000
per Financial Year, with effect from 26.05.2015.
26. Mrs.Srinidhi Karti P.Chidambaram has further stated that after
remittances of the money, on 28.05.2015, she along with her husband and
mother-in-law, purchased the Cambridge property. The extract from the
Official copy of register of title, as available in the online Land Registry of the
United Kingdom reflects that the absolute title of ownership of the property
located at 5, Holben Close, Barton, Cambridge CB23 7AQ belongs to herself,
her husband Karti P Chidambaram and her mother-in-law Mrs.Nalini
Chidambaram. It also be seen that the price stated to have been paid was
GBP 535,000. On 28.08.2015, Mrs.Srinidhi Karti P. Chidambaram, filed her
Return of Income for the AY 2015-16, wherein, the amounts transferred by
her towards purchase of a property abroad were duly reflected in Schedule
FA.
http://www.judis.nic.in
17
27. Mrs.Srinidhi Karti P Chidambaram has further stated that on
31.07.2016, she filed her Return of Income for the AY 2016-17 under section
139 (1) of the IT Act, wherein the amounts transferred by her towards
purchase of a property abroad were duly reflected in Schedule FA as Rs.
1,55,07,510. During the financial year 2015 -16 relevant to the AY 2016-17
she has remitted the following amounts for maintenance of the Cambridge
Property.
Date of Transfer Rs.
20.07.2015 31,68,095
16.09.2015 33,14,536
11.03.2016 16,75,724
TOTAL 81,58,355
28. The remittance of Rs.81,58,355 to UK was not shown in
Schedule FA since the said sum was not meant to acquire any tangible asset
but for maintenance of Cambridge Property. Part B of Schedule-FA was not
filled in, because it is titled “Details of Financial Interest in any Entity held
(including any beneficial interest), at any time during the previous year”. The
assesse was advised that since she did not have any financial interest in any
entity, it was not necessary to fill Part-B. However, in Schedule-AL relating to
“Assets and Liability at the end of the year”, against item 2(a)(w) - Loans
and Advances given, a sum of Rs. 5,64,42,613/- was disclosed. This sum
includes the three amounts mentioned above ie Rs.81,58,355 remitted to
http://www.judis.nic.in
18
Mrs.L.Mooney, an individual and the caretaker of the Cambridge Property
towards maintenance and repairs.
29. Mrs.Srinidhi Karti P Chidambaram has further stated that on
04.08.2017, the Deputy Director of Income Tax (Inv.), Unit - 3(3) issued a
notice to her u/s 10(1) of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015, alleging that the investments made
by her, with respect to AY 2016-17 were not disclosed fully in Schedule - FA
of the Return of Income filed for the said assessment years. The authority
called upon her to furnish certain documents/information in relation to the
investments made by her in the foreign property.
30. Mrs.Srinidhi Karti P Chidambaram has further stated that on
17.08.2017, her Authorized Representative appeared before the Deputy
Director of Income Tax (Inv.), Unit - 3(3) and submitted that for issuing
notice u/s 10(1) of the Black Money Act to any person, the jurisdictional fact
is that the noticee should have undisclosed foreign assets within the meaning
of Section 2(11) of the Black Money Act.
31. She further submitted that the said jurisdictional fact is completely
absent in her case since the investment made by her in the foreign property
has been disclosed in her Return of Income and as a result, the assets did
not qualify as an “undisclosed asset” as envisaged in the Black Money Act.
http://www.judis.nic.in
19
The Authorized Representative further called upon the Deputy Director of
Income Tax (Inv.), Unit - 3(3) to first decide on the question, as to whether
the authority had the jurisdiction to issue the impugned notice.
32. Mrs.Srinidhi Karti P Chidambaram has further stated on
21.08.2017, the Deputy Director of Income Tax (Inv.), Unit - 3(3) issued a
notice, substantiating his assumption of jurisdiction over her. The Deputy
Director of Income Tax (Inv.), Unit - 3(3) informed her that as per
documents available with the Department, it was evident that the total
investment made by her in the foreign immovable property at No.5, Holben
Close, Barton, Cambridge CB23 7AQ was Rs. 1,86,95,295/- as against
Rs.1,55,07,510/- declared in her return of Income. The Deputy Director of
Income Tax (Inv.), Unit - 3(3) also called for additional documents and
information to be submitted. The Deputy Director of Income Tax (Inv.), Unit
- 3(3) failed to appreciate that she had invested only a sum of
Rs.1,55,07,510/ on the purchase of 1/3 rd of the Cambridge Property .
33. In respect of AY 2016-17, on advice of the Chartered Accountant,
Mrs.Srinidhi Karti P.Chidambaram, the assesse filed a revised return of
income on 22.08.2017, under Section 139(5) of the IT Act, within the due
date. According to Mrs.Srinidhi Karti P.Chidambaram law allows an assessee
to file more than one revised return of income as long as it is done within the
stipulated time. Hence, the only return of income that is relevant and that
http://www.judis.nic.in
20
can be looked into is the last revised return of income filed within the
stipulated time.
34. It is submitted that Part B of Schedule-FA was filled by way of
abundant caution, showing the remittance of the above three amounts
(totaling Rs.81,58,355). In Part C of Schedule FA, the investment, in
Cambridge Property, disclosed in the original return, was repeated. Adding
the two sums together, it will be seen that there has been a full disclosure.
Particulars Rs.
Cost of Acquisition of Property 1,55,07,510
Expenses on Repairs and Maintenance 81,58,355
Total 2,36,65,865
35. Mrs.Srinidhi Karti P. Chidambaram has further stated that on
04.09.2017, her Authorized Representative explained to the Deputy Director
of Income Tax (Inv.), Unit - 3(3) that the Petitioner had invested only a sum
of Rs. 1,55,07,510/ on the purchase of 1/3rd of the Cambridge Property.
The Authorised Representative, however, without prejudice, submitted the
information and documents called for by the Deputy Director o f Income Tax
(Inv.), Unit - 3(3) and requested for further time to submit the other
information/documents.
36. Mrs.Srinidhi Karti P. Chidambaram has further stated that on
11.09.2017, the Authorized Representative of the Petitioner provided the
http://www.judis.nic.in
21
remainder of the information and documents called for by the Deputy
Director of Income Tax (Inv.), Unit - 3(3).
37. Mrs.Srinidhi Karti P. Chidambaram has further stated that on
01.11.2017, the Deputy Director of Income Tax (Inv.), Unit - 3(3) issued
summons to the Petitioner under Section 8 of the Black Money Act, calling
upon her to produce her statement of net wealth from 2014 to 2017, an
explanation on the basis on which part of the foreign remittance has been
classified as 'Advance for financial interest’ and necessary proof to
substantiate her claim for the loan received from her mother-in-law. On
06.11.2017, her authorized representative appeared before the Deputy
Director of Income Tax (Inv.), Unit - 3(3) and provided the details called for
by him, in the summons, dated 01.11.2017 and further details as called for
by the said authority, during the hearing on 06.11.2017.
38. Mrs.Srinidhi Karti P. Chidambaram has further stated that a
scrutiny of the details sought for by the Deputy Director of Income Tax
(Inv.), Unit - 3(3) shows that the Deputy Director of Income Tax (Inv.), Unit
- 3(3) was only conducting a fishing and roving enquiry and sought for
information not related to the objects of the Black Money Act. Despite giving
all particulars relating to Black Money Act, the assessing officer has not
passed any order under section 10(3) of the Black Money Act. If the
assessing officer considers the documents furnished by the Petitioner
http://www.judis.nic.in
22
objectively in accordance with law he will have no other option except to drop
all proceedings against her under the Black Money Act and pass a NIL
Assessment order under Section 10(3) of the Black Money Act.
39. Mrs.Srinidhi Karti P. Chidambaram received a show-cause notice
dated 13.01.2018 from the 2nd Respondent u/s 55(1) of the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015.
The show-cause notice was in respect of assessment year 2016-17 and
pertains to Cambridge Property. The show-cause notice alleges that as per
the information received by the assessing officer she has invested in
immoveable property out side India was Rs.1,86,95,95. The notice stated
that in the original return for AY 2016-17 on 31.07.2016 the investment in
Cambridge property was disclosed as Rs.1,55,07,510 but after receipt of
section 10(1) notice, a revised return was filed on 22.08.2017 revising the
contents of schedule PA of the return of income. Hence, there is wilful failure
to disclose about the particulars of the assets held out side India in the return
filed.
40. In the reply to the show cause notice, it was pointed out that there
are valid legal grounds to challenge the constitutional validity of the
provisions of Chapter V of the Act or, in the alternative, to read down the
provisions to render them unconstitutional and violative of Articles 14, 19 and
21 of the Constitution of India.
http://www.judis.nic.in
23
41. The hearing on the show cause notice was posted on 27-04-2018.
During the proceedings, through her Authorised Representative, petitioners
filed written submissions objecting to the show cause notice. Their counsel
also advanced oral arguments stating among others, that they have filed a
revised return under section 139(5) of the Income Tax Act disclosing all the
assets located outside India in Schedule FA and such a revised return
substitutes/effaces/obliterates the original return and hence the only return
on record is the revised return filed by her on 04.09.2017 for the AY 2016-17
wherein the sum of Rs.1,55,21,181 was disclosed in Part B of Schedule FA as
a matter of abundant caution). Hence there is no failure on her part to
disclose the foreign assets in the Schedule FA much less a wilful failure. The
allegation that the revised return was not filed voluntarily but only after the
section 10(1) notice is untenable.
42. On 26.03.2015, Mr.Karti P Chidambaram (writ petitioner in
W.P.Nos.13041 to 13043 of 2018) wrote to the Manager, Indian Overseas
Bank, Nungambakkam Branch requesting for foreign remittance of GBP
83,000 from the Petitioner's account. The purpose of the investment was
stated as investment in real estate abroad. Another application cum
declaration was submitted under the Liberalized Remittance Scheme for the
same amount. The Petitioner filled up Form A2 under FEMA 1999. The
Beneficiary name was stated as Hewitsons LLP Client account in Lloyds Bank,
Cambridge, UK. M/s. The swift code and other details were filled up.
http://www.judis.nic.in
24
43. Mr.Karti P Chidambaram (writ petitioner in W.P.Nos.13041 to
13043 of 2018) remitted Rs.77,60,500 equal to GBP 83,000/- (British
Pounds) to the Beneficiaries account in UK from his bank account in Indian
Overseas Bank, Nungambakkam Branch on 26.03.2015, for the intended
purchase of a property in Cambridge, UK jointly with his mother and wife. He
remitted another sum of Rs.77,85,120 equal to GBP 84,000/- (British
Pounds) to the Beneficiaries account in UK from his bank account in Indian
Overseas Bank, Nungambakkam Branch on 07.04.2015. He also remitted
Rs.76,86,000 equal to GBP 84,000/- (British Pounds) to the Beneficiaries
account in UK from his bank account in Indian Overseas Bank,
Nungambakkam Branch on 10.04.2015.
44. On 28-05-2015, he acquired the property in Cambridge, which was
registered jointly with his mother and wife and he has 1 /3rd share in the
properly and his share of investment amounts to Rs.2,03,36,574. He has
purchased a foreign asset in Cambridge UK from the known sources of
income earned in India and voluntarily disclosed the foreign asset in multiple
documents. He further states that he does not own any foreign asset
purchased from any undisclosed sources or black money.
45. He further states that return for AY 2015-16 was filed on 25-08-
2015. The remittance of Rs.77,60,500 was disclosed in Part-B of Schedule FA
of the return of income. He filed return of Income for AY 2016-17 on
http://www.judis.nic.in
25
30.07.2016 under Section 139 (1) of the IT Act. In Part-C of Schedule-FA of
the return of income, he had fully disclosed his share of investment (including
amounts transferred from his minor daughter’s account) in the Cambridge
Property amounting to Rs.2,03,36,574. As a matter of abundant caution, he
had also disclosed, in Part-B of Schedule FA of the return of income for AY
2016-17, all the amounts transferred from his bank account to the bank
account of the caretaker of the property amounting to Rs.96,92,229. It is
reiterated that the amounts transferred to the caretaker of the property were
only towards general maintenance of the property and are as such only
current account expenses and not capital account expenses. Therefore, there
was no requirement for him to have actually disclosed the amounts
transferred to the caretaker of the property for maintenance. There was
however a clerical error committed in the office of his Chartered Accountant
while filling up the said Part-B of Schedule-FA. Although the entire amount of
Rs.96,92,229 had been disclosed, the beneficiary was mentioned as
Hewitsons LLP instead of L.Mooney who is the caretaker of the property. A
perusal of the bank forms and delivery reports provided by Indian Overseas
Bank, Nungambakkam Branch, Chennai will make it abundantly clear that the
funds were transferred and received only in the bank account of the
caretaker of the property.
46. On 30.11.2015, Mr.Karti P Chidambaram remitted Rs.33,64,360
equal to GBP 33,104/ - (British Pounds) to the bank account of the caretaker
http://www.judis.nic.in
26
of the property, towards maintenance, repairs and general upkeep of the
property that was purchased. The transfer was made from the Petitioner's
bank account in Indian Overseas Bank, Nungambakkam Branch to the
account of the Beneficiary, i.e the caretaker of the property.
47. Similarly, on 28.01.2016, Mr.Karti P Chidambaram remitted
Rs.34,32,823 equal to GBP 35,1941 - (British Pounds) to the bank account of
the caretaker of the property, towards maintenance, repairs and general
upkeep of the property that was purchased. The transfer was made the
Petitioner's bank account in Indian Overseas Bank, Nungambakkam Branch
to the account of the Beneficiary, i.e the caretaker of the property.
48. It is the case of Mr.Karti P Chidambaram (writ petitioner in
W.P.Nos.13041 to 13043 of 2018) that he is an Income Tax assessee for
many years. He has been filing returns disclosing all assets and liabilities
regularly in the returns and balance sheets. He has no undisclosed assets
either in India or in any foreign location. He does not deal with black money.
49. Mr.Karti P Chidambaram (writ petitioner in W.P.Nos.13041 to
13043 of 2018) has filed return of Income for AY 2016-17 on 30.07.2016
under Section 139 (1) of the IT Act. In Part-C of Schedule-FA of the return of
income, the Petitioner had fully disclosed his share of investment (including
amounts transferred from his minor daughter's account) in the Cambridge
http://www.judis.nic.in
27
Property amounting to Rs.2,03,36,574. As a matter of abundant caution, the
Petitioner had also disclosed, in Part-B of Schedule FA of the return of income
for AY 2016-17, all the amounts transferred from his bank account to the
bank account of the caretaker of the property amounting to Rs.96,92,229.
50. He submitted that the amounts transferred to the caretaker of the
property were only towards general repairs and maintenance of the property
and are as such only current account expenses and not capital account
expenses. Therefore, there was no requirement for the Petitioner to have
actually disclosed the amounts transferred to the caretaker of the property
for repairs and maintenance. There was however a clerical error committed in
the office of the Petitioner's Chartered Accountant while filling up the said
Part-B of Schedule-FA. Although the entire amount of Rs.96,92,229 had been
disclosed, the beneficiary was mentioned as Hewitsons LLP instead of
L.Mooney who is the caretaker of the property. A perusal of the bank forms
and delivery reports provided by Indian Overseas Bank, Nungambakkam
Branch will make it abundantly clear that the funds were transferred and
received only in the bank account of the caretaker of the properly.
51. The details of the application made by the petitioner to his Banker
namely Indian Overseas Bank, Nungambakkam Branch, Chennai and the
amount in Pounds/ Rupees remitted to the account of M/s.Hewtisons, LLP ,
U.K are given below:
http://www.judis.nic.in
28
Date of Application to the Amount Amount
Banker (in foreign currency) (in Rs.)
26.03.2015 GBP 83,000 77,60,500
07.04.2015 GBP 84,000 77,85,120
10.04.2015 GBP 84,000 76,86,000
30.11.2015 GBP 33,104 33,64,360
28.01.2016 GBP 35,194 34,32,823
TOTAL 3,00,28,803
52. Out of the total sum of Rs.3,00,28,803/ , Rs.2,03,36,572/- in
British pounds was sent to the Beneficiary Hewitsons LLP Client account in
Lloyds Bank, Cambridge, UK. who was the legal counsel for completing the
purchase of the Cambridge properly. The balance sum of Rs.96,92,229/- was
sent to the Bank account of the caretaker of the property Ms.L.Mooney.
53. M/s.Chess Global Advisory Services Pvt. Ltd. had also made an
investment in 0.77% of the Series-D Preferred Units (equivalent of
preference shares in India) in a USA based Company, M/s.Nano Holdings,
LLC. The investment was approved by the Board of Directors of Chess Global
Advisory Services Private Limited. Since the investment was only in preferred
units and not in any equity instruments, it does not confer any ownership
rights upon Chess Global Advisory Services Private Limited. The only return
on investment will be dividend and redemption of the preferred units. The
registered owner of the 0.77% preferred units, as per the statutory records
of Nano Holdings, LLC, is M/s. Chess Global Advisory Services Pvt. Ltd. and
http://www.judis.nic.in
29
not the Petitioner. Therefore, all the income will only accrue to the Company
and he does not have any beneficial interest or ownership, in any form or
manner, in the investments made in Nano Holdings, LLC, USA. Therefore, he
had not made any disclosures in this regard in his return of income. M/s.
Chess Global Advisory Services Pvt. Ltd. Has disclosed the investment of Rs.
Rs. 80,01,110 in Totus Tennis Ltd, U.K. and Rs.3,27,62,500 in NanoHoldings,
LLC, USA its Income Tax return.
54. Mr.Karti P Chidambaram, is the major shareholder and Director of
Mis. Chess Global Advisory Services Private Limited, a Company registered in
India. The Petitioner promoted a private limited company in the United
Kingdom by the name of Totus Tennis Limited, which was a wholly owned
subsidiary of Chess Global Advisory Services Private Limited. Since the
Petitioner was a Director in both these companies and he was the promoter
of Totus Tennis Limited, he had also declared in Part-B of Schedule-FA that
he a direct beneficial interest in Totus Tennis Limited. In Part-B, under
column "Total Investment (at cost)", the Petitioner had mentioned zero since
all the investments in Totus Tennis Limited were made by only by Chess
Global Advisory Services Private Limited and the Petitioner has not made any
transfers or investments directly in Totus Tennis Limited.
55. Chess Global Advisory Services Pvt. Ltd. had also made an
investment in 0.77% of the Series-D Preferred Units (equivalent of
http://www.judis.nic.in
30
preference shares In India) in US based Company, namely, M/s.Nano
Holdings, LLC. The investment was approved by the Board of Directors of
Chess Global Advisory Services Private Limited. Since the investment was
only in preferred units and not in any equity instruments, it does not confer
any ownership rights upon Chess Global Advisory Services Private Limited.
The only return on investment will be dividend and redemption of the
preferred units. The registered owner of the 0.77% preferred units, as per
the statutory records of Nano Holdings, LLC, is Chess Global Advisory
Services Pvt. Ltd. and not the Petitioner. Therefore, all the income will only
accrue to the Company and the Petitioner does not have any beneficial
interest or ownership, in any form or manner, in the investments made in
Nano Holdings, LLC. Therefore, the Petitioner had not made any disclosures
in this regard in his return of income.
56. Mr.Karti P Chidambaram has further stated that on 04.08.2017,
the Deputy Director of Income Tax (Inv.), Unit - 3(3), Chennai issued a
notice to the Petitioner u/s 10(1) of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015, alleging that the
investments made by the Petitioner, w.r.t AY2015-16 and AY2016-17 were
not disclosed fully in Schedule - FA of the Return of Income filed for the said
assessment years. The authority called upon the Petitioner to furnish certain
documents/information in relation to the investments made by him in the
foreign property.
http://www.judis.nic.in
31
57. Mr.Karti P Chidambaram (writ petitioner in W.P.Nos.13041 to
13043 of 2018) has further stated that on 08.08.2017, the Deputy Director of
Income Tax (Inv.), Unit - 3(3) issued another notice to the Petitioner u/s
10(1) of the Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015, alleging that certain investments in Nano
Holdings, LLC USA made by Chess Global Advisory Services Private Limited
during the AY2016-17 were not disclosed fully in Schedule – FA of the Return
of Income filed for the said assessment year. The authority called upon the
Petitioner to furnish certain documents/information in relation to the
investments made by him in Nano Holdings, LLC.
58. Mr.Karti P Chidambaram, has further stated that on 17.08.2017,
the Authorized Representative of the Petitioner appeared before the Deputy
Director of Income Tax (Inv.), Unit - 3(3) and submitted that for issuing
notice u/s 10(1) of the Black Money Act to any person, the jurisdictional fact
is that the noticee should have undisclosed foreign assets within the meaning
of Section 2(11) of the Black Money Act. He further submitted that the said
jurisdictional fact is completely absent in the case of the Petitioner since the
investment made by him in the foreign property has been disclosed in his
Return of Income and as a result, the asset did not qualify as an "undisclosed
asset" as envisaged in the Black Money Act. The Authorized Representative
further called upon the Deputy Director of Income Tax (Inv.), Unit - 3(3) to
first decide on the question whether the authority had the jurisdiction to
issue the impugned notice.
http://www.judis.nic.in
32
59. Mr.Karti P Chidambaram, has stated that on 04.09.2017, the
authorized representative of the Petitioner made further submissions,
reiterating the fact that the foreign asset under question did not qualify as an
"undisclosed asset" as envisaged in the Black Money Act, as the purchase of
a property had been duly disclosed by the Petitioner in his Return of Income
filed subsequent to the investment made in the foreign asset.
60. Mr.Karti P Chidambaram, has further stated that on 01.11.2017,
the Deputy Director of Income Tax (Inv.), Unit - 3(3) issued a summons to
the Petitioner under section 8 of the Black Money Act, calling upon him to
produce further information/documents. On 06.11.2017, the authorized
representative of the Petitioner appeared before the Deputy Director of
Income Tax (Inv.), Unit - 3(3) and provided the details called for by him in
the summons dated 01.11.2017. On 14.11.2017, the authorized
representative of the Petitioner again appeared before the Deputy Director of
Income Tax (Inv.), Unit - 3(3) and provided further details as called for by
the said authority during the hearing on 06.11.2017.
61. A show cause notice, dated 13.04.2018 was issued to Mr.Karti P
Chidambaram, by the 2nd Respondent under section 55(1) of the Black
Money Act for prosecution of the Petitioner u/s 50 of the Black Money Act for
AY 2016-17. It was alleged that the Petitioner had failed to furnish the
information with respect to the foreign asset located outside India:
http://www.judis.nic.in
33
(i) The correct amount of investment i.e,
Rs.3,00,23,9161 – in immovable property at 5, Holben Close,
Barton, Cambridge – CB23 7AQ.
(ii) Information with respect to the beneficial ownership
of payment from Nano Holdings, LLC
(iii) Amount of investment being Rs.80,01,110 with
respect to the beneficial ownership of Totus Tennis Limited.
The Petitioner, Mr.Karti P Chidambaram, was asked to show-cause why
prosecution proceedings under section 50 should not be sanctioned for the
reasons stated above.
62. The details of the notices sent by the 2nd Respondent and the
dates of submissions of documents by the AR of the Petitioner are given
below:
Date of notice from the 2nd Date of submission of documents by
respondent the AR of the petitioner
04.08.2017 17.08.2017
08.08.2017 04.09.2017
Issued under Section 10(1) of
the Black Money Act
01.11.2017 06.11.2017
Issued under Section 8 of the 14.11.2017
Black Money Act
63. A show cause notice dated 13-04-2018 was issued to him by the
1st Respondent under section 55(1) of the Black Money Act for his
prosecution u/s 50 of the Black Money Act for AY 2016-17. It was alleged in
the show cause notice that section 54 of the Black Money Act presumed a
http://www.judis.nic.in
34
culpable mental state in any prosecution for any offence under the Act. It
was alleged that he had failed to furnish the following information with
respect to the foreign asset located outside India:
(i) The correct amount of investment i.e.
Rs.3,00,23,916/- in immovable property at 5, Holben Close,
Barton, Cambridge CB23 7AQ.
(ii) Information with respect to the beneficial ownership
of payment from NanoHoldings, LLC
(iii) Amount of investment being Rs. 80,01,110 with
respect to the beneficial ownership of Totus Tennis Limited.
He was asked to show-cause why prosecution proceedings under Section 50
should not be sanctioned for the reasons stated above.
64. All the Petitioners have 1/3rd share in the property. The
Petitioners have submitted that they have purchased a foreign asset in
Cambridge UK from the known sources of income earned in India and have
voluntarily disclosed the foreign asset in multiple documents. The Petitioners
further state that they do not own any foreign asset purchased from any
undisclosed sources or black money.
65. Mrs.Nalini Chidambaram and her family members have
submitted that the language of the show cause notice itself proved that the
opportunity to show cause, as to why prosecution should not be launched
under Section 50, was only an empty formality, and the 2nd Respondent has
http://www.judis.nic.in
35
predetermined to sanction prosecution, even though, it has been proved to
the hilt before the Deputy Director of Income Tax (Inv.), Unit - 3(3) that,
they have no undisclosed foreign asset, within the meaning of Section 2(11)
of the Black Money Act. They had raised valid grounds to withdraw the show
cause notice. Hearing itself was held in haste, without giving sufficient time,
on another day, to make a detailed representation. From the haste, in which
the hearing was concluded, it would be futile to wait for an objective order in
accordance with law on the show cause notice.
66. Mrs.Nalini Chidambaram and her family members have further
stated that they have been subjected to harassment for the last 3 years by
the Central Agencies. Multiple searches were conducted by CBI and
Enforcement Directorate, both under FEMA and PMLA, issued with several
summons, even in the absence of a predicate offence, registration of an FIR
under the Prevention of Corruption Act, without naming any public servant.
67. According to the petitioners, it is the only family in India, which
has been subjected to multiple searches, within a span of just 2 years. In the
searches, no incriminating documents have been seized, even though wide
publicity was given in the media, while the searches were being conducted.
Thus, according to the petitioners, taking note of the conduct of the Central
Agencies in the past 3 years, it can be seen that respondents have been
acting malafide, harassed them, without any justification.
68. Mrs.Nalini Chidambaram and her family members were shocked
http://www.judis.nic.in
36
to see the reports, both in TV and Print media that IT Department has filed
complaints against Mr.P.Chidambaram's kin, under the Black Money Act, for
allegedly not disclosing either partly or fully their foreign assets in violation of
the Black Money Act. Through her advocate, Mrs.Nalini Chidambaram, wrote
a letter dated 14.05.2018 to the 2nd Respondent, requesting to provide
copies of the following documents at the earliest:
(a) Copy of the order passed against show-cause notice
dated 13.04.2018.
(b) Copy of the sanction order for initiation of prosecution
proceedings.
(c) Copy of the prosecution complaints.
Similarly, Mrs.Srinidhi Karti P Chidambaram (writ petitioner in W.P.Nos.13008
to 13010 of 2018), and Mr.Karti P Chidambaram (writ petitioner in
W.P.Nos.13041 to 13043 of 2018) have written letters, dated 11.05.2018
and 14.05.2018 respectively, to the 2nd respondent, on the same lines.
69. According to the writ petitioners, they have received a letter,
dated 21.05.2018, from the 2nd respondent, stating as follows:
"Please refer to the letter received from your counsel M/s.
Lakshmikumaran & Sridharan, Attorneys, dated 14th May 2018,
requesting for copy of order passed against show-cause notice
dated 13.04.2018, copy of sanction order for initiation of
prosecution proceedings and copy of prosecution complaint.
2. It is informed that after duly considering the oral as
well as written submissions made by the authorized
representatives on 27.04.2018, the sanction order has been
http://www.judis.nic.in
37
issued and complaint filed in the Court of the Chief Metropolitan
Magistrate, Egmore, Chennai on 11.05.2018. As the documents
have since been filed in the Court, the said documents would be
served on the assessee by the Court as per the Court
procedure".
70. M/s.Chess Global Advisory Services Pvt. Ltd., is a private limited
company incorporated under the Companies Act, 1956. Mr.Karti P
Chidambaram, Mr.A.Palaniappan and Mr.Goutham Tharanath Maroli are the
Directors of M/s.Chess Global Advisory Services Private Limited. The
Petitioner- Company has duly filed its return of income every year under the
Income-tax Act.
71. On 20-04-2005, the Petitioner Company was incorporated with
the Registrar of Companies, Chennai as Chess Healthcare Solution Private
Limited. The main business activity of the Petitioner Company is to provide
management consultancy and internal audit services. On 18.09.2013, the
Company’s name was changed to M/s.Chess Global Advisory Services Private
Limited. On 13-03-2015 M/s. Totus Tennis Limited was incorporated in the
United Kingdom as a wholly owned subsidiary of the Petitioner Company. The
primary business activity of Totus is to identify and train talented sports
persons and conduct tennis tournaments.
72. The 1st Petitioner company invested in Totus Tennis Ltd, UK,
through its banker State Bank of India, Nungambakkam Branch (Authorized
http://www.judis.nic.in
38
Dealer), Chennai details of which are given below:
(a) Amount transferred for investment in equity shares of Totus Tennis
Date of Application to Amount Amount
the Banker (in foreign currency) (in Rs.)
23.06.2015 GBP 1,000 1,00,295
TOTAL 1,00,295
(b) Amount transferred as advance for investment in equity shares of
Totus Tennis / Loans & Advances:
Date of Application to be Amount Amount
Banker (in foreign currency) (in Rs.)
23.06.2015 GBP 19,000 19,04,705
21.09.2015 USD 35,000 22,98,000
18.11.2015 EUR 25,000 17,36,000
08.01.2016 EUR 25,000 18,11,000
Foreign Exchange Profit / Loss 1,51,110
TOTAL 97,00,815
73. Nano Holdings, LLC, is an entity incorporated in the USA. Nano
Holdings, LLC is a technology holding company which commercializes nano
technologies from the best breed of chosen scientists and universities
worldwide. On 06-08-2015, the 1st Petitioner Company applied to State Bank
of India, Nungambakkam Branch, Chennai (Authorized Dealer) to transfer
USD 500,000 to the bank account of Nano Holdings, LLC. On 20-08-2015,
the transfer was effected and Rs. 3,27,62,500 was debited from the current
account of the 1st Petitioner Company. Thus the investments in Totus Tennis
Ltd and NanoHoldings, LLC are through banking channels in India under the
liberalised Remittance Scheme and other regulations of the RBI. Thus the
http://www.judis.nic.in
39
entire investment is from a known source in India.
74. The details of the forms filed before the statutory authorities
evidencing the investment of the Petitioner Company in Totus Tennis Limited
and NanoHoldings, LLC, USA are given below:
i) On 16-09-2015, the RBI allotted the Unique
Identification Number (UIN) in respect of the investments to be
made by the 1st Petitioner Company in its whollyowned
subsidiary, M/s. Totus Tennis Limited.
ii) On 15-07-2016, the Form FLA (Foreign Liabilities and
Assets) for the financial year ending 31-03-2016, in respect of
all the foreign liabilities and assets of the 1st Petitioner
Company, was filed with the RBI.
iii) On 31-10-2016, the Form APR (Annual Performance
Report), for the financial year ended 31-03-2016, in respect of
the investment made by the 1st Petitioner Company in its
wholly owned foreign subsidiary, M/s.Totus Tennis Limited and
the investment made in NanoHoldings, LLC was filed by the 1st
Petitioner Company with the RBI through the Authorized Dealer,
viz. State Bank of India, Nungambakkam Branch.
iv) On 27-12-2016 the 1st Petitioner Company filed the
annual accounts in Form-AOC 4 with the Ministry of Corporate
Affairs. Complete details of the investments made in the wholly-
owned foreign subsidiary, Totus Tennis Limited, including the
consolidated statement of accounts of the Indian and Foreign
Company were disclosed. The investment made in Nano
Holdings, LLC was also fully and truly disclosed.
http://www.judis.nic.in
40
75. The facts of the case that are relevant to the Writ Petition are as
follows:
" TOTUS TENNIS LIMITED"
a) For AY2016-17, the original return of income of the
Petitioner-Company was filed on 15-10-2016, within the due
date. For that assessment year, the only investment in a foreign
asset was made on 01-07-2015 in equity shares of Totus Tennis
Limited, a company incorporated in the United Kingdom and
which is a wholly owned subsidiary of the Petitioner- Company.
The amount invested was Rs.1,00,295/-. This was duly reflected
in Part B of Schedule-FA: "Details of Financial Interest in any
Entity held (including any beneficial interest) at any time during
the previous year."
b) Thereafter, amounts were remitted by the Petitioner-
Company to Totus Tennis Limited towards advance for allotment
of shares. However, the shares are yet to be allotted and
therefore the amounts were treated as advance. The details are
as follows:-
Date of Transfer Rs.
01-07-2015 18,09,505
22-09-2015 23,19,975
24-11-2015 18,85,668
13-01-2016 18,85,667
Total 79,00,815
c) In the original return of income, this amount of Rs.
79,00,815/- is reflected in the Balance Sheet as on 31-03-2016
which is part of the return, under heading II - Assets, sub-
heading D (iii) – "Loans and Advances to Related Parties." Thus
the sum of Rs.79,00,815/- has been fully disclosed. The said
amount was not reflected in Schedule-FA because the
http://www.judis.nic.in
41
Petitioner- Company was advised by the Chartered Accountant
that it did not fall under any of Parts A to G of Schedule - FA.
d) However, again on advice of the Chartered
Accountant, the Petitioner- Company filed a revised return for
AY2016-17 on 04.09.2017 under section 139(5) of the Income
Tax Act within the due date. In the revised return, the four
sums referred to in sub-para (b) above were disclosed in Part B
of Schedule-FA. Thus, the investment in shares of Rs.1,00,295/-
as well as the advance towards allotment of shares of Rs.
79,00,815/- were both fully disclosed in Schedule-FA. Show
cause notice has been acknowledged. Section 139(5) of the IT
Act reads as under:
"If any person, having furnished a return under sub-
section (1) or sub-section (4), discovers any omission or any
wrong statement therein, he may furnish a revised return at
any time before the expiry of one year from the end of the
relevant assessment year or before the completion of the
assessment, whichever is earlier.
"NANOHOLDINGS, LLC"
a) On 20-08-2015, a sum of Rs. 3,27,62,5001-, was
invested in preferred units of Nano Holdings, LLC, a company
incorporated in the United States of America. In the original
return of income, this investment is reflected in the Balance
Sheet as on 31-03-2016, under heading II - Assets, sub-
heading B(iii) - "Investment in Preference Share". It was not
reflected in Schedule-FA because the Petitioner- Company was
advised by the Chartered Accountant that the investment in
preferred units did not fall under any of Parts A to G of
Schedule-FA.
http://www.judis.nic.in
42
b) However, again on the advice of the Chartered
Accountant, the Petitioner- Company filed a revised return for
AY2016-17 on 04.09.2017 under section 139(5) of the Income
Tax Act within the due date. In the revised return, the sum of
Rs. 3,27,62,5001- was disclosed in Part B of Schedule-FA as a
matter of abundant caution".
76. It will be seen from the above facts that all investments,
remittances etc. made by the Petitioner- Company in Totus Tennis Limited
and in NanoHoldings, LLC have been fully disclosed both in the original return
of income as well as in the revised return of income. In particular, they were
fully disclosed in Schedule-FA filed along with the revised return of income
filed under section 139(5) of the IT Act. Both the original return and the
revised return were filed by the Petitioner-Company on the basis of advice of
the Chartered Accountant. Since the Black Money Act was a new piece of
legislation, there was initially some uncertainty about what should be
included in Schedule-FA. Later, it was decided that, for abundant caution,
even advances towards allotment of shares in Totus Tennis Limited and
investment in preferred units of NanoHoldings, LLC may be disclosed in
Schedule-FA. Accordingly, the revised return of income was filed, on advice,
within the due date. There is therefore no failure to disclose any information
relating to a foreign asset (including financial interest in any entity), much
less any wilful failure to disclose the said information.
http://www.judis.nic.in
43
77. on 15.10.2016 the company filed the Income Tax return for the AY
2016-17. In the return of income, a sum of Rs.1,00,295 was disclosed under
the head "Investment in Equity instruments unlisted entities", the said
amount being the investment in equity share capital of Totus Tennis Limited
and the amount of Rs.79,00,815, being the amounts transferred to Totus
Tennis Limited towards advance for investment in equity was disclosed under
the head "Loans and Advances to Related Parties". The the sum of
Rs.3,27,62,500 invested in Nano holdings, LLC, USA was disclosed as
Investment in Preference Shares. Since the online format prescribed by the
Income Tax Department does not have separate columns for investments in
Indian company and foreign company, the Petitioner Company could not
have filled in any columns distinguishing the investment in Indian companies
and foreign companies. However, on the advice of the Chartered Accountant,
a revised return was filed on 04.09.2017 (well within the stipulated date for
filing revised return which was 31.03.2018), showing investment in Totus
Tennis Limited of Rs. 1,00,295 and Rs.79,00,815 and the investment of
Rs.3,27,62,500 in the preference shares of Nano Holdings, LLC, USA were
shown in Schedule FA.
78. It is submitted that to the great surprise of the Petitioners, on 16-
08-2017, the 2nd Respondent herein issued a notice to the 1st Petitioner
Company under Section 10(1) of the Black Money (Undisclosed Foreign
http://www.judis.nic.in
44
Income & Assets) and Imposition of Tax Act 2915, hereinafter referred to as
the Black Money Act. Details of the proceedings that took place thereafter,
including the notices sent by the 2nd Respondent under section 10(1) and 8
of the Black Money Act and the dates when the 1st Petitioner thorough its
authorised representatives submitted the documents sought for by the 2nd
Respondent, are given below:
Date of notice from the 2nd Date of submission of documents
Respondent by the AR of the Petitioner
16.08.2017 04.09.2017
18.09.2017
01.11.2017 06.11.2017
79. It is submitted by the petitioner-Company that a scrutiny of the
details sought for by the 2nd Respondent shows that the 2nd Respondent
was only conducting a fishing and roving enquiry and most of the information
sought for did not relate to the objects of the Black Money Act, 2015. Despite
giving all particulars sought under the Black MoneyAct, the 2nd Respondent
has not passed any order for the last 12 months on the reply given by the 1st
Petitioner to the notice under Section 10(1) of Black Money Act . If the 2nd
Respondent considers the documents furnished by the 1st Petitioner
objectively in accordance with law he will have no other option except to drop
all proceedings against the Petitioner under the Black Money Act, 2015.
80. In these circumstances, it is submitted by the petitioner Company
http://www.judis.nic.in
45
that it was shocked to receive a show cause notice from the 1st Respondent
under section 55(1) of the Black Money Act asking the Petitioner to show
cause why prosecution proceedings under section 50 of the Black Money Act
should not be initiated against the 1st Petitioner Company for the AY 2016-17
for failure to furnish in the return of income, information about the assets
(including financial interest) in any entity located outside India. In the show-
cause notice, it was alleged that the 1st Petitioner had failed to disclose the
particulars of information with regard to financial interest held outside India
during the previous year. It was alleged that though a revised return had
been filed for the AY 2016-17, the same was not done voluntarily but only
after the issue of notice u/s 10(1) of the Black Money Act and, therefore, the
1st Petitioner Company is liable for prosecution under section 50 of the Black
Money Act. Further, section 54 of the Black Money Act presumed a culpable
mental state in any prosecution for any offence under the Act.
81. A reply was given by the Petitioner- Company and documents and
evidence were produced. The last hearing was held on 14.11.2017. Despite
the passage of over five months, the Assessing Officer has not passed an
order under Section 10(3) of the Black Money Act. On 13.04.2018, a Show
Cause Notice was issued by the 2nd Respondent to the Petitioners to show
cause why prosecution should not be sanctioned for the alleged offence
under Sec. 50 of the Black Money Act. The Petitioner-Company submitted its
reply questioning the jurisdiction of the 2nd Respondent who issued the
http://www.judis.nic.in
46
notice. The averments/ allegations against the Petitioner-Company were
totally baseless.
82. The hearing on the show cause notice was posted on 27-04-2018.
During the proceedings, the Petitioner Company through its AR filed written
submissions objecting to the show cause notice. The learned counsel for the
Petitioners also advanced oral arguments stating that the 1st Petitioner had
filed a revised return under section 139(5) of the Income Tax Act disclosing
all the assets located outside India in schedule FA and such a revised return
substitutes/effaces/ obliterates the original return and hence the only return
on record is the revised return filed on 04.09.2017 for the AY 2016-17
wherein the sum of Rs. 80,01,110 in Totus Tennis Limited and Rs.
3,27,62,500 in NanoHoldings LLC was disclosed in Part B of Schedule FA.
Hence there is no failure on the part of the Petitioner to disclose the foreign
assets in the Schedule FA, much less a wilful failure. The allegation that the
revised return was not filed voluntarily but only after the section 10(1) notice
was stoutly refuted.
83. Being aggrieved with the show cause notice the Petitioner-
Company filed W.P.No.11715 of 2018 on 01.05.2018 praying to quash the
Show Cause Notice dated 13-04-2018 bearing File. No. Pr.DIT
(Inv)/Prosecution /2018-19 for the Assessment Year 2016-17 issued by the
http://www.judis.nic.in
47
Respondent No.1. In W.M.P.No.13688 of 2018 the Petitioners sought for stay
of the show cause notice. The learned counsel for the petitioners wrote a
letter dated 01.05.2018 to the 1st Respondent asking for a copy of the order
to be passed on the Show Cause Notice dated 13.04.2018.
84. It transpires that the 1st Respondent passed the sanction order
dated 10-05-2018 sanctioning prosecution of the 1st Petitioner and its
Directors for the offence under section 50 of the Black Money Act, 2015. (The
1st Petitioner is yet to receive the copy of the sanction order which has been
passed in total violation of the order dated 03-05-2018 by the Division Bench
of this Hon'ble court in W.M.P.No. 13688 of 2018 in W.P.No. 11715 of 2018
filed by the Petitioners).
85. The Petitioners were also not given further hearing on the show
cause notice as per the directions of the Division Bench. The Petitioners were
not given copy of the order passed by the 1st Respondent sanctioning
prosecution. The Petitioners learnt from press reports that the 2nd
Respondent had filed a prosecution complaint in C.C.NO.4482 of 2018 under
Section 200 of Cr.P.C. for an offence under Section 50 r/w Section 56 of the
Black Money (Undisclosed Foreign Income and Asset) and Imposition of Tax
Act, 2015 for the AY 2016-17 against the Petitioners and its Directors on
11.05.2018.
http://www.judis.nic.in
48
86. In the above Writ Petitions the Petitioners filed interim petitions
seeking interim direction and interim stay. By order, dated 12.06.2018, this
Court directed the Principal Chief Commissioner of Income-Tax to furnish the
copy of the orders, sanctioning prosecution and a copy of the prosecution
complaint filed under Section 55 read with Section 50 of the Black Money Act
to the petitioners, within 14.06.2018.
87. According to the petitioners, they filed applications in C.C.No.4482
to 4485 of 2018, asking for copy of the prosecution complaint filed by the 2nd
Respondent in C.C.Nos.4482 to 4485 of 2018 and obtained the copy of the
prosecution complaint. The Petitioners reserve their right to challenge the
sanction for prosecution dated 10-05-2018 granted by the 1st Respondent as
and when a copy of the said sanction order is furnished to the 1st Petitioner
Company.
88. The Principal Chief Commissioner of Income Tax (Tamil Nadu and
Puducherry), Chennai, 1st Respondent herein, passed the sanction orders,
dated 10-05-2018, sanctioning prosecution of the Petitioners for offence
under section 50 of the Black Money Act, 2015 and they were not given copy
of the order passed by the 1st Respondent sanctioning prosecution.
Petitioners learnt from the press reports that the 2nd Respondent filed
prosecution complaint in C.C.Nos.4482 to 4485 of 2018 on 11.05.2018 under
Section 200 of Cr.P.C. for an offence under Section 50 r/w Section 56 of the
http://www.judis.nic.in
49
Black Money (Undisclosed Foreign Income and Asset) and Imposition of Tax
Act, 2015 for the AY 2016-17 against her on 11.05.2018.
89. Petitioners have submitted that the sanction orders, dated
10.05.2018, passed by the 1st Respondent and the prosecution complaint
filed by the 2nd Respondent under Section 50 read with Section 55 of the
Black Money Act, dated 11.05.2018, are without jurisdiction. The Chief
Metropolitan Magistrate, Egmore, Chennai is also not the designated special
court to try any prosecution complaint under the Black Money Act.
90. According to the petitioners, the 1st Respondent is yet to comply
with the above direction. Except filing a review petition to review the order
dated 12.06.2018 the 1st Respondent has not taken any steps to pursue the
Review Petition. On 20.06.2018, the petitioners received summons in
C.C.Nos.4482 to 4485 of 2018 from the Metropolitan Magistrate Court,
Egmore directing her to appear in person on 25.06.2018.
91. On 25.06.2018, they filed applications in C.C.No.4483 of 2018
asking for copy of the prosecution complaint filed by the 2nd Respondent in
C.C.No.4483 of 2018 and obtained the copy of the prosecution complaint. On
20.08.2018, she received the copy of the sanction order dated 10.05.2018
from the Chief Metropolitan Magistrate, Egmore, Chennai.
92. Thus, being aggrieved by the sanction order passed by the 1 st
http://www.judis.nic.in
50
Respondent and the complaint in C.C.Nos.4482 to 4485 of 2018 filed by the
2nd Respondent before the Court of Chief Metropolitan Magistrate, Egmore,
Chennai - 600 008 for the offence committed by her under Section 50 of the
Black Money Act, 2015, W.P.Nos.22329 to 22331 and 22332 of 2018, have
been filed.
93. Mrs.Nalini Chidambaram (writ petitioner in W.P.Nos.13005 to
13007 of 2018), Mrs.Srinidhi Karti P Chidambaram (writ petitioner in
W.P.Nos.13008 to 13010 of 2018), and Mr.Karti P.Chidambaram (writ
petitioner in W.P.Nos.13041 to 13043 of 2018) have stated that they have
been subjected to malicious prosecution. In response to the letter written on
behalf of the Petitioners to the 2nd Respondent, the Petitioners have received
letter, dated 21.05.2018, stating that "after duly considering the oral as well
as written submissions made by the authorized representatives on
27.04.2018, sanction order has been issued and complaint filed in the Court
of the learned Chief Metropolitan Magistrate, Egmore, Chennai on
11.05.2018. As the documents have since been filed in the Court, the said
documents would be served on the assessee by the Court as per the Court
procedure".
94. It is submitted that all the provisions of the Black Money Act are
attracted only in the case of "undisclosed foreign asset" or "undisclosed
foreign income". In the case of the Petitioner-Company, there is no
undisclosed foreign asset or undisclosed foreign income. No provision of the
http://www.judis.nic.in
51
Black Money Act is attracted to the facts of the present case. There was no
failure, much less wilful failure, to furnish any information relating to the
foreign asset. The Petitioner-Company filed the original return of income as
well as the revised return of income on the advice of the Chartered
Accountant and within the due stipulated under the Income-tax Act. There is
no question of presuming a culpable mental state on the part of the
Petitioner-Company or on the part of its Directors.
95. It is submitted by the petitioners that it is settled law that an
assessee may file a revised return of income or even more than one revised
return of income as long as they are filed within time. The revised return of
income is the only relevant return of income that can be relied upon or
referred to. The revised return of income obliterates or effaces any earlier
return of income. It is also settled law that a return of income has many
schedules and all the schedules are part of the 'return of income' referred to
in Section 139 of the Income-tax Act.
96. Apprehending that with a malafide intention the 2nd Respondent,
with post haste, may sanction prosecution against the Petitioner-Company
and its Directors, the Petitioner-Company filed W.P.No.11715 of 2018 praying
as follows:
"Issue a WRITOF CERTIORARI or any other Writ, Order or
Direction calling for the records relating to the Show Cause
http://www.judis.nic.in
52
Notice dated 13.04.2018 bearing File. No. Pr.DIT
(Inv)/Prosecution/2018-19 for the Assessment Year 2016-17
issued by the Respondent NO.1 and all proceedings
consequential to the said Show Cause Notice and quash the
same as without jurisdiction"
97. Mr.Gopal Subramaniam and Mr.AR.L.Sundaresan, learned senior
counsels appearing for the petitioners submitted that:
(i) The Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015, as its name indicates, is targeted only at the
undisclosed foreign income and undisclosed foreign asset. Referring to the
Statement of Objects and Reasons, and the Long Title to the Act he
submitted that the Act has been made to deal with Black Money, that is
undisclosed foreign income and assets. The Act makes provisions for dealing
with such income and assets, to provide for imposition of tax on undisclosed
foreign income and assets and for matters connected therewith or incidental
thereto. Learned senior counsel submitted that the provisions of the Act
cannot be invoked or applied in a case where there is no undisclosed foreign
income or asset.
(ii) Section 2(11) defines “undisclosed asset located outside India”.
The asset must be located outside India, it must be held by the assessee,
and the assessee must have no explanation about the source of investment
in such asset or the explanation is not satisfactory. Section 2(12) defines
http://www.judis.nic.in
53
“undisclosed foreign income and asset” . It is submitted that the various
provisions of the Act will apply, or can be invoked, only if there is an
undisclosed foreign asset (or income) within the meaning of Section 2(11)
and 2(12) of the Act.
(iii) Learned senior counsel submitted that the provisions of Chapter
III (Tax Management) or Chapter IV (Penalties) or Chapter V (Offences and
Prosecutions) of the Act can be invoked only, if there is an undisclosed
foreign asset (or income) within the meaning of Section 2(11) and Section 2
(12) of the Act. Learned senior counsel submitted that in the absence of any
undisclosed foreign asset or income, the Act cannot be applied or invoked.
(iv) Learned senior counsel submitted that under the Act, whether
there is an undisclosed foreign asset (or income), it can be decided only in
the proceedings under Section 10 of the Act. Learned senior counsel
submitted that the provisions of Chapter III and Chapter V of the Act, have
to be read harmoniously. Hence, before invoking the provisions of Chapter V
and, particularly Section 50 read with Section 55, it is necessary that
proceedings should be initiated and completed under Section 10.
(v) Referring to the hierarchy of Authorities in the Black Money Act,
2015, learned senior counsel further submitted that it is only upon a finding
by the Assessing Officer (subject to Appeal, further Appeals to the Tribunal,
High Court and Supreme Court) can the provisions of Chapter V be invoked.
Any other construction would lead to an absurd result that while prosecution
may be sanctioned and actually instituted, the Assessing Officer may find
http://www.judis.nic.in
54
that there is no undisclosed foreign asset (or income). Meanwhile the
assessee may have undergone trial and may have even been convicted.
(vi) Learned senior counsel further submitted that the question will
then arise, what will happen to the trial or conviction. On the one hand there
will be a finding by the Assessing Officer that there is no undisclosed foreign
asset (or income), meaning that everything was disclosed and on the other
hand there will be a sanction for prosecution, trial or even a conviction on the
allegation that the assessee did not furnish any information relating to the
foreign asset (or income). According to the learned senior counsel, the Black
Money Act, 2015, does not intend such contradictory results and hence there
is a need to read the provisions of Chapter III and Chapter V of the Act
harmoniously.
(vii) Referring to Section 55 of the Act, learned senior counsel
submitted that the authority to sanction prosecution under Chapter V is the
Principal Chief Commissioner or Principal Director General or Chief
Commissioner or Director General or Principal Commissioner or
Commissioner, whereas the Assessing Officer will usually be in the rank of
ITO or Assistant Commissioner. If sanction is accorded first under Section 55
of Chapter V by a superior officer, it would be unrealistic and futile to expect
the Assessing Officer to reach a conclusion that there is no undisclosed
foreign asset (or income) because such a conclusion will contradict and
destroy the sanction given by a superior officer. He therefore submitted that
a harmonious construction of the provisions of Chapter III and Chapter V of
http://www.judis.nic.in
55
the Act is absolutely necessary, and the process of sanctioning prosecution
under Chapter V can be commenced only if and after the Assessing Officer
has reached a conclusion adverse to the assessee under Section 10 of the
Act (subject to Appeal and further Appeals). He therefore submitted that the
impugned show cause notice issued for prosecution, sanction for prosecution
and the complaint launched before the conclusion of proceedings under
Section 10 are premature and without jurisdiction.
(viii) According to the learned senior counsel, in the present case, a
notice was issued to the Petitioner on 02.08.2017 under Section 10(1) of the
Act. A reply dated 17.08.2017 followed by clarifications have been submitted.
An inquiry has been made by the Deputy Director of Income Tax (Inv) Unit 3
(3). However, for reasons that are not known, an assessment order has not
been made under Section 10(3). The Petitioner verily believe that the
answers provided to the notice are satisfactory and the proceedings deserve
to be dropped and closed. In such circumstances, it is inexplicable how
proceedings can be initiated under Chapter V of Act. It is submitted that the
present notice under Section 55 read with Section 50 of the Black Money Act
is unfair, arbitrary and without jurisdiction.
(ix) The Petitioners believe that their family has been singled out and
threatened with prosecution without an order being passed first under
Section 10 of the Act. There are numerous cases in the jurisdiction of the
Principal Chief Commissioner, Chennai, as well as in other similar
http://www.judis.nic.in
56
jurisdictions, where proceedings have been initiated under Section 10 of the
Act. The Petitioners believe that in no other case, assessees concerned have
been threatened with prosecution before the conclusion of the proceedings
under Section 10 of the Act. Petitioners have been singled out for
discriminatory and unfair treatment.
(x) Learned senior counsel for the Petitioners submited that the
offence under Section 50 is made out only if, in the return of income under
sub-section (1) or sub-Section (4) or sub-Section (5) of Section 139 of the
Income-tax Act, there has been a wilful failure to disclose any information
relating to the foreign asset. In the present case, information relating to the
foreign assets were disclosed in the return of income read with the balance
sheet pertaining to AY 2016-17. A return of income includes all the
schedules. Omission, if any, in the original return under Section 139(1) was
corrected in the revised return under Section 139(5) of the Income-tax Act.
The original return and the revised return were filed on the advice of her
Chartered Accountant. The only return that is relevant and can be referred to
is the revised return of income filed under Section 139(5) within the due
date. There was no failure on the part of the Petitioners to disclose any
information about the foreign asset, and certainly no wilful failure to disclose
any information. On the facts of the present case, it would be totally
unreasonable and perverse to conclude there has been any wilful failure to
disclose any information about the foreign asset. Hence, the sanction order
and all proceedings pursuant thereto deserve to be quashed as without
http://www.judis.nic.in
57
jurisdiction.
(xi) Learned senior counsel further submitted that every law must be
interpreted in the light of the Statement of Objects and Reasons, the Long
Title and the Preamble of the Act. So interpreted, it will be obvious that the
provisions of Chapter V of the Black Money Act cannot be read literally to
mean that it will apply to any “person” or to any “foreign asset”. Chapter V
will apply only to a person who is an “assessee” within the meaning of
Section 2(2) of the Act and to a foreign asset within the meaning of Section
2(11) of the Act. An enquiry whether the assessee has disclosed the “foreign
asset” is an enquiry that has to be made, invariably, under Chapter II of the
Act. Where such an enquiry has been started in proceedings under Section
10 of the Act, it would be impermissible to pre-empt that enquiry and invoke
Chapter V of the Act. Section 48 of the Act cannot be read literally to mean
that irrespective of a proceeding under Section 10, which remains
incomplete, prosecution can be sanctioned or initiated under Chapter V of the
Act. Such an interpretation will render the provisions of Chapter V arbitrary,
unjust, unreasonable and a gross invasion/violation of the fundamental rights
of the Petitioner guaranteed under Articles 14, 19 and 21 of the Constitution
of India.
(xii) Learned senior counsel further submitted that the provisions of
Chapter V of the Black Money Act have to be read down and made consistent
and harmonious with the other provisions of the Act. Otherwise, it is
submitted, the provisions of Chapter V and in particular, Sections 48, 49, 50,
http://www.judis.nic.in
58
54, 55 and 56, would be violative of Articles 14, 19 and 21 of the Constitution
of India.
(xiii) In view of the factual and legal submissions made above, the 2nd
Respondent ought to have accepted the reply given by the Petitioner dated
27.04.2018 to the show-cause notice dated 13.04.2018 and dropped all
further proceedings pursuant to the show-cause notice. But the 2nd
Respondent erroneously and motivated by malice in law sanctioned
prosecution against the Petitioner when the facts of the Petitioner's case do
not warrant the sanction for prosecution for offence under section 50 of the
Black Money Act."
98. Learned senior counsel further submitted that the 2nd respondent
is not the competent authority to file the prosecution complaint before the
jurisdictional magistrate. Section 84 of the Black Money Act states that the
provisions of, among other sections, section 280D of the Income Tax Act
shall apply with necessary modifications as if the said provisions referred to
undisclosed foreign income and asset instead of Income Tax Act. Section
280D of the Income Tax Act states that the provisions of the Code of Criminal
Procedure, 1973 shall apply to the proceedings before a Special Judge which
is competent to try offences under the Income Tax Act. Reference has been
made to section 195 of the Cr.P.C, 1973 which states that no Court shall take
cognisance except on a complaint made in writing of the Court or of some
other Court to which that Court is subordinate. Section 195 (4) reads as
http://www.judis.nic.in
59
follows:
"For the purpose of clause (b) of sub-section 1, a Court
shall be deemed to be sub-ordinate to the Court to which
appeals ordinarily lay from the appealable decrees or sentences
of such former Court."
99. Mr.Gopal Subramanium, learned senior counsel for the petitioners
further submitted that under section 9(2) of the Black Money Act every tax
authority shall be deemed to be a civil court for the purpose of section 195 of
the Code of Criminal Procedure. Hence, the income tax officer having
jurisdiction in relation to an assessee is deemed to be a Court within the
meaning of section 195 of the Cr.P.C. On an analysis of the scheme of the
Income Tax Act which is in pari materia with the scheme of the Black Money,
Act, the Hon'ble Supreme Court in the case of Babita Lila vs. Union of
India reported in 2016 9 SCC 647 held that section 195 Cr.P.C is an
exception to ordinary rule that any person can make a complaint in respect of
commission of an offence triable under Cr.P.C and for a valid complaint under
section 195 Cr.P.C the mandate thereof has to be essentially complied with.
The Hon'ble Supreme Court further held that Deputy Director of Investigation
- 1 was not an authority to whom appeal would ordinarily lie from
decisions/orders of the Income Tax Officers. Hence, the Deputy Director of
Income Tax, Investigation - 1 was incompetent to lodge a complaint in view
of the restrictive impositions of section 195 of the Cr.P.C. In the instant case,
the 2nd Respondent is not an authority to whom an appeal would ordinarily
http://www.judis.nic.in
60
lie from the decisions of the assessing authority passing assessment order
under section 10(3) of the Black Money Act and therefore, the 2nd
Respondent is not competent to file the prosecution complaint under the
Black Money Act as per the ruling of the Hon’ble Supreme Court in the above
mentioned case.
100. Learned counsel for the petitioners have further contended that
Section 84 of the Black Money Act states that the provisions of section 280A
of the Income Tax Act shall apply with necessary modifications as if the said
provisions referred to undisclosed foreign income and asset instead of
Income Tax Act. Section 280A of the income Tax Act reads as follows:
"280A. Special Courts.-(1) The Central Government, in
consultation with the Chief Justice of the High Court, may, for
trial of offences punishable under this Chapter, by notification,
designate one or more courts of Magistrate of the first class as
Special Court for such area or areas or for such cases or class
or group of cases as may be specified in the notification.
Explanation: In this sub-section, "High Court" means the
High Court of the State in which a Magistrate of first class
designated as Special Court was functioning immediately before
such designation."
101. Mr.AR.L.Sundaresan, learned senior counsel submitted that the
Chief Metropolitan Magistrate, Egmore, Chennai has not been designated as
the Special Court for the purpose of the Black Money Act by the Central
Government and therefore, the 2nd Respondent erred in law in filing the
http://www.judis.nic.in
61
prosecution complaint against her, under section 50 of the Black Money Act
before an incompetent Court. The Chief Metropolitan Magistrate, Egmore,
Chennai has no jurisdiction to take cognizance of the prosecution complaint
filed by the 2nd Respondent against the Petitioner.
102. Learned Senior Counsel further contended that a prosecution for
offence under section 50 of the Black Money Act at the instance of an
authority who is not competent to sanction prosecution and a prosecution
complaint filed by an incompetent authority before a Magistrate who is not
the designated Special Court under section 84 of the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015
read with section 280A of the Income Tax Act for trying offences under the
Black Money Act is violative of the fundamental rights guaranteed under
Articles 14 and 21 of the Constitution of India.
103. Per contra, Mr.G.Rajagopalan, learned Additional Solicitor
General, made the following submissions :
(i) As far as Mrs.Nalini Chidambaram is concerned, there is no
information in the return of Income of remittance of Rs.77,60,470/-, for the
purpose of investment in property in Cambridge. There is no such discloser of
information in the return of income and the statement of the petitioner is
factually incorrect. In the schedule under the head, movable asset, a sum of
Rs.3,63,02,499/-, has been shown as, loans and advances. However, it
http://www.judis.nic.in
62
cannot be said that the same would amount to disclosure of information that
Rs.77,60,470/- was advance for purpose of purchase of immovable property
located outside the Country.
(ii) In her return of income for the AY 2016-17 on 14.10.2016 and in
the audit report, electronically uploaded on 17.10.2016, in Schedule 3 to the
balance sheet, attached to the audit report, there is no break-up of the
amount reflected in that schedule, and since the matter is under
investigation, no conclusion can be drawn at this stage. Contention of the
petitioner in W.P.No.13005 of 2018, that the assessing officer has no other
option, except to pass orders, under Section 10(3) is far fetched and self
serving.
(iii) In the last line of page 2 of para 2 of the show cause notice, under
Section 55(1), dated 13.04.2018 for the Assessment Year 2016-17, she has
wilfully failed to disclose the particulars of information held outside India, in
the return of income filed by her. Even otherwise Section 54 of the Black
Money Act, casts onus on the assessee, by stating that in a prosecution
under the said chapter, the culpable mental state has to be presumed on the
part of the accused which he/she can rebut to the satisfaction of the Court
during the trial.
(iv) As far as Mrs.Srinidhi Karti Chidambaram, is concerned the sum of
Rs.81,58,355/- remitted to Mrs.L.Mooney was part of the amount of
Rs.5,64,42,613/-, shown against item 2(a)(iv) in Schedule-AL relating to
"Assets and Liability at the end of the year", which is part of the original
http://www.judis.nic.in
63
return of income filed for the assessment year 2016-17, is devoid of merits,
as the original return of income filed on 31.07.2016 and from the
accompanying documents, it could never be inferred as to whether the
investments made included the investments made outside the country in a
foreign asset. Thus, she has failed "to provide" or "to make available"
information relating to the "foreign asset" in the return of income filed
originally on 31.07.2016.
(v) As far as Mr.Karti P.Chidambaram, is concerned, the foreign
remittance applications submitted by him to the banks show the purpose as
Investment in real estate abroad or Purchase of Immovable Property and
therefore, the entire amount of Rs.3,00,23,916/- should have been shown by
him, as Investment in the immovable property in Part C of Schedule FA. Even
by his own admission, sum of Rs.96,92,229/- was remitted for the purpose of
maintenance and repairs of the property purchased to L.Mooney, stated to be
the caretaker of the Cambridge property. However, the same is disclosed in
the return of income in Column C of Schedule FA as 'Advance for Financial
Interest' in the entity Hewitsons LLP and thus, there is no true and complete
disclosure.
(vi) Further as per the provisions of section 50 of the Black Money Act,
2015 a person shall be punishable for failure to furnish in the return of
income any information relating to an asset. The word 'Information' means
data that is accurate, specific, organized for a purpose leading to increase in
http://www.judis.nic.in
64
understanding and decrease in uncertainty. It is trite that information shall
result in effective communication. Thus, he has failed to provide / make
available material information as regards the total investment (at cost) of the
immovable property held outside the country in Column C of Schedule FA and
therefore, there is no merit in the contention of the petitioner that there is
true disclosure in the return of income filed.
(vii) The Schedule FA in the return of income mandates that the
amount of investment should be specified even in case of beneficial
ownership. It was obligatory on the part of the accused to disclose the extent
of his beneficial ownership in Totus Tennis Limited, instead he, has declared
beneficial ownership at 0. Hence, the contention that he was not liable to
disclose the extent of his beneficial interest as the investment was made by
M/s Chess Global Advisory Services Private Limited, is devoid of merits.
(viii) As far as M/s.Chess Global Advisory Services Pvt. Ltd., is
concerned Mr.Karti P.Chidambaram, has 80.2% shareholding made
investment in a sum of Rs.3,27,62,500/- in Nanoholdings LLC USA. As per
the tax laws of USA, a withholding agent relies upon a completed and signed
Form W-8BEN to treat a payment associated with the Form as a payment to
a foreign person who beneficially owns the amount paid. This form is given
by a foreign person and a beneficial owner of an amount subject to
withholding. As per Form W-8BEN signed and submitted before the US tax
authorities, it is declared by petitioner himself that he, in the status of
Individual, is the beneficial owner of all the income to which the form relates.
http://www.judis.nic.in
65
The Form is signed by the accused herein as beneficial owner in the capacity
of Individual. Hence there is no merit in the contention of the petitioner that
since, he in his individual capacity, has no connection with Nanoholdings,
LLC, he has no financial interest in Nanoholdings LLC and hence there is no
scope to disclose any financial interest. Further Form W-8BEN has been
signed by the petitioner, Mr.Karti Chidambaram, in his individual capacity as
total beneficial owner and not as a representative of any
organization/corporation.
(ix) The contention that the foreign remittances of Rs.79,00,815/-
made to Totus Tennis Limited towards advance for allotment of shares were
reflected in the balance sheet as on 31.03.2016 under heading II - Assets,
sub-heading D (iii) - "Loans and Advances to Related Parties", which is part
of the original return of income filed, is factually incorrect that the foreign
remittances of Rs.79,00,815/- made to Totus Tennis Limited towards
advance for allotment of shares were not reflected in the return of income. In
the balance sheet filed online as a single page attachment to Form 3CD, the
investment made in Totus Tennis Limited, UK does not feature. The said
contention of M/s.Chess Global Advisory Services Pvt. Ltd., is completely
devoid of merits. From the original return of income filed on 15.10.2016 and
from the accompanying documents, it could never be inferred whether the
investments shown included the investments made outside the country in a
foreign entity. The balance sheet filed online does not feature any item as
"Loans and Advances to Related Parties". Thus, M/s.Chess Global Advisory
http://www.judis.nic.in
66
Services Pvt. Ltd., has failed "to provide or to make available information
relating to the foreign asset" in the return of income filed originally on
15.10.2016. The Hon'ble Supreme Court in Kalyanji Mavji & Company Vs CIT
(1976) 102 ITR 287 has observed that to "inform" means to make available
and the details available to the ITO in the papers filed before him does not by
its mere available become an item of information. It is transmuted into an
item of information in his possession only when its existence is realized and
its implications are recognized.
(x) The investments in Totus Tennis Limited, UK and Nanoholdings
LLC, USA were not fully reported in the original income tax return. There are
enquiries ongoing under section 10(2) of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015 pursuant to
issue of notice under section 10(1) of the Act on 16.08.2017. As per the
Scheme of the Black Money Act, the assessment of undisclosed foreign
income and assets u/s 10(3) with respect to all the undisclosed foreign assets
and income with reference to a particular period relevant to a particular A.Y.
and not with respect to a particular asset also. Therefore the Act provided for
necessary enquiry to be conducted by the assessing officer u/s 10(2) of the
Black Money Act. Further, the time limit for passing the order u/s 10(3) has
been stipulated by statute as two years from the end of the financial year in
which notice u/s 10(1) has been issued.
(xi) Section 50 relates to punishment to furnish in return of income,
any information about an asset (including financial interest in any entity)
http://www.judis.nic.in
67
located outside India. Further, the act of revising the return of income on
04.09.2017 by the petitioner was triggered by the issue of notice under
section 10(1) by the 2nd Respondent on 16.08.2017. The act of revising the
return of income on 04.09.2017 by M/s.Chess Global Advisory Services Pvt.
Ltd., proves the non-disclosure in the original return and the revision of the
return was triggered by the issue of notice under section 10(1) by the 2nd
Respondent on 16.08.2017. Hence, presumption as to a culpable mental
state as per section 54 is attracted. As regards presence of culpable mental
state, the provisions of Section 54 of Black Money Act are very clear. The
Court shall presume the existence of such culpable mental state and it is for
M/s.Chess Global Advisory Services Pvt. Ltd., to prove that he had no such
mental state in the prosecution. As per Section 54(2) of Black Money Act a
fact is said to be proved only when the court believes it to exist beyond
reasonable doubt and not merely when its existence is established by a
preponderance of probability. The mere assertion made by M/s.Chess Global
Advisory Services Pvt. Ltd., that the return of income was filed on the advice
of the Chartered Accountant and there is no willful failure on their part to
disclose information relating to the asset is not borne out by the facts on
record. In the return of income filed on 15.10.2016 for the impugned
Assessment Year, the return has been verified and digitally signed by the
petitioner solemnly declaring that the information given in the return is
correct and complete.
(xii) After filing the original return of income on 15.10.2016, M/s.Chess
http://www.judis.nic.in
68
Global Advisory Services Pvt. Ltd., did not revise its return of income until
receipt of notice under Section 10(1) of the Black Money Act. It was
consequent to receipt of notice under Section 10(1) of the Black Money Act
on 16.08.2017, wherein M/s.Chess Global Advisory Services Pvt. Ltd., had
been called upon to provide details of the Nanoholdings LLC, USA and other
assets located outside India that the petitioner furnished for the first time in
Schedule FA, the relevant details of the foreign assets. Though it is settled
law that the effective return for the purpose of assessment is a valid revised
return, the ratio of the judicial pronouncements relied on by the petitioner is
not applicable since the facts are distinguishable. There is no dispute that it
was subsequent to the notice under Section 10(1) of BMA 2015, dated
16.08.2017, that the petitioner chose to file a revised return of income on
04.09.2017 in which the relevant information with regard to the foreign
assets held were disclosed in Schedule FA. Revised return filed on
04.09.2017 is not a bonafide and voluntarily revised return of income. The
filing of the said revised return is a subsequent event triggered by the issue
of notice under section10(1) of Black Money Act. Even if the revised return
replaces the original return for the purposes of assessment, the proceedings
/ events resulting in providing cause of action leading up to the revised
return do not get obliterated. It is never the intention of the legislator that
filing of the revised return would obliterate the proceedings until then. A
return filed u/s 139(1) of the Income Tax Act can be revised only if
M/s.Chess Global Advisory Services Pvt. Ltd., subsequently discovers any
http://www.judis.nic.in
69
omission or any wrong statement therein.
(xiii) As per the Scheme of the Black Money Act, the assessment of
undisclosed foreign income and assets, under Section 10(3), with respect to
all the undisclosed foreign assets and income, with reference to a particular
period, relevant to a particular Assessment Year and not with respect to a
particular asset also.
(xiv) The Act provided for necessary enquiry to be conducted by the
assessing officer, under Section 10(2) of the Black Money Act. It is further
contended that the time limit for passing the order, under Section 10(3) has
been stipulated by statute, as two years from the end of the financial year in
which notice, under Section 10(1) has been issued.
(xv) The law permits any assessee to file a revised return, when there
is a valid original return, under Section 139(1) of the Income Tax Act. A
return filed under Section 139(1) of the Income Tax Act, can be revised only
if the petitioners subsequently discover any omission or any wrong statement
therein. The said benefit is not available to the petitioners, who deliberately
omitted to mention certain required details in the original return filed under
Section 139(1), but later desires to take shelter under the provisions of
Section 139(5) of the Income Tax Act, 1961. It was only after issue of notice,
dated 02.08.2017 (In respect of Mrs.Nalini Chidambaram); notice, dated
04.08.2017 (in respect of Mrs.Srinidhi Karti Chidambaram); notice, dated
16.08.2017 (in respect of M/s.Chess Global Advisory Services Pvt. Ltd.,),
under Section 10(1) of the Black Money Act, wherein the assessee was called
http://www.judis.nic.in
70
upon to provide specific details of the immovable property held in United
Kingdom that the assessee furnished the relevant details of the foreign asset
in the second revised return of income on 21.08.2017 (in respect of
Mrs.Nalini Chidambaram) and 22.08.2017 (in respect of Mrs.Srinidhi Karti
Chidambaram), which are not bonafide and voluntary.
(xvi) Placing reliance on a decision of the Allahabad High court in CIT
vs. Radhey Shyam reported in 123 ITR 125, the 2nd respondent has
submitted that the benefit of filing revised return cannot be claimed by a
person, who has initially a filed return, knowing it to be false. This Court in
CIT vs. J.K.A. Subraminia Chettiar reported in 110 ITR 602, held that section
139(5) is not applicable in cases of concealment or false statements. The
return of income was revised second time furnishing details in schedule FA,
only after the issue of notice, under Section 10(1) of the Black Money Act,
indicates that the required details were consciously not furnished in the
original return of income, as well as the first revised return and therefore, the
benefit of the provisions of Section 139(5) is not applicable to the facts of
this case.
(xvii) A complaint has been filed u/s 200 Cr.P.C. for offence u/s 50 of
Black Money Act 2015 before the Court of Metropolitan Magistrate, Egmore
on 11th May, 2018. It was informed to the petitioner as per this office letter
dated 21-05-2018 that sanction order has been issued and complaint filed in
the Court of Chief Metropolitan Magistrate and that since all the documents
have been filed in the court, the said documents will be served on the
http://www.judis.nic.in
71
assessee as per Court procedure.
(xviii) As the writ petition filed by the petitioners are pending disposal.
The contention that no steps were taken by the respondent to pursue the
Review Petition is wholly untenable. The Court, after hearing both parties in
detail, has reserved Judgement. In fact any further steps if taken by the
respondent, would frustrate the Review Petition. The complaint has been
filed by the respondent before the court of Competent jurisdiction.
(xix) The sanction order and prosecution complaint are as per
provisions of law and also with valid jurisdiction.
(xx) The object of Black Money Act is not only assessment of total
undisclosed foreign asset and income of an assessee, but also mandates true
and full disclosure of such foreign asset or income to be disclosed voluntarily
by a resident assessee in the return of income filed by him under the Income
Tax Act, 1961 in the prescribed form and verified in the prescribed manner
and setting forth the prescribed details. Failure to furnish return of income
under Section 139(1) attracts prosecution under section 49 of Black Money
Act. Failure to disclose fully and truly by such petitioner details of foreign
assets and income in a return of income filed under Section 139(1) itself
attracts prosecution under section 50 of Black Money Act and attempt in any
manner to evade tax, penalty or interest attracts prosecution under section
51 of the Black Money Act. The contention that proceedings should be
initiated and completed U/s 10 of the Black Money Act before invoking the
provisions of Chapter V particularly Section 50 read with Section 55 is not
http://www.judis.nic.in
72
tenable. Section 10 deals with assessment of undisclosed foreign income and
asset. As per section 2(11), undisclosed asset located outside India means an
asset held by the petitioner in his name or in respect of which he is a
beneficial owner, and he has no explanation about the source of investment
in such asset or the explanation given by him is in the opinion of the
Assessing Officer unsatisfactory. The provisions of Section 50 (falling under
chapter V) are attracted for failure to furnish in a return of income filed any
information about an asset (including financial interest in any entity) located
outside India. Thus, it can be seen the proceedings under section 10 and
proceedings under section 50 are separate and distinct. It is pertinent to
point out here that even assuming that the petitioner has provided
explanation to the satisfaction of the A.O regarding the source of investment
of asset located outside India, still prosecution under Section 50 is attracted
for failure to furnish any information of asset located outside India. It
therefore follows that the process of sanctioning prosecution u/s 50 can
commence even before completion of assessment U/s 10(3) of the Black
Money Act. The scheme of the Act makes it clear that assessment and
prosecution are not only distinct and separate but the two proceedings are
independent and irrespective of the outcome of the assessment U/s 10(3) of
the Black Money Act. Besides, it has been held by the Hon'ble Supreme Court
in P. Jeyappan Vs .S.K. PERUMAL, 1984 AIR (SC) 1693 = (1984) 149
ITR 696 (SC) that the pendency of assessment proceedings cannot act as a
bar to institution of criminal prosecution for offences punishable under the
http://www.judis.nic.in
73
provisions of law.
(xxi) As per section 55, Principal Commissioner of Income Tax is one of
the authorities whose sanction is required for the launching of prosecution.
Under section 6(1) of Black Money Act, the income tax authorities specified in
section 116 of the Income-tax Act shall be the tax authorities for the purpose
of Black Money Act. As per section 116 of the Income-tax Act as amended by
Finance (No.2) Act, 2014, Principal Director of Income-tax or Principal
Commissioner of Income tax is one of the Income-tax authorities. The
powers of Principal Director of Income-tax are co-terminus with that of the
Principal Commissioner of Income-tax. This is why the word 'or' has been
used as an alternative in between Principal Director of Income-tax and
Principal Commissioner of Income-tax to connote that both the authorities
refer to one and the same. Further, it is submitted that the change of
designation is only according to the place of posting and has nothing to do
with regard to variation in powers of these two posts. Therefore, the
contention of the petitioner that the Principal Director of Income-tax is not
one of the authorities mentioned in section 55 has no merit as Principal
Director is equal to Principal Commissioner, at whose sanction prosecution
can be launched under Black Money Act. Further, it is also submitted that as
per section 2(16) of the Income-tax Act, 1961, the word "Commissioner" has
been defined, inter-alia, to include a person appointed as Principal Director of
Income-tax. Since Commissioner is also one of the competent authorities for
according sanction under section 55 of Black Money Act, the same
http://www.judis.nic.in
74
automatically covers Principal Director of Income-tax also. Further Sec.2(15)
of the Black Money Act states that all other words and expressions used
herein and not defined under the Income Tax Act shall have the meanings
respectively assigned to them in the Act.
(xxii) The contention that all the proceedings under the Black Money
Act against the petitioner ought to be dropped on the ground being without
the jurisdiction, is devoid of merits. The ground raised that the sanction order
passed by the first respondent and the complaint filed by the second
respondent are totally misconceived in law and without jurisdiction, is wholly
devoid of merits.
(xxiii) It is trite law that there should be strict interpretation of
unambiguous provisions of law. There is no scope for convenient
interpretation of law. Hence the ground that since the Black Money has not
been defined in the Act and in the absence of black money being involved,
provisions of the Black Money Act, are not attracted in the case of petitioner
is entirely devoid of merits.
(xxiv) The contention that there should be willful failure is to be tested
and hence section 50 of the BMA 2015 presumes the existence of culpable of
mental state and it shall be the defence for the accused that he has no such
mental state in the course of trial of offence. The further contention that CA
concerned has explained that the original return was filed by him and that it
was his decision to disclose the information in the original return in one of the
Schedules is totally untenable. The Chartered Accountant is not to be an
http://www.judis.nic.in
75
arbiter of the statute; he has to strictly follow the mandate as laid down
under the provisions of law. The contention that the first respondent has
erred on in relying section 54 to presume existence of culpable mental stage
is devoid of merits. The facts of the case prove that the petitioner has failed
to establish beyond reasonable doubt that she has disclosed the foreign asset
in the balance sheet of original return. It is open to the petitioner to rebut
during the course of trial the absence or mens rea by furnishing evidence
before the Court and not by mere theoretical assertion. In fact the petitioner
resorts to selective quoting of various provisions of BMA 2015 to suit her
convenience. The jurisdictional pronouncement relied upon by the petitioner
are not distinguishable and not applicable to the instant case.
(xxv) The 2nd respondent Deputy Director of Income Tax
(Investigation) is competent to file the complaint in this case as the
prosecution is for the offence under the Black Money Act. The contention that
the second respondent is not a competent authority to file prosecution
complaint before the jurisdiction magistrate is devoid of merits. The
contention that there is lack of clarity among Chartered Accountant as to how
fill in various schedules are untenable.
(xxvi) The description in the Schedules are quite clear. The provisions
of Black Money Act have not come into force all of a sudden. There was
adequate debate and discussions about this Act in the professional bodies.
The description in the Schedules are quite clear. Instructions are given to fill
http://www.judis.nic.in
76
up the form. In the top of the ITR form the instructions are referred to. The
instructions clearly says that Schedule FA has to be filled up regarding the
foreign asset. Then only Schedule AL comes and instructions clearly says that
the assets referred to in Schedule FA shall not be included in Schedule AL.
The ratio laid down in the case Price Water House Coopers Pvt Ltd is not
applicable to the facts of the petitioner's case.
(xxvii) The case laws were relied on by the petitioner are
distinguishable and not relevant to decide the issue in question. The action of
respondent 1 and 2 are as per law and as per jurisdiction.
Heard the learned Senior Counsels for the parties and perused the
materials available on record.
104. The Black Money Act, 2015, was enacted to deal with the
problem of Black Money, that is undisclosed foreign income and asset. If an
asset is purchased outside the country, from a source, within the country,
which is disclosed, then Black Money Act, cannot be attracted.
105. The Object of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015, is extracted hereunder:-
"An Act to make provisions to deal with the problem of
the Black money that is undisclosed foreign income and assets,
http://www.judis.nic.in
77
the procedure for dealing with such income and assets and to
provide for imposition of tax on any undisclosed foreign income
and asset held outside India and for matters connected
therewith or incidental thereto."
106. Let us consider few provisions of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015 (hereinafter
referred to as "Black Money Act").
i) As per Section 2(1) of the Black Money Act, “Appellate Tribunal”
means the Appellate Tribunal constituted under section 252 of the Income-
Tax Act. As per Section 2(2), “assessee” means a person, being a resident
other than not ordinarily resident in India within the meaning of clause (6) of
section 6 of the Income-tax Act, by whom tax in respect of undisclosed
foreign income and assets, or any other sum of money, is payable under this
Act and includes every person who is deemed to be an assessee in default
under this Act.
ii) As per Section 2(11), “undisclosed asset located outside India”
means an asset (including financial interest in any entity) located outside
India, held by the assessee in his name or in respect of which he is a
beneficial owner, and he has no explanation about the source of investment
in such asset or the explanation given by him is in the opinion of the
Assessing Officer unsatisfactory. As per Section 2(12) “undisclosed foreign
income and asset” means the total amount of undisclosed income of an
assessee from a source located outside India and the value of an undisclosed
http://www.judis.nic.in
78
asset located outside India, referred to in section 4, and computed in the
manner laid down in section 5.
iii) It is relevant to extract few more provisions from the Black Money
Act, 2015, as follows:
3. Charge of tax:-
(1) There shall be charged on every assessee for every
assessment year commencing on or after the 1st day of April,
2016, subject to the provisions of this Act, a tax in respect of his
total undisclosed foreign income and asset of the previous year
at the rate of thirty per cent. of such undisclosed income and
asset:
Provided that an undisclosed asset located outside India
shall be charged to tax on its value in the previous year in which
such asset comes to the notice of the Assessing Officer.
(2) For the purposes of this section, “value of an
undisclosed asset” means the fair market value of an asset
(including financial interest in any entity) determined in such
manner as may be prescribed.
4. Scope of total undisclosed foreign income and
asset:
(1) Subject to the provisions of this Act, the total
undisclosed foreign income and asset of any previous year of an
assessee shall be,—
(a) the income from a source located outside India, which
has not been disclosed in the return of income furnished within
the time specified in Explanation 2 to sub-section (1) or under
sub-section (4) or sub-section (5) of section 139 of the Income-
tax Act;
(b) the income, from a source located outside India, in
http://www.judis.nic.in
79
respect of which a return is required to be furnished under
section 139 of the Income-tax Act but no return of income has
been furnished within the time specified in Explanation 2 to sub-
section (1) or under sub-section (4) or sub-section (5) of
section 139 of the said Act; and
(c) the value of an undisclosed asset located outside
India.
(2) Notwithstanding anything contained in sub-section
(1), any variation made in the income from a source outside
India in the assessment or reassessment of the total income of
any previous year, of the assessee under the Income-tax Act in
accordance with the provisions of section 29 to section 43C or
section 57 to section 59 or section 92C of the said Act, shall not
be included in the total undisclosed foreign income.
(3) The income included in the total undisclosed foreign
income and asset under this Act shall not form part of the total
income under the Income-tax Act.
6. Tax authorities:-
(1) The income-tax authorities specified in section 116 of
the Income-tax Act shall be the tax authorities for the purposes
of this Act.
(2) Every such authority shall exercise the powers and
perform the functions of a tax authority under this Act in respect
of any person within his jurisdiction.
(3) Subject to the provisions of sub-section (4), the
jurisdiction of a tax authority under this Act shall be the same as
he has under the Income-tax Act by virtue of orders or
directions issued under section 120 of that Act (including orders
or directions assigning the concurrent jurisdiction) or under any
other provision of that Act.
http://www.judis.nic.in
80
(4) The tax authority having jurisdiction in relation to an
assessee who has no income assessable to income-tax under
the Income-tax Act shall be the tax authority having jurisdiction
in respect of the area in which the assessee resides or carries on
its business or has its principal place of business.
(5) Section 118 of the Income-tax Act and any
notification issued thereunder shall apply in relation to the
control of tax authorities as they apply in relation to the control
of the corresponding income-tax authorities, except to the
extent to which the Board may, by notification in the Official
Gazette, otherwise direct in respect of any tax authority.
10. Assessment:- (1) For the purposes of making an
assessment or reassessment under this Act, the Assessing
Officer may, on receipt of an information from an income-tax
authority under the Income-tax Act or any other authority under
any law for the time being in force or on coming of any
information to his notice, serve on any person, a notice
requiring him on a date to be specified to produce or cause to
be produced such accounts or documents or evidence as the
Assessing Officer may require for the purposes of this Act and
may, from time to time, serve further notices requiring the
production of such other accounts or documents or evidence as
he may require.
(2) The Assessing Officer may make such inquiry, as he
considers necessary, for the purpose of obtaining full
information in respect of undisclosed foreign income and asset
of any person for the relevant financial year or years.
(3) The Assessing Officer, after considering such
accounts, documents or evidence, as he has obtained under
sub-section (1), and after taking into account any relevant
http://www.judis.nic.in
81
material which he has gathered under sub-section (2) and any
other evidence produced by the assessee, shall by an order in
writing, assess the undisclosed foreign income and asset and
determine the sum payable by the assessee.
(4) If any person fails to comply with all the terms of the
notice under sub-section (1), the Assessing Officer shall, after
taking into account all the relevant material which he has
gathered and after giving the assessee an opportunity of being
heard, make the assessment of undisclosed foreign income and
asset to the best of his judgment and determine the sum
payable by the assessee.
15. Appeals to the Commissioner (Appeals):-
(1) Any person, –
(a) objecting to the amount of tax on undisclosed foreign
income and asset for which he is assessed by the Assessing
Officer; or
(b) denying his liability to be assessed under this Act; or
(c) objecting to any penalty imposed by the Assessing
Officer; or
(d) objecting to an order of rectification having the effect
of enhancing the assessment or reducing the refund; or
(e) objecting to an order refusing to allow the claim made
by the assessee for a rectification under section 12, may appeal
to the Commissioner (Appeals).
(2) Every appeal shall be filed in such form and verified in
such manner and be accompanied by a fee as may be
prescribed.
(3) An appeal shall be presented within a period of thirty
days from —
(a) the date of service of the notice of demand relating to
http://www.judis.nic.in
82
the assessment or penalty, or
(b) the date on which the intimation of the order sought
to be appealed against is served in any other case.
(4) The Commissioner (Appeals) may admit an appeal
after the expiration of the period referred to in sub-section (3),
(a) if he is satisfied that the appellant had sufficient cause
for not presenting it within that period; and
(b) the delay in preferring the appeal does not exceed a
period of one year.
(5) The Commissioner (Appeals) shall hear and determine
the appeal and, subject to the provisions of this Act, pass such
orders as he thinks fit and such orders may include an order
enhancing the assessment or penalty:
Provided that an order enhancing the assessment or
penalty shall not be made unless the assessee has been given a
reasonable opportunity of being heard.
16. Procedure to be followed in appeal:-
(1) The Commissioner (Appeals) shall fix a date and place
for the hearing of the appeal, and shall give notice of the same
to the appellant and the Assessing Officer against whose order
the appeal is preferred.
(2) The following shall have the right to be heard at the
hearing of the appeal, namely:—
(a) the appellant, either in person or by an authorised
representative;
(b) the Assessing Officer, either in person or by a
representative.
(3) The Commissioner (Appeals) may adjourn the hearing
of the appeal whenever he considers it necessary or expedient
to do so.
http://www.judis.nic.in
83
(4) The Commissioner (Appeals) may, before disposing of
any appeal, make such further inquiry as he thinks fit.
(5) The Commissioner (Appeals) may, during the
proceedings before him, direct the Assessing Officer to make an
inquiry and report to him on the points arising out of any
question of law or fact.
(6) The Commissioner (Appeals) may, at the hearing of
an appeal, allow the appellant to go into any ground of appeal
not specified in the grounds of appeal, if the Commissioner
(Appeals) is satisfied that the omission was not wilful or
unreasonable.
(7) The order of the Commissioner (Appeals) disposing of
the appeal shall be in writing and shall state the points for
determination, the decision thereon and the reasons therefor.
(8) Every appeal preferred under section 15 shall be
heard and disposed of by the Commissioner (Appeals) as
expeditiously as possible and endeavour shall be made to
dispose of such appeal within a period of one year from the end
of the financial year in which the appeal is preferred.
(9) On the disposal of the appeal, the Commissioner
(Appeals) shall communicate the order passed by him to the
assessee and to the Principal Chief Commissioner or the Chief
Commissioner or the Principal Commissioner or the
Commissioner.
17. Powers of Commissioner (Appeals):-
(1) In disposing of an appeal, the Commissioner
(Appeals) shall have the following powers, namely:—
(a) in an appeal against an order of assessment, he may
confirm, reduce, enhance or annul the assessment;
http://www.judis.nic.in
84
(b) in an appeal against an order imposing a penalty, he
may confirm or cancel such order;
(c) in any other case, he may determine the issues arising
in the appeal and pass such orders thereon, as he thinks fit.
(2) The Commissioner (Appeals) may consider and decide
any matter which was not considered by the Assessing Officer.
(3) The Commissioner (Appeals) shall not enhance an
assessment or a penalty unless the appellant has been given an
opportunity of being heard.
(4) In disposing of an appeal, the Commissioner
(Appeals) may consider and decide any matter arising out of the
proceedings in which the order appealed against was passed,
notwithstanding that such matter was not raised before him by
the appellant.
41. Penalty in relation to undisclosed foreign
income and asset:-
The Assessing Officer may direct that in a case where tax
has been computed under section 10 in respect of undisclosed
foreign income and asset, the assessee shall pay by way of
penalty, in addition to tax, if any, payable by him, a sum equal
to three times the tax computed under that section.
43. Penalty for failure to furnish in return of
income, an information or furnish inaccurate particulars
about an asset (including financial interest in any entity)
located outside India:-
If any person, being a resident other than not ordinarily
resident in India within the meaning of clause (6) of section 6 of
the Income-tax Act, who has furnished the return of income for
any previous year under sub-section (1) or sub-section (4) or
sub-section (5) of section 139 of the said Act, fails to furnish
http://www.judis.nic.in
85
any information or furnishes inaccurate particulars in such
return relating to any asset (including financial interest in any
entity) located outside India, held by him as a beneficial owner
or otherwise, or in respect of which he was a beneficiary, or
relating to any income from a source located outside India, at
any time during such previous year, the Assessing Officer may
direct that such person shall pay, by way of penalty, a sum of
ten lakh rupees:
Provided that this section shall not apply in respect of an
asset, being one or more bank accounts having an aggregate
balance which does not exceed a value equivalent to five
hundred thousand rupees at any time during the previous year.
49. Punishment for failure to furnish return in
relation to foreign income and asset:-
If a person, being a resident other than not ordinarily
resident in India within the meaning of clause (6) of section 6 of
the Income-tax Act, who at any time during the previous year,
held any asset (including financial interest in any entity) located
outside India as a beneficial owner or otherwise, or was a
beneficiary of such asset or had income from a source outside
India and wilfully fails to furnish in due time the return of
income which he is required to furnish under sub-section (1) of
section 139 of that Act, he shall be punishable with rigorous
imprisonment for a term which shall not be less than six months
but which may extend to seven years and with fine:
Provided that a person shall not be proceeded against
under this section for failure to furnish in due time the return of
income under sub-section (1) of section 139 of the Income tax
Act if the return is furnished by him before the expiry of the
assessment year.
http://www.judis.nic.in
86
50. Punishment for failure to furnish in return of
income, any information about an asset (including
financial interest in any entity) located outside India:-
If any person, being a resident other than not ordinarily
resident in India within the meaning of clause (6) of section 6 of
the Income-tax Act, who has furnished the return of income for
any previous year under sub-section (1) or sub-section (4) or
sub-section (5) of section 139 of that Act, wilfully fails to furnish
in such return any information relating to an asset (including
financial interest in any entity) located outside India, held by
him, as a beneficial owner or otherwise or in which he was a
beneficiary, at any time during such previous year, or disclose
any income from a source outside India, he shall be punishable
with rigorous imprisonment for a term which shall not be less
than six months but which may extend to seven years and with
fine.
54. Presumption as to culpable mental state:-
(1) In any prosecution for any offence under this Act
which requires a culpable mental state on the part of the
accused, the court shall presume the existence of such mental
state but it shall be a defence for the accused to prove the fact
that he had no such mental state with respect to the act
charged as an offence in that prosecution.
Explanation.—In this sub-section, “culpable mental state”
includes intention, motive or knowledge of a fact or belief in, or
reason to believe, a fact.
(2) For the purposes of this section, a fact is said to be
proved only when the court believes it to exist beyond
reasonable doubt and not merely when its existence is
established by a preponderance of probability.
http://www.judis.nic.in
87
55. Prosecution to be at instance of Principal Chief
Commissioner or Chief Commissioner or Principal
Commissioner or Commissioner:-
(1) A person shall not be proceeded against for an offence
under section 49 to section 53 (both inclusive) except with the
sanction of the Principal Commissioner or Commissioner or the
Commissioner (Appeals), as the case may be.
(2) The Principal Chief Commissioner or the Chief
Commissioner may issue such instructions, or directions, to the
tax authorities referred to in sub-section (1) as he may think fit
for the institution of proceedings under this section.
(3) The power of the Board to issue orders, instructions
or directions under this Act shall include the power to issue
orders, instructions or directions (including instructions or
directions to obtain its previous approval) to other tax
authorities for the proper initiation of proceedings of offences
(including an authorisation to file and pursue complaints by one
or more Inspectors of tax) under this section.
59. Declaration of undisclosed foreign asset:
Subject to the provisions of this Chapter, any person may
make, on or after the date of commencement of this Act but on
or before a date to be notified by the Central Government in the
Official Gazette, a declaration in respect of any undisclosed
asset located outside India and acquired from income
chargeable to tax under the Income-tax Act for any assessment
year prior to the assessment year beginning on 1st day of April,
2016—
(a) for which he has failed to furnish a return under
section 139 of the Income-tax Act;
(b) which he has failed to disclose in a return of income
http://www.judis.nic.in
88
furnished by him under the Income-tax Act before the date of
commencement of this Act;
(c) which has escaped assessment by reason of the
omission or failure on the part of such person to make a return
under the Income-tax Act or to disclose fully and truly all
material facts necessary for the assessment or otherwise.
84. Application of Provisions of Income-tax Act:-
The provisions of clauses (c) and (d) of sub-section (1) of
section 90, clauses (c) and (d) of sub-section (1) of section 90A,
sections 119, 133, 134, 135, 138, Chapter XV and sections 237,
240, 245, 280, 280A, 280B, 280D, 281, 281B and 284 of the
Income-tax Act shall apply with necessary modifications as if the
said provisions refer to undisclosed foreign income and asset
instead of to income-tax.
107. Let us consider few provisions of the Income Tax Act, 1961, as
hereunder:-
"139(1). Every Person -
(a) being a company (or a firm); or
(b) being a person other than a company (or a firm), if
his total income or the total income of any other person in
respect of which he is assessable under this Act during the
previous year exceeded the maximum amount which is not
chargeable to income tax, shall, on or before the due date,
furnish a return of his income or the income of such other
person during the previous year, in the prescribed form and
verified in the prescribed manner and setting forth such other
particulars as may be prescribed :
Provided that a person referred to in clause (b), who is
http://www.judis.nic.in
89
not required to furnish a return under this sub-section and
residing in such area as may be specified by the Board in this
behalf by notification in the Official Gazette, and who [during
the previous year incurs an expenditure of fifty thousand rupees
or more towards consumption of electricity or] at any time
during the previous year fulfils any one of the following
conditions, namely :—
(i) is in occupation of an immovable property exceeding a
specified floor area, whether by way of ownership, tenancy or
otherwise, as may be specified by the Board in this behalf; or
(ii) is the owner or the lessee of a motor vehicle other
than a two wheeled motor vehicle, whether having any
detachable side car having extra wheel attached to such two-
wheeled motor vehicle or not; or
(iii) ..........
(iv) has incurred expenditure for himself or any other
person on travel to any foreign country; or
(v) is the holder of a credit card, not being an “add-on”
card, issued by any bank or institution; or
(vi) is a member of a club where entrance fee charged is
twenty-five thousand rupees or more,
shall furnish a return, of his income [during any previous year
ending before the 1st day of April, 2005], on or before the due
date in the prescribed form and verified in the prescribed
manner and setting forth such other particulars as may be
prescribed :
Provided further that the Central Government may, by
notification in the Official Gazette, specify the class or classes of
persons to whom the provisions of the first proviso shall not
apply:
http://www.judis.nic.in
90
Provided also that every company [or a firm] shall
furnish on or before the due date the return in respect of its
income or loss in every previous year :
Provided also that a person, being a resident other than
not ordinarily resident of India within the meaning of clause (6)
of section 6, who is not required to furnish a return under this
sub-section and who at any time during the previous year-
(a) holds, as a beneficial owner or otherwise, any asset
(including any financial interest in any entity) located outside
India or has signing authority in any account located outside
India; or
(b) is a beneficiary of any asset (including any financial
interest in any entity) located outside India, shall furnish, on or
before the due date, a return in respect of his income or loss for
the previous year in such form and verified in such manner and
setting forth such other particulars as may be prescribed:
Provided also that nothing contained in the fourth
proviso shall apply to an individual, being a beneficiary of any
asset (including any financial interest in any entity) located
outside India where, income, if any, arising from such asset is
includible in the income of the person referred to in clause (a) of
that proviso in accordance with the provisions of this Act:
Provided also that every person, being an individual or a
Hindu undivided family or an association of persons or a body of
individuals, whether incorporated or not, or an artificial juridical
person, if his total income or the total income of any other
person in respect of which he is assessable under this Act during
the previous year, without giving effect to the provisions of
section 10A or section 10B or section 10BA or Chapter VI-A
exceeded the maximum amount which is not chargeable to
http://www.judis.nic.in
91
income-tax, shall, on or before the due date, furnish a return of
his income or the income of such other person during the
previous year, in the prescribed form and verified in the
prescribed manner and setting forth such other particulars as
may be prescribed.
Explanation 1.—For the purposes of this sub-section, the
expression “motor vehicle” shall have the meaning assigned to it
in clause (28) of section 2 of the Motor Vehicles Act, 1988 (59
of 1988).
Explanation 2.—In this sub-section, “due date” means,—
(a) where the assessee (other than an assessee referred
to in clause (aa) is -
(i) a company; or
(ii) a person (other than a company) whose accounts are
required to be audited under this Act or under any other law for
the time being in force; or
(iii) a working partner of a firm whose accounts are
required to be audited under this Act or under any other law for
the time being in force, the [30th day of September] of the
assessment year; (aa) in the case of an assessee being a
company, which is required to furnish a report referred to in
section 92E, the 30th day of November of the assessment year;
(b) in the case of a person other than a company,
referred to in the first proviso to this sub-section, the 31st day
of October of the assessment year;
(c) in the case of any other assessee, the 31st day of July
of the assessment year.
Explanation 3.—For the purposes of this sub-section, the
expression “travel to any foreign country” does not include
travel to the neighbouring countries or to such places of
http://www.judis.nic.in
92
pilgrimage as the Board may specify in this behalf by notification
in the Official Gazette.
Explanation 4.- For the purpose of this section "beneficial
owner" in respect of an asset means an individual who has
provided, directly or indirectly, consideration for the asset for
the immediate or future benefit, direct or indirect, of himself or
any other person.
Explanation 5 - For the purposes of this section
"beneficiary" in respect of an asset means an individual who
derives benefit from the asset during the previous year and the
consideration for such asset has been provided by any person
other than such beneficiary.
139(4). Any person who has not furnished a return
within the time allowed to him under sub-section (1), or within
the time allowed under a notice issued under subsection (1) of
section 142, may furnish the return for any previous year at any
time before the expiry of one year from the end of the relevant
assessment year or before the completion of the assessment,
whichever is earlier.
(4A) Every person in receipt of income derived from
property held under trust or other legal obligation wholly for
charitable or religious purposes or in part only for such
purposes, or of income being voluntary contributions referred to
in sub-clause (iia) of clause (24) of section 2, shall, if the total
income in respect of which he is assessable as a representative
assessee (the total income for this purpose being computed
under this Act without giving effect to the provisions of sections
11 and 12) exceeds the maximum amount which is not
chargeable to income-tax, furnish a return of such income of the
previous year in the prescribed form and verified in the
http://www.judis.nic.in
93
prescribed manner and setting forth such other particulars as
may be prescribed and all the provisions of this Act shall, so far
as may be, apply as if it were a return required to be furnished
under sub-section (1).
(4B) The chief executive officer (whether such chief
executive officer is known as Secretary or by any other
designation) of every political party shall, if the total income in
respect of which the political party is assessable (the total
income for this purpose being computed under this Act without
giving effect to the provisions of section 13A) exceeds the
maximum amount which is not chargeable to income-tax,
furnish a return of such income of the previous year in the
prescribed form and verified in the prescribed manner and
setting forth such other particulars as may be prescribed and all
the provisions of this Act, shall, so far as may be, apply as if it
were a return required to be furnished under sub-section (1).
93(4C) Every—
(a) research association referred to in clause (21) of
section 10;
(b) news agency referred to in clause (22B) of section
10;
(c) association or institution referred to in clause (23A) of
section 10;
(ca) person referred to in clause (23AAA) of section 10;
(d) institution referred to in clause (23B) of section 10;
(e) fund or institution referred to in sub-clause (iv) or
trust or institution referred to in sub-clause (v) or any university
or other educational institution referred to in sub-clause (iiiad)
or sub-clause (vi) or any hospital or other medical institution
referred to in sub-clause (iiiae) or sub-clause (via) of clause
http://www.judis.nic.in
94
(23C) of section 10;
(ea) Mutual Fund referred to in clause (23D) of section
10;
(eb) securitisation trust referred to in clause (23DA) of
section 10;
(eba) Investor Protection Fund referred to in clause
(23EC) or clause (23ED) of section 10;
(ebb) Core Settlement Guaranee Fund referred to in
clause (23EE) of section 10;
(ec) venture capital company or venture capital fund
referred to in clause (23FB) of section 10;
(f) trade union referred to in sub-clause (a) or association
referred to in sub-clause (b) of clause (24) of section 10;
(fa) Board or Authority referred to in clause (29A) of
section 10;
(g) body or authority or Board or Trust or Commission
(by whatever name called) referred to in clause (46) of section
10;
(h) infrastructure debt fund referred to in clause (47) of
section 10, shall, if the total income in respect of which such
research association, news agency, association or institution,
(person or) fund or trust or university or other educational
institution or any hospital or other medical institution or trade
union or body or authority or Board or Trust or Commission or
infrastructure debt fund is assessable, without giving effect to
the provisions of section 10, exceeds the maximum amount
which is not chargeable to income-tax, furnish a return of such
income of the previous year in the prescribed form and verified
in the prescribed manner and setting forth such other
particulars as may be prescribed and all the provisions of this
http://www.judis.nic.in
95
Act shall, so far as may be, apply as if it were a return required
to be furnished under sub-section (1).
(4D) Every university, college or other institution referred
to in clause (ii) and clause (iii) of sub-section (1) of section 35,
which is not required to furnish return of income or loss under
any other provision of this section, shall furnish the return in
respect of its income or loss in every previous year and all the
provisions of this Act shall, so far as may be, apply as if it were
a return required to be furnished under sub-section (1).
139(5). If any person, having furnished a return under
sub-section (1), or in pursuance of a notice issued under sub-
section (1) of section 142, discovers any omission or any wrong
statement therein, he may furnish a revised return at any time
before the expiry of one year from the end of the relevant
assessment year or before the completion of the assessment,
whichever is earlier.
Note: Substituted by the Finance Act, 2016, w.e.f.
1.4.2017. Prior to its substitution sub-section (5), as substituted
by the Direct Tax Laws (Amendment) Act, 1987, w.e.f. 1-4-
1989, read as under:
"(5) If any person, having furnished a return under sub-
section (1), or in pursuance of a notice issued under sub-section
(1) of section 142, discovers any omission or any wrong
statement therein, he may furnish a revised return at any time
before the expiry of one year from the end of the relevant
assessment year or before the completion of the assessment,
whichever is earlier:
Provided that where the return relates to the previous
year relevant to the assessment year commencing on the 1st
day of April 1988, or any earlier assessment year, the reference
http://www.judis.nic.in
96
to one year aforesaid shall be construed as a reference to two
years from the end of the relevant assessment year."
108. Section 4 of the Act states that the total Foreign Income and
assessment of any previous year of an assesses shall be, as per Sub-Sections
(a), (b) and (c) of Section 4 of the Act.
109. Sub-section (a) of Section 4 of the Act speaks about the income
from a source outside India, which has not been disclosed in the return of
income furnished within the time specified in Explanation 2 to sub-section (1)
or under sub-section (4) or sub-section (5) of section 139 of the Income-tax
Act and as per sub Section (b) of Section 4. It is not the case of the
respondents that there is any income from the source outside India which
has not been disclosed in the returns submitted by the petitioners.
110. It is the case of the respondents that the assesses did not
disclose the details of the foreign asset, in the return submitted under
Section 139(1) of the Act and only after the issuance of the notice under
Section 10 of the Act, a further return under Section 139 (5) has been
submitted and thus the offence under Section 50 of the Act is attracted. At
the risk of repetition, Section 50 of the Black Money Act, 2015 is reproduced
hereunder:
"Section 50. Punishment for failure to furnish in
return of income, any information about an asset
http://www.judis.nic.in
97
(including financial interest in any entity) located
outside India:-
If any person, being a resident other than not ordinarily
resident in India within the meaning of clause (6) of section 6
of the Income-tax Act, who has furnished the return of income
for any previous year under sub-section (1) or sub-section (4)
or sub-section (5) of section 139 of that Act, wilfully fails to
furnish in such return any information relating to an asset
(including financial interest in any entity) located outside India,
held by him, as a beneficial owner or otherwise or in which he
was a beneficiary, at any time during such previous year, or
disclose any income from a source outside India, he shall be
punishable with rigorous imprisonment for a term which shall
not be less than six months but which may extend to seven
years and with fine."
111. Notice under Section 10(1) of the Black Money (Undisclosed
Foreign Income & Assets) and Imposition of Tax Act, 2015, dated
02.08.2017, for the Assessment Years 2015-16 and 2016-17, issued to
Smt.Nalini Chidambaram, is extracted hereunder:
Office of the Deputy Director of Income Tax (Investigation),
Unit 3(3), Chennai, Room No.120, 1st Floor,
Investigation Wing Building,
No.46, Uthamar Gandhi Road,
Nungambakkam, Chennai - 600 034.
No.DDIT/Unit3(3)/BMAct/01 02/08/2017
To
Smt.Nalini Chidambaram,
Kartika, No.16, Pycorofts Garden Road,
http://www.judis.nic.in
98
Chennai - 600006.
Madam,
Sub: Notice u/s 10(1) of the Black Money (Undisclosed Foreign
Income & Assets) and Imposition of Tax Act, 2015 - A.Ys.2015-16 &
2016-17 - Issue of Notice - Reg.
*****
Pursuant to receipt of information to the effect that you have
made certain investments in acquiring assets abroad, particularly in a
property known as 5, Holben Close, Barton, Cambridge CB237AQ for
which an amount of Rs.77,60,794 was paid by you in the Financial Year
2014-15 relevant to Asst.Year 2015-16 and Rs.77,69,272, was paid by
you in the Financial Year 2015-16 relevant to Asst.Year 2016-17 and
also that you have not disclosed the said foreign assets/financial
interests in Schedule FA of the Returns of Income filed by you for the
Asst.Years 2015-16 & 2016-17 on 30/09/2015 and17/10/2016,
respectively, and for the purposes of making an assessment in your
case under the Black Money (Undisclosed Foreign Income & Assets) and
Imposition of Tax Act, 2015, you are hereby required to produce the
following information/documents:
(i) Copies of all documents in respect of investments made by you
in the said property, No.5, Holben Close, Barton, Cambridge CB237AQ
including agreement, sale deed, possession letter, etc.
(ii) Full details of total consideration paid for acquiring the
property and your share in the consideration and title of the property
along with details of other co-owners, if any.
(iii) Details of immediate sources of funds for the investment.
(iv) Copies of all Banks statements reflecting the remittance
made towards purchase of the property.
(v) A statement of all assets held by you either in your name or
where you hold beneficial interest, both in India and abroad, including
http://www.judis.nic.in
99
dates of acquisition.
This notice is issued by the undersigned in terms of Notification
No.1, issued by the DIT (Inv.), Chennai Pursuant to the Notification
No.39/2017/13/2015-ITA-I in S.O.1590(E) dated 16th May, 2017 issued
by the Central Board of Taxes, New Delhi.
The above information/documents shall be produced or caused to
be produced either personally or through a representative duly
authorized in writing in this behalf on 16.08.2017 at 11.30 a.m. at the
office of the undersigned at No.46 (Old No.108), MG Road,
Nungambakkam, Chennai - 600 034.
Sd/-KANNAN NARAYANAN,I.R.S.
Deputy Director of Income Tax (Inv.),
Unit 3(3), Chennai."
112. Reply given by the Chartered Accountant on behalf of Nalini
Chidambaram, to the Deputy Director of Income Tax (Investigation),
Chennai/third respondent, dated 17.08.2017, is extracted hereunder:-
Rajagopal and Badri Narayanan New No.38/23,
CHARTERED ACCOUNTANTS Venkatesa Agraharam,
Mylapore, Chennai-4.
INDIA
----------------------------------------------------------------------
17.08.2017
To
Mr.Kannan Narayanan, I.R.S.,
Deputy Director of Income Tax (Inv),
Unit 3(3), Chennai,
Room No.120, 1st Floor, Investigation Wing Building,
No.46, Uthamar Gandhi Road,
Nungambakkam,
Chennai - 600 034.
Sir,
http://www.judis.nic.in
100
Ref:- Your Notice having Ref. No.DDIT/Unit
3(3)/BMAct/01 dated 02-08-2017.
Sub:- Notice u/s 10(1) of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax
Act, 2015-A.Y.2016-17.
*********
Under instructions from my client Mrs.Nalini
Chidambaram, residing at No.16 Pycrofts Garden Road, Chennai
600 034 I am issuing the following reply to the notice referred
above dated 02-08-2017.
2. Parliament passed the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015
(Act 22 of 2015) which came into force on the 1st day of July,
2015.
3. Section 2 of the Act contains the definitions.
4. Section 3 of the Act is the charging section.
5. Section 4 of the said Act deals with scope of total
undisclosed foreign income and asset.
6. Section 10 of the said Act deals with Assessment.
7. Reading the aforesaid provisions of the Act, it is
submitted that for issuing notice under Section 10(1) under Act
22 of 2015 to any person the jurisdictional fact is that the notice
should have undisclosed foreign asset within the meaning of
Section 2(11) of the Act.
8. The said jurisdictional fact is totally absent in the case
of my client since there is no foreign asset which has not been
disclosed in the return of my client. The foreign asset owned by
my client is the property at 5, Holben Close, Barton, Cambridge
which has been disclosed in my client's balance sheet and tax
audit report which form part of the return of income. Thus the
asset is not an "undisclosed asset" and you have full information
http://www.judis.nic.in
101
about the said asset. The foreign remittance for purchase of the
said foreign asset was through normal banking channels as per
RBI guidelines. The relevant documents are enclosed with this
reply.
9. I may also point out that you have not disclosed the
source of information based on which the notice under Section
10(1) has been issued.
10. It is apparent that when the asset has been disclosed
in the I.T. returns, you have exceeded your authority in issuing
the notice under Section 10(1) of the Act 22 of 2015 to my
client.
11. Since the jurisdictional fact to invoke the provisions of
Act 22 of 2015 is not present, your notice itself is without
jurisdiction. Hence, I request you to first decide the question
whether you had the jurisdiction to issue the notice under reply,
before calling upon my client to answer further questions or
produce further documents that have to relevance to the notice
under Act 22 of 2015.
12. In the light of the above, I request you to withdraw
the notice issued under Section 10(1) of Act 22 of 2015 to my
client."
113. Similar notices, under Section 10(1) of the Black Money
(Undisclosed Foreign Income & Assets) and Imposition of Tax Act, 2015,
dated 04.08.2017, 04.08.2017 and 16.08.2017, for the Assessment Years
2015-16 and 2016-17, issued to Ms.Srinidhi Karti Chidambaram, Shri Karti
P. Chidambaram, and Principal Officer, M/s Chess Global Advisory Services
Private Limited, Chennai respectively, calling for the abovesaid documents, to
http://www.judis.nic.in
102
be produced, on or before 16.05.2017, are extracted hereunder:
(Ms.Srinidhi Karti Chidambaram)
“Pursuant to receipt of information to the effect that you
have made certain investments in acquiring assets abroad,
particularly in a property known as 5, Holben Close, Barton,
Cambridge CB237AQ for which an amount of Rs.77,60,794 was
paid by you in the Financial Year 2014-15 relevant to Asst.Year
2015-16 and Rs.1,09,72,501, was paid by you in the Financial
Year 2015-16 relevant to Asst.Year 2016-17 and also that you
have not disclosed the said foreign assets/financial interests fully
in Schedule FA of the Return of Income filed by you for the
Asst.Year 2016-17 on 30/07/2016 and for the purpose of
making an assessment in your case under the Black Money
(Undisclosed Foreign Income & Assets) and Imposition of Tax
Act, 2015”
(Shri.Karti P. Chidambaram)
“Pursuant to receipt of information to the effect that you
have made certain investments in acquiring assets abroad,
particularly in a property known as 5, Holben Close, Barton,
Cambridge CB237AQ for which an amount of Rs.77,60,794 was
paid by you in the Financial Year 2014-15 relevant to Asst.Year
2015-16 and Rs.1,54,97,263 (inclusive of Rs.77.05 lakhs paid in
the name of your minor daughter), was paid by you in the
Financial Year 2015-16 relevant to Asst.Year 2016-17 and also
that you have not disclosed the said foreign assets/financial
interests fully in Schedule FA of the Return of Income filed by
you for the Asst.Year 2016-17 on 30/07/2016 and for the
purpose of making an assessment in your case under the Black
http://www.judis.nic.in
103
Money (Undisclosed Foreign Income & Assets) and Imposition of
Tax Act, 2015”
(M/s Chess Global Advisory Services Private Limited,)
“Pursuant to receipt of information to the effect that M/s
Chess Global Advisory Services Private Limited, have made
certain investments in acquiring assets abroad, particularly in
Nano Holdings LLC USA as a member of the limited liability
company for which an amount of USD 499965 amount to
Rs.3,32,47,672 was paid by M/s Chess Global Advisory Services
Private Limited (AACCC5763B), in the Financial Year 2015-16
relevant to Asst.Year 2016-17 and also that the company (M/s
Chess Global Advisory Services Private Limited) have not
disclosed the said foreign assets/financial interests in the Return
of Income filed for the Asst.Year 2016-17 on 15/10/2016 and for
the purpose of making an assessment in case of the company
under the Black Money (Undisclosed Foreign Income & Assets)
and Imposition of Tax Act, 2015”
114. Similar replies have been filed by Ms.Srinidhi Karti
Chidambaram, Shri Karti P. Chidambaram, and Principal Officer, M/s Chess
Global Advisory Services Private Limited, Chennai respectively, through their
Chartered Accountants.
115. Bare reading of Section 10 of the Black Money Act makes it clear
http://www.judis.nic.in
104
that when proceedings are taken under Section 10 of the Black Money Act, it
is for the assessment or reassessment of the undisclosed foreign income and
assets. Thus, the respondents have proceeded on the premise that the
petitioners have not disclosed the foreign assets/financial interest in their
return filed, under the Income Tax Act.
116. As per Section 49 of the Black Money Act, 2015, punishment for
failure to furnish in return of income, any information about an asset
(including financial interest in any entity) located outside India can be
inflicted if any person, being a resident other than not ordinarily resident in
India within the meaning of clause (6) of section 6 of the Income-tax Act,
who has furnished the return of income for any previous year under sub-
section (1) or sub-section (4) or sub-section (5) of section 139 of the said
Act, fails to furnish any information or furnishes inaccurate particulars in such
return relating to any asset (including financial interest in any entity) located
outside India, held by him as a beneficial owner or otherwise, or in respect of
which he was a beneficiary, or relating to any income from a source located
outside India, at any time during such previous year, the Assessing Officer
may direct that such person shall pay, by way of penalty, a sum of ten lakh
rupees: Provided that this section shall not apply in respect of an asset, being
one or more bank accounts having an aggregate balance which does not
exceed a value equivalent to five hundred thousand rupees at any time
during the previous year.
http://www.judis.nic.in
105
117. In all these cases, the petitioners have submitted their returns
under sub-section (1) of Section 139 of the Act and on receipt of notice
under Section 10 of the Black Money Act, 2015 submitted their returns under
Section 139(5) of the Income Tax Act, 1962. Section 50 of the Act
contemplates that there should be failure to furnish return of income of any
information about an asset (including financial interest in any entity) located
outside India and that such failure should be wilful.
118. Reading of Section 50 indicates that the assessees can submit
returns under sub-sections (1) or (4) or (5) of Section 139 of the Income Tax
Act, 1962 and in such return, i.e. the return of income permissible under
Income Tax Act, 1962, the assesses should have wilfully failed to furnish any
information relating to an asset (including financial interest in any entity).
The expression such returns used in Section 50 of the Act has an important
bearing on the case on hand because to invoke Section 50 of the Act, the
assesses should have filed return of income under sub-section (1) or (4) or
(5) of Section 139 of the Act.
119. Question to be considered in these cases is, "whether the
assesses have filed such returns, as required under Section 50 of the Black
Money Act?"
http://www.judis.nic.in
106
120. Section 2(2) of the Act defines Assessee, an assessee is a person
who is the resident within the meaning of Section 6(6) of the Income Tax Act
by whom tax in respect of undisclosed foreign income and asset or any other
sum of money is payable under the Black Money (Undisclosed Foreign
Income and Asset) and Imposition of Tax Act, 2015 (hereinafter called as the
Black Money Act). It also includes every person who is in default under the
Black Money Act.
121. Section 2(11) defines “Undisclosed asset located outside India”.
This definition only includes undisclosed asset which is located outside India,
held by an assessee in his name or where the assessee is mere beneficiary
owner (Binamidhar). For an asset become “undisclosed located outside
India”, the assessee should have no explanation about the source of
investment for purchasing the asset or the explanation given by him to the
Assessing Officer is unsatisfactory.
122. Section 2(12) defines “Undisclosed foreign Income and Assets”.
This definition means the total amount of undisclosed income and asset from
a source located outside India and the value of the undisclosed asset located
outside India.
123. Analysis of Section 2(11) and 2(12) of the Black Money Act,
would show that Section 2(11) applies when an assessee has undisclosed
foreign asset, from a source of income, within the country. On the other
hand, to attract Section 2(11) of the Act, an assessee must have undisclosed
http://www.judis.nic.in
107
foreign income and undisclosed foreign asset. If the assessee, has not
disclosed the foreign asset and he has no source of income, outside the
country, then an offence under Section 49 of the Black Money Act, 2015, is
attracted. If an assessee, has both undisclosed foreign income and
undisclosed foreign asset, then the offence under Section 50 of the Black
Money Act, 2015, is attracted.
124. Section 4 of the Black Money Act, 2015, defines “the scope of
total undisclosed foreign income and asset”. Section 4 reads thus:
4. Scope of total undisclosed foreign income and asset.—
(1) Subject to the provisions of this Act, the total
undisclosed foreign income and asset of any previous year of
an assessee shall be,—
(a) the income from a source located outside India,
which has not been disclosed in the return of income furnished
within the time specified in Explanation 2 to sub-section (1) or
under sub-section (4) or sub-section (5) of section 139 of the
Income-tax Act;
(b) the income, from a source located outside India, in
respect of which a return is required to be furnished under
section 139 of the Income-tax Act but no return of income has
been furnished within the time specified in Explanation 2 to
sub-section (1) or under sub-section (4) or sub-section (5) of
section 139 of the said Act; and
(c) the value of an undisclosed asset located outside
India.
(2) Notwithstanding anything contained in sub-section
http://www.judis.nic.in
108
(1), any variation made in the income from a source outside
India in the assessment or reassessment of the total income of
any previous year, of the assessee under the Income-tax Act in
accordance with the provisions of section 29 to section 43C or
section 57 to section 59 or section 92C of the said Act, shall not
be included in the total undisclosed foreign income.
(3) The income included in the total undisclosed foreign
income and asset under this Act shall not form part of the total
income under the Income-tax Act.
125. Though the opening words of Section 4 comes only within the
four corners of the Section 2(12), but actually it also includes the value of the
undisclosed asset located outside India as defined in Section 2(11). Section 5
is the Section for computing undisclosed foreign income and asset. Section 5
computes the undisclosed foreign income and it also take in to ambit, the
value of asset located outside India which an assessee has not been able to
satisfactorily explain to the Assessing Officer.
126. If the assessee is able to explain the source of asset, then the
value of the asset is reduced from the undisclosed foreign income. A reading
of 4 and 5 therefore show that, they take in their ambit undisclosed asset,
outside India, without there being any source of income in India, provided
the assessee has not been able to explain the source.
127. If the assessee has a foreign income and a foreign asset which is
http://www.judis.nic.in
109
undisclosed in the return, then no explanation need be called for. The
moment of a person has foreign income and a foreign asset which may or
may not have been purchased form the foreign income, the explanation of
the assessee need not be called for and the value of the asset will come
within the scope of Section 4. However, the value of the asset can be
deducted from the total income for the purpose of Black Money Act, if the
assessee is able to explain the source of income.
128. Mr.Gopal Subramanium, learned Senior Advocate for the
petitioners has contended that an assessee can file the revised return of
income under Section 139(5) of the Income Tax Act, provided it is filed within
the prescribed time. He submitted that once a revised return is filed, under
Section 139(5) of the Income Tax Act, then it is the only relevant return that
can be relied upon or referred to. To substantiate his contention, learned
Senior Advocate placed reliance on the following judgements:
(i) In Commissioner of Income-Tax v. Mangalore Chemicals
reported in 1991 (191) ITR 156 (KAR), the Karnataka High Court, on the
question, as to whether on the facts and in the circumstances of the case,
the Appellate Tribunal is right in law while holding that when once a valid
revised return was filed by the assessee, it completely effaces and obliterates
the original return and, therefore, it is only the revised return that has to be
taken into account for the purpose of making the assessment?, held as
follows:
http://www.judis.nic.in
110
"13. Regarding question No. 1, much discussion is not
necessary because once the original return is withdrawn or is
substituted by filing a valid revised return, the natural
consequences is that the earlier return would be effaced or
obliterated or all purposes under the Act. The answer to the first
question is, therefore, necessarily in the affirmative and against
the Revenue."
(ii) In Commissioner of Income-Tax v. Arun Textile "C" reported
in 1991 (192) ITR 700 (Guj.), a Hon'ble Division Bench of the Gujarat
High Court, after considering the decision of the Punjab and Haryana High
Court, held that once the revised return has been filed under Section 139(5),
the original return was substituted by the revised return as a result of the
amendments made in the original return by the revised return. Therefore,
where an assessee did not claim depreciation in the revised return, which
was claimed in the original return, it was not open to the income-tax
authorities to take into consideration the original return for that purpose.
(iii) In Chief Commissioner of Income Tax v. Machine Tool
Corporation of India reported in ILR 1992 Kar. 3304, one of the issues
considered by the Hon'ble Bench was, whether, on the facts and in the
circumstances of the case, the Appellate Tribunal is right in law in concuding
that the revised return is totally in substitution of the original return and that
the revised return alone has to be taken into consideration in completing the
http://www.judis.nic.in
111
assessment? The Karnataka High Court, at paragraph No.6, held as follows:
"6. The next point for consideration is regarding the
effect of a revised return. This aspect has been considered at
length by the Gujarat High Court in Commissioner of
Income-Tax v. Arun Textile "C" reported in 1991 (192)
ITR 700 (Guj.). It is held that once a revised return is filed
under Section 139(5), the original return is substituted by the
revised return. Consequently, the entries in the relevant column
of the original return seeking depreciation cannot be used for
any purpose. It is, therefore, not open to the Income-tax
Officer to advert to the original returns or the statement filed
along with it for the purpose of allowing deduction after such
claim was expressly withdrawn under the revised return."
(iv) In CIT v. Mahindra Mills reported in 2000 (3) SCC 615, the
Hon'ble Supreme Court, at Paragraph 41, held as follows:
"Section 34 is not in the nature of merely an enabling
provision. In the absence of particulars of depreciation as
required by Section 34, there is no mandate on the Income-tax
Officer under Section 29 to compute the income by allowing
depreciation under Section 32. In the second Madras case (CIT
v. Southern Petro Chemicals Industries Corporation Ltd., [233
ITR 400] the assessee did claim depreciation but he withdrew
the same in the revised return. On that basis it was held that
since the assessee had furnished the particulars regarding the
claim of depreciation in the original return the assessee would
not be able to withdraw his claim for depreciation. It would
appear that High Court proceeded on the basis that the revised
return was not a valid return under Section 139(5) of the Act.
http://www.judis.nic.in
112
High Court followed its earlier decision in Dasa Prakash Bottling
Co. To us it appears that if the revised return is a valid return
and the assessee has withdrawn the claim of depreciation it
cannot be granted relying on the original return when the
assessment is based on the revised return."
(v) In Principal Commissioner of Income-Tax v. Trisha Krishnan
[Tax Case Appeal No.239 of 2017, dated 14.06.2018], the Hon'ble First
Bench of this Court, while considering a case on concealment, and taking
note of the judgment in J.K.A. Subramania Chettiar's case, at paras 3(l) to
3(n), discussed and held as follows:
"3(l) Though it was not argued in the course of oral
submissions, in the hearing before us, we find that in the
written submissions filed by the Revenue, the learned counsel
for the Revenue has pressed into service a judgment of a
Division Bench of this Court, being Commissioner of Income-tax
Vs. J.K.A. Subramania Chettiar [(1977) 110 ITR 602 (MAD)].
Pressing into service this judgment, the Revenue would contend
that meaning of the words 'Omission' and 'Discover', as
occurring in Section 139(5) of the Income-tax Act, 1961, have
to be read in the light of the ratio in J.K.A. Subramania
Chettiar's case. We find that the ratio in J.K.A. Subramania
Chettiar's case runs as follows:
"In our opinion, Section 139(5) will apply only to a
limited category of cases, namely, where in the original return
there was any omission or any wrong statement. The very word
" omission " connotes an unintentional act. Equally, the words
"wrong statement" will not take in "a statement known to be
http://www.judis.nic.in
113
false to the person who made the Statement." However, the
word "discovers" occurring in Section 139(5) will make it clear
that at the time of discovery only, a person who has furnished a
return finds out that an inadvertent omission or an unintended
wrong statement had crept in the return filed by him. If a
person who furnished the return was aware of the falsity of the
statement and the incorrectness of the particulars of income
even at the time when he filed the original return, there was no
question of that person subsequently discovering the existence
of the omission or creeping in of the wrong statement in the
return already filed by him. Therefore, we are of the opinion
that Section 139(5) will apply only to cases of "omission or
wrong statements" and not to cases of "concealment or false
statements ". This conclusion of ours derives support from the
language used in Section 139(5)."
3(m) However, we find that J.K.A. Subramania Chettiar's
case was one where certain hundi transactions that the
Assessee came forward to disclose in the revised return, were
found to be of bogus nature and ultimately, the falsity of hundi
transactions was admitted. More over, it was a clear case of
filing revised returns after being 'found out'. Therefore, J.K.A.
Subramania Chettiar's case is clearly distinguishable on facts
and whatever the Division Bench has opined there is only in the
context of that factual matrix. In our opinion, it does not help
the Revenue in the instant case owing to the factual matrix.
However, even if the opinion of the Division Bench, which has
been extracted supra, is applied to the facts of this case, it does
not help the Revenue as there was no concealment by the
Assessee and there was no statement made by the Assessee
knowing it to be false. As stated supra, the balance sheet
http://www.judis.nic.in
114
revealed the advances received and at that point of time, the
question of whether advances received in the assessment year
should be shown in the same assessment year, was before the
CIT for previous assessment years for the same Assessee.
3(n) Therefore, we have no hesitation in persuading
ourselves to hold that the Assessee, in the instant case, has not
concealed the income deliberately (particularly in the light of
the fact that advances have been shown in the balance sheet
filed even along with the original return) and therefore, is not
liable for imposition of penalty under Section 271(1)(c) of the
IT Act."
129. Let us also consider few other decisions on the aspect of
submission of revised return and its effect. Sub-section (5) of section 139 of
the Income Tax Act, 1961, permits an assessee to file a revised return at any
time before the expiry of one year from the end of the relevant assessment
year or before the completion of assessment, whichever is earlier, is he
discovers any omission or wrong statement in the return filed by him. If an
assessee, having furnished a return of his own accord or in response
to a special notice served on him, discovers any omission or wrong
statement therein, he may furnish a revised return at any time
before the assessment is made. Income-tax Act contemplates filing
by the assessee of a correct and complete return. The law gives him
a right to substitute and bring on record a correct and complete
return if he discovers any omission or wrong statement in the return
http://www.judis.nic.in
115
originally filed by him. The right to file a revised return granted to an
assessee under sub-section (5) is a right given by the sub-section itself.
130. CIT v. Mangalore Chemicals & Fertilizers Ltd. reported in
(1991) 191 ITR 156, 164 (Karn), the Karnataka High Court held that once
the original return is withdrawn or substituted by filing a valid revised return,
the natural consequence is that the earlier return would be effaced or
obliterated for all purposes under the Act. In other words, once a revised
return is filed under section 139(5), the original return is substituted by the
revised return [(CIT v. Arun Textile 'C', (1991) 192 ITR 700, 708 (Guj); Chief
CIT (Administration) v. Machine Tool Corporation of India Ltd., (1993) 201
ITR 101, 103-04 (Karn), K.E. Sunil Babu, Asst. CIT v.Steel Processors,
(2006) 286 ITR 315 (Karn)].
131. In Satyabhama Thakur (Dr)(Mrs) v CIT (1997) 223 ITR
791 (Pat); Mittal Alloys and Steels v CIT (2008) 299 ITR 291 (P&H) it
is held that where an assessee discovered any omission or wrong
statement even in a revised return he can still be entitled to furnish another
revised return and such a revised return may be furnished at any time
before the assessment is made.
132. In, ITO v Radhakrishna Stores, Stationery and Book
Merchants reported in (1999) 240 ITR 544 (Mad) it was held that a
revised return filed even on the basis of errors found during enquiry should
not justify prosecution. This court required proof of mens rea in such cases.
http://www.judis.nic.in
116
This court considered that the mistakes attributed to a part time accountant
resulting in errors and alternatives need not be treated as establishing such
mens rea on the part of the proprietors. This court further observed that, if
such a view is not taken, innocent assessees as well as auditors, who help or
assist the assessees, could be made liable at one or other point of time for
bona fide mistakes with dangerous consequences.
133. A similar view was taken by the Gauhathi High Court, in
Khandelwal Construction v Swadesh Ranjan Dey, ITO, reported in
1999 240 ITR 585 Gauhati, where prosecution was launched merely on
the basis of certain additions made in the assessment. This court held that
merely because certain addition is made, it does not mean that an offence
has been committed. To arrive at the conclusion, this court referred to a
decision in Md. Iqbal Ahmed v State of Andhra Pradesh, wherein it was held
that even a letter of sanction, consent or authorisation for prosecution must
contain facts constituting offence.
134. In Kalyanpur Cement Ltd v JCIT reported in (2005) 276 ITR
49 (Cal). it was held that even a second revised return is valid as long as it
is filed in time, notwithstanding an earlier order of intimation under
section 143(1)(a) and an order under section 154 thereon.
135. In CIT v. Jagish Ram Krishan Chand, (2008) 304 ITR 45
http://www.judis.nic.in
117
(HP), Himachal Pradesh High Court held that as per section 139(5), if any
assessee who had furnished a return under section 139(1) or section 139(2),
discovers any omission or any wrong statement, he can file a revised return
under Section 139(5) at any time before the assessment is made.
136. In Pyramid Saimira Theatre Ltd. v CIT, reported in (2009)
316 ITR 75 (Mad) it is held that the section does not prescribe an
intermediary step or provide for an interlocutory order accepting or rejecting
the revised return and thereafter proceeding with the assessment. It is only
in the order of assessment that the AO is competent to accept or reject the
revised return. The consideration of the revised return is part of a composite
exercise of an assessment.
137. In CIT v. Himgiri Foods Ltd., reported in (2011) 333 ITR
508, 512 (Guj), the Gujarat High Court held that validity of the return filed
under section 139(5) cannot be gone into, if the revised return is filed within
the prescribed period of limitation.
138. A revised return is permissible where an assessee discovers any
omission or any wrong statement therein. It is construed that the
assessee should have discovered it and not the Assessing Officer. Even if
there is a discovery by the Assessing Officer under the scheme of Income
http://www.judis.nic.in
118
Tax Act, 1962, it cannot be said that the assessee has no right to file revised
return which is also a statutory return.
139. Under the scheme of Income Tax Act, 1962, a revised return is
permitted to be filed if there is any bona fide mistake and the assessing
authority upon proof of the bona fide reasons can accept the revised return
and pass necessary orders in accordance with law. Once the income-tax
authorities have accepted the revised returns filed under section 139(5), it
became explicit that the return filed earlier was a bona fide mistake and did
not indicate any element of mens rea.
140. The respondents have relied on the following decisions to contend
that submission of revised return under Section 139(5) of the Income Tax
Act, was not voluntary and only on the discovery that the assessees have
failed to furnish the details of the foreign asset and hence there is culpable
state of mind, and the above facts can be gone into only at the time of trial
and not in writ petitions.
(i) In C.I.T. vs. J.K.A. Subramania Chettiar reported in (1977)
110 ITR 602 (Mad), a Division Bench of the Madras High Court held as
follows:
12. The question then for consideration is whether the
fact that the assessee filed a petition before the Commissioner
under Section 271(4A) of the Act and also filed a second return
on February 7, 1968, will be sufficient to absolve him from
http://www.judis.nic.in
119
liability to penalty under Section 271(1)(c) of the Act.
We may mention in this context that even in the second
return the assessee had not given the true particulars of
income and this is made clear by the assessee's own stand that
if some of the claims put forward by him with reference to
import licences had been admitted, the income determined
would get reduced by about Rs. 1,50,000. As we have pointed
out already the income determined by the Income-tax Officer
was Rs. 3,13,854. If that incomers reduced by Rs. 1,50,000 still
the income from business would be Rs. 1,63,854 which is
certainly not the one returned by the assessee in the second
return filed on February 7, 1968. Therefore, in whichever way
the matter is looked at, still the assessee had concealed
particulars of his income in both the returns. Hence, we are of
the opinion that the assessee cannot escape from liability to
penalty under Section 271(1)(c) of the Act.
13. Considerable stress appears to have been laid on the
assessee's filing the second return on February 7, 1968. We are
of the opinion that the filing of the second return by the
assessee is not of any consequence against the background of
the facts set out above.
14. Section 139 of the Act deals with filing of the return
and Sub-section (5) of that section states :
" If any person having furnished a return under Sub-section (1)
or Sub-section (2), discovers any omission or any wrong
statement therein, he may furnish a revised return at any time
before the assessment is made. "
15. In our opinion, Section 139(5) will apply only to a
limited category of cases, namely, where in the original return
there was any omission or any wrong statement. The very word
http://www.judis.nic.in
120
" omission " connotes an unintentional act. Equally, the words "
wrong statement " will not take in " a statement known to be
false to the person who made the Statement. " However, the
word " discovers " occurring in Section 139(5) will make it clear
that at the time of discovery only, a person who has furnished a
return finds out that an inadvertent omission or an unintended
wrong statement had crept. in the return filed by him. If a
person who furnished the return was aware of the falsity of the
statement and the incorrectness of the particulars of income
even at the time when he filed the original return, there was no
question of that person subsequently discovering the existence
of the omission or creeping in of the wrong statement in the
return already filed by him. Therefore, we are of the opinion
that Section 139(5) will apply only to cases of " omission or
wrong statements " and not to cases of " concealment or false
statements ". This conclusion of ours derives support from the
language used in Section 139(5).
16. As far as the present case is concerned, the second
return filed by the assessee on February 7, 1968, whether the
same was filed before any investigation was started by the
income-tax department or after the investigation was started
by it, will not be a revised return as contemplated by Section
139(5) of the Act. All that can be stated is that if, after having
filed the return on March 16, 1964, the assessee furnished
further particulars to the Income-tax Officer with reference to
his income, "the Income-tax Officer was certainly bound to take
note of those particulars, as he was bound to take note of the
particulars even if they were furnished by a third party.
Therefore, the fact that the assessee furnished the second
return on February 7, 1968, even before any investigation was
http://www.judis.nic.in
121
started by the income-tax department cannot be of any
assistance to him, if the case does not fall within the scope
of Section 139(5) of the Act. As a matter of fact, whether the
assessee furnished the particulars before any detection was
made by the department or not may be relevant only when the
Commissioner is considering the question as to whether the
minimum penalty imposable under Section 271(1) should be
waived or reduced, on an application made by an assessee
under Section 271(4A) of the Act, because Section
271(4A)(ii)(a) expressly states that the Commissioner may, in
his discretion, reduce or waive the amount of minimum penalty
imposable on a person under Clause (iii) of Sub-section (1), if
he is satisfied that such person has, prior to the detection by
the Income-tax Officer, of the concealment of particulars of
income in respect of which the penalty is imposable, or of the
inaccuracy of particulars furnished in respect of such income,
voluntarily and in good faith, made full and true disclosure of
such particulars. However, such considerations are foreign to
the scope of Section 271(1)(c) of the Act. Consequently, we are
of the opinion that the Tribunal was in error in holding that
there had been no concealment of particulars of income in the
present case.
(ii) In Hakam Singh vs. Commissioner of Income Tax reported in
(1980) 124 ITR 228 (Allahabad), a Hon'ble Division Bench of the
Allahabad High Court, held as follows:
"8. The question is whether a return, filed out of a sense
http://www.judis.nic.in
122
of fear of penalty or prosecution, is voluntary. The I.T.
Act does not define the term "voluntarily". The word
"voluntary" has been denned in Shorter Oxford Dictionary, Vol.
2, p. 2371, as performed or done of one's own free will,
impulse or choice not constrained, prompted or suggested by
another, proceeding from the free unprompted or
unconstrained will of a person. A return filed under the
constraint of exposure to adverse action by the I.T.
departnent, in our opinion, will not be voluntary within the
meaning of s. 273A. The action of the petitioners in filing the
returns after the books of account had been seized at a raid
was impelled by the compelling circumstance that the
petitioner was likely to be dealt with under the penal provisions
of the I.T. Act. The action of the petitioner in filing the returns
under such a constraint cannot be said to be voluntary. In Mool
Chand Mahesh Chand v. CIT [1978] 115 ITR 1 (All), the ITO
started investigation by asking for details in respect of several
matters while conducting the assessment proceedings for the
year 1969-70. Thereafter, the assessee filed returns for the
years 1964-65 to 1970-71. It was held that since the
investigation had started and concealed income had come to
light, it was a case covered by the word "detection" occurring
in s. 273A. It was further observed that in these circumstances
the returns were filed after the assessee felt that the game
was up because the investigation initiated by the ITO exposed
him to a situation that he had assessable income in respect of
other years; it cannot be said that the filing of the return was
voluntary. This decision shows that the term "voluntary"
under Section 273Ahas been used to indicate an action free of
any constraint. A return filed in order to save oneself from a
http://www.judis.nic.in
123
possible penal action cannot be termed "voluntary".
9. Learned counsel for the assessee invited our attention
to Clause (b) of s. 273A(1) which lays down that in a case
where there has been concealment or furnishing of inaccurate
particulars of the income by the assessee, the Commissioner is
entitled to exercise his discretion to waive or reduce the
penalty if he is satisfied that prior to the detection by the ITO
of the concealment of the particulars of income or of the
inaccuracy of particulars furnished in respect of such income,
the assessee has voluntarily and in good faith made full and
true disclosure of such particulars, and contended that this
provision clearly contemplates that an assessee can voluntarily
make true disclosure of the particulars of his income even at a
stage after certain documents that could incriminate the
assessee had been seized, but before the default made by the
assessee is actually detected. He urged that, in the
circumstances, there is no reason to hold that under Clause (a)
of Section 273A any disclosure of the income made by the
assessee, after certain incriminating books or documents have
been seized, cannot be voluntary.
10. We are unable to accept this submission. Whereas
Clause (a) lays down that in order to qualify for reduction or
waiver of penalty in the case of non-filing or late filing of return
without sufficient cause, the assessee must voluntarily disclose
his income before a notice under Section 139(2) of the Act is
issued, Clause (b) provides that in the case of penalty leviable
for concealment or wrong furnishing of particulars of income,
the penalty can be reduced or waived only if the assessee
voluntarily discloses his income before such concealment or
furnishing of wrong particulars is actually detected. Both these
http://www.judis.nic.in
124
provisions merely speak of the point of time before which the
disclosure of income has to be made by the assessee so as to
enable him to make a request for waiving or reducing the
penalty imposed or imposable on him. There is nothing in
these Clauses which is directed to indicate that the expression
"voluntary" used therein has been used in a sense different
from that as explained by us above.
(iii) In P.Jayappan vs. S.K.Perumal reported in (1984) 149 ITR
696 (SC), the Hon'ble Supreme Court in the preamble paragraph observed
as hereunder:
For the assessment year 1977-78, he filed his return
under the Act on January 20, 1978 disclosing an income of Rs.
13,380/- alongwith the profit and loss account, trial balance,
income tax adjustment statement and a copy of the capital
account. The return was accepted. On August 20 and 21, 1981,
a search was conducted at the residence of the petitioner
under section 132 of the Act which resulted in the seizure of
several documents and account books which revealed the
suppression of purchase of chicory seeds, the existence of
several bank accounts, fixed deposits, investments in the names
of his wife and daughters and several bank accounts not disclose
in the statements filed alongwith the return. The trading and
profit and loss account for the assessment year 1977-78 filed
alongwith the return showed that he had purchased chicory
seeds of the value of Rs. 65,797/- as against Rs. 2,15,729/- as
per the seized accounts. There were several other wrong
statements in the accounts. On the basis of the allegation that
the petitioner had deliberately filed a false return and had kept
http://www.judis.nic.in
125
false accounts with the intention of using them as genuine
evidence in the assessment proceedings, a complaint was filed
against him in the Court of the Additional Chief Judicial
Magistrate (Economic Offences), Madurai for taking action
against him for offence punishable under section
276C and section 277 of the Act and under sections
193 and 196 of the Indian Penal Code. Similarly three other
complaints were filed against the petitioner for the same
offences said to have been committed by him in respect of three
succeeding assessment years 1978-79, 1979-80 and 1980-81
before the same Magistrate.
In the said case at paragraph No.4, the Hon'ble Supreme Court held as
hereunder:
"4. At the outset it has to be stated that there is no
provision in law which provides that a prosecution for the
offences in question cannot be launched until reassessment
proceedings initiated against the assessee are
completed. Section 279 of the Act provides that a person shall
not be proceeded against for an offence punishable
under section 276C or section 277 of the Act except at the
instance of the Commissioner. It further provides that a person
shall not be proceeded against for an offence punishable under
those provisions in relation to the assessment for an
assessment year in respect of which penalty is imposed or
imposable on him under clause (iii) of sub-section (1) of section
271 has been reduced or waived by an order under section
273A. The Commissioner has the power either before or after
the institution of proceedings to compound any such offence. In
this case it is not claimed that the Commissioner has not
http://www.judis.nic.in
126
initiated the proceedings for instituting the complaints. No other
legal bar for the institution of the proceedings is urged except
stating that in the event of the petitioner being exonerated in
the reassessment proceedings, the prosecutions may have to
be dropped. It is true that as observed by this Court in Uttam
Chand & Ors. v. Income-tax officer, Central Circle, Amritsar(1)
the prosecution once initiated may be quashed in the light of a
finding favourable to the assessee recorded by an authority
under the Act subsequently in respect of the relevant
assessment proceedings but that decision is no authority for the
proposition that no proceedings can be initiated at all
under section 276C and section 277 as long as some proceeding
under the Act in which there is a chance of success of the
assessee is pending. A mere expectation of success in some
proceeding in appeal or reference under the Act cannot come in
the way of the institution of the criminal proceedings
under section 276C and section 277 of the Act. In the criminal
case all the ingredients of the offence in question have to be
established in order to secure the conviction of the accused.
The criminal court no doubt has to give due regard to the result
of any proceeding under the Act having a bearing on the
question in issue and in an appropriate case it may drop the
proceedings in the light of an order passed under the Act. It
does not, however, mean that the result of a proceeding under
the Act would be binding on the criminal court. The criminal
court has to judge the case independently on the evidence
placed before it. Otherwise there is a danger of a contention
being advanced that whenever the assessee or any other
person liable under the Act has failed to convince the authorities
in the proceedings under the Act that he has not deliberately
http://www.judis.nic.in
127
made any false statement or that he has not fabricated any
material evidence, the conviction of such person should
invariably follow in the criminal court. The High Court of Punjab
and Haryana has correctly applied the rule regarding the
maintainability of prosecution in such circumstances in M/s.
Telu Ram Raungi Ram & Anr. v. Income-tax officer A Ward
Hoshiarpur & Anr(1). We do not however, agree with the view
expressed by the High Court of Calcutta in Jyoti Prakash Mitter
v. Haramohan Chowdhury.(2) In that case on a complaint made
against the assessee for an offence punishable undersection
277 of the Act, the Chief Metropolitan Magistrate issued
process. Thereupon the assessee questioned the validity of the
initiation of the criminal proceedings before the High Court of
Calcutta on the ground that until the penalty proceedings
initiated in respect of the same period under section
271(1)(c) of the Act were finally disposed of, no complaint could
be filed. The contention of the assessee was that the
prosecution was opposed to the principles of natural justice as
he would be deprived of the benefit of a finding which was likely
to be recorded in his favour in the penalty proceedings. It was
urged on behalf of the Department that the penalty proceedings
under section 271(1)(c) had no direct bearing on the
maintainability of a prosecution launched under Chapter XXII of
the Act. The High Court took the view which according to us is
an erroneous one that the provisions of section 279(1A) of the
Act established the necessity for the completion of the penalty
proceedings before the institution of the prosecution and
therefore as long as the penalty proceedings were pending the
criminal proceedings could not be instituted. Section 279(1A) of
the Act merely states that a person shall not be proceeded
http://www.judis.nic.in
128
against for an offence under section 276C or section 277 in
relation to the assessment for an assessment year in respect of
which the penalty imposed or imposable on him under clause
(iii) of sub- section (1) of section 271 has been reduced or
waived by an order under section 273A. Section
273A(1)(ii) provides that notwithstanding anything contained in
the Act, the Commissioner may, in his discretion, whether on
his own motion or otherwise, reduce or waive the penalty if the
conditions mentioned therein are satisfied. The power conferred
on the Commissioner under section 273A is an overriding power
which he may exercise at his discretion. It is only where the
Commissioner reduces or waives the penalty imposed or
imposable under section 271(1)(iii) of the Act in exercise of his
discretion under section 273A, section 279(1A) comes into
operation and acts as a statutory bar for proceeding with the
prosecution under section 276C or section 277. It does not,
however, provide that merely because there is a possibility of
the Commissioner passing an order undersection 273A, the
prosecution shall not be instituted. The reason given by the
High Court of Calcutta, therefore, does not appeal to us.
(iv) In S.R.Arulprakasam v. Smt.Prema Malini Vasan, ITO
reported in 163 ITR 487 (Mad), a learned single Judge of this court, at
paragraphs 9, 11 and 12 held as hereunder:
"9. The thrust of the arguments of learned counsel for
the petitioner is based upon the revised return submitted by
him before the completion of the assessment for the year
1977-78 under section 139(5) of the Income-tax Act. Section
139(5) of the Income-tax Act lays Act lays down that Act lays
http://www.judis.nic.in
129
down that if any person having furnished a return under sub-
section (1) or sub-section (2) discovers any omission or any
wrong statement therein, he may furnish a revised return at
any time before the assessment is made. According to the
learned counsel for the petitioner, section 139(5) of the
Income-tax Act gives locus poenitentiae to the assessee and
the revised return takes the place of the original return, which
thereafter becomes non est in the eye of law and hence no
proceedings for penalty or for prosecution could be based on
the original return submitted by the assessee. I am afraid the
contention is far fetched and cannot be accepted. It is opposed
to the long line of decisions on this aspect.
11. After reviewing the aforesaid, decisions, a Bench of
this court in a very recent decision in CIT v. Ramadas
Pharmacy [1970] 77 ITR 276 held that the mere fact that the
assessee filed a revised return after concealment had been
detected by the Income-tax Officer would not wipe out the
contumacious conduct on the part of the assessee in filing the
original return, which, if it had been accepted would have
resulted in avoidance of tax. The Bench, however, pointed out
that in the proceedings for imposition of penalty, the original
return along should not be considered in isolation without
reference to the subsequent conduct of the assessee and all
the facts and circumstances commencing with the filing of the
original return and ending with the assessment may be taken
as relevant for considering the assessee's liability for penalty.
While it is held that the filing of the revised return will not
expatiate the contumacious conduct on the part of an assessee
in not having disclosed the true income in the original return
and will not be a bar to the initiation of the penalty
http://www.judis.nic.in
130
proceedings, it will not likewise be a bar to the launching of
criminal prosecution. It cannot, therefore, be said that the
original return is completely wiped out and no prosecution can
be instituted on the basis of the original return.
12. In the original return submitted by the petitioner, he
has given a false return of income at Rs. 1,03,740 while the
real income has finally been adjudicated upon by the Tribunal
at Rs. 2,34,233. In the profit and loss account submitted along
with the original return, the collections have been falsely given
at Rs. 14,89,681 which is less by more than a lakh of rupees
than the real collection as disclosed by the revised by the
revised return. The petitioner, has, therefore, made a false
return under verification and delivered a false statement of
account along with it and the provisions of section 277of the
Income-tax Act are prima facie attracted. The petitioner has
wilfully attempted to evade tax by submitting such a false
return and he, therefore, comes within the mischief of section
276C(1) of the Income-tax Act. Under Explanation to section
276C(1), the mere possession or control of any books of
accounts or other documents containing a false entry or
statement does itself amount to an attempt to evade tax
within the meaning of section 276C(1) of the Act. The
furnishing in a statement of profit and loss account showing a
false amount of collection would amount to giving false
evidence within the meaning of section 193 of the Indian Penal
Code. By submitting a false return and a false statement of
profit and loss account, the petitioner has attempted to
deceive the Income-tax Officer and to fraudulently and
dishonestly induce him to pass an order of assessment on the
basis of the false return and thereby evade proper taxation.
http://www.judis.nic.in
131
Prima facie the provisions of the aforesaid sections come into
play. The question whether the petitioner was misled by his
accountant or whether he deliberately and wilfully submitted
the false return, the false statement of account and
maintained a false account is a matter which has to be gone
into in the trial court and not in these proceedings for
quashing.
(v) In Ajay Medical Agency v. Commissioner of Income Tax
reported in (1998) 233 ITR 413 (HP), a Hon'ble Division Bench of
Himachal Pradesh High Court, held as hereunder:
It is that order of the Commissioner with which the
assessee is aggrieved. A perusal of section 273A shows that
the following conditions shall be satisfied by the assessee in
order to invoke the benefit of the section in cases which fall
within the scope of Section 271(1)(c). Under clause (b) of
section 273A(1), the assessee has to furnish in respect of an
income with reference to which there was concealment of
particulars of income or inaccuracy of particulars voluntarily
and in good faith, full and true disclosure of such particulars
prior to the detection by the Income-tax Officer. Thus, it is a
condition precedent for invoking this sub-section on the part of
the assessee to furnish full and true disclosure of particulars
before the detection by the Income-tax officer. Such furnishing
of full and true disclosure of particulars shall be made
voluntarily and in good faith by the assessee. If that condition
is satisfied, the section goes on to say that he shall also co-
operate in any enquiry relating to the assessment of his
income and has either paid or made satisfactory arrangements
http://www.judis.nic.in
132
for the payment of any tax or interest payable in consequence
of an order passed under the Act in respect of the relevant
assessment years. It is not necessary for us to consider
whether the latter part of the section has been complied with
by the assessee in this case. It is evident from the facts of the
case stated above that the disclosure of full and true
particulars has come into existence only after the detection of
the defective returns by the Income-tax Officer. Consequently,
the assessee is not entitled to the benefit of clause (b) section
273A(1). The view expressed by the Commissioner of Income-
tax is, therefore, correct. We do not find any justification to
interfere with the order passed by the Commissioner. Hence,
these two writ petitions are dismissed. There will be no order
as to costs. Interim orders are vacated.
141. Before adverting to the decisions relied on by the learned senior
counsel for the parties, we deem it fit to consider few decisions of the Hon'ble
Supreme Court on interpretation of statutes.
142. In the process of interpreting a statute or a provision, it should
also be kept in mind that it is the duty of the Court to conceive and perceive
the true intention of the Legislature and in the words of Hon'ble Justice
G.P.Singh, in his Book, “Interpretation of Statutes”, “how far and to what
extent each component part of the statute influences the meaning of
the other part, would be different in each given case. Let us consider
some judgments on the interpretation of statutes,
http://www.judis.nic.in
133
(i) In Justice G.P. Singh's Principles of Statutory Interpretation (11th
Edn., 2008), the learned author states (at pages 135 and 136) that:
"Consideration of hardship, injustice or absurdity as avoiding a particular
construction is a rule which must be applied with great care. "The argument
ab inconvenienti", said LORD MOULTON, "is one which requires to be used
with great caution"."
(ii) In the words of Tindal, C.J., in Sussex Peerage case [(1844) 11
Cl & F 85], “If the words of the statute are in themselves precise and
unambiguous, then no more can be necessary than to expound those words
in their natural and ordinary sense. The words themselves so alone in such
cases best declare the intent of the lawgiver.
(iii) In Nairin v. University of St. Andrews reported in 1909 AC
147, the Hon'ble Apex Court held that, “Unless there is any ambiguity it
would not be open to the Court to depart from the normal rule of
construction which is that the intention of the Legislature should be
primarily gathered from the words which are used. It is only when
the words used are ambiguous that they would stand to be examined
and construed in the light of surrounding circumstances and
constitutional principle and practice.”
http://www.judis.nic.in
134
(iv) In Poppatlal Shah v. State of Madras reported in AIR 1953 SC
274, the Supreme Court held that, “It is 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 and sentence
is to be considered in the light of the general purpose and object of
the Act itself.”
(v) In Rao Shive Bahadur Singh v. State, reported in AIR 1953 SC
394, the Hon'ble Supreme Court held that, “it is incumbent on the Court
to avoid a construction, if reasonably permissible on the language,
which would render a part of the statute devoid of any meaning or
application.”
(vi) What is the spirit of law, Hon'ble Mr. Justice S.R.Das in
Rananjaya Singh v. Baijnath Singh reported in AIR 1954 SC 749, said
that, “The spirit of the law may well be an elusive and unsafe guide
and the supposed spirit can certainly not be given effect to in
opposition to the plain language of the Sections of the Act.”
(vii) In Hari Prasad Shivashanker Shukla v. A.D.Divelkar
reported in AIR 1957 SC 121, the Hon'ble Apex Court held that, “It is true
that an artificial definition may include a meaning different from or
in excess of the ordinary acceptation of the word which is the
http://www.judis.nic.in
135
subject of definition; but there must then be compelling words to
show that such a meaning different from or in excess of the ordinary
meaning is intended, Where, within the framework of the ordinary
acceptation of the word, every single requirement of the definition
clause is fulfilled, it would be wrong to take the definition as
destroying the essential meaning of the word defined.”
(viii) In Kanai Lal Sur v. Paramnidhi Sadhukhan reported in AIR
1957 SC 907, the Supreme Court held that,
“it must always be borne in mind that the first and
primary rule of construction is that the intention of the
Legislature must be found in the words used by the
Legislature itself. If the words used are capable of one
construction only then it would not be open to the courts
to adopt any other hypothetical construction on the
ground that such hypothetical construction is more
consistent with the alleged object and policy of the Act.
The words used in the material provisions of the
statute must be interpreted in their plain grammatical
meaning and it is only when such words are capable of
two constructions that the question of giving effect to the
policy or object of the Act can legitimately arise. When
the material words are capable of two constructions, one
of which is likely to defeat or impair the policy of the Act
whilst the other construction is likely to assist the
achievement of the said policy, then the courts would
prefer to adopt the latter construction.
http://www.judis.nic.in
136
It is only in such cases that it becomes relevant to
consider the mischief and defect which the, Act purports to
remedy and correct.”
(ix) In Attorney-General v. HRH Prince Ernest Augustus of
Hanover reported in (1957) 1 All.ER 49, Lord Somervell of Harrow has
explained unambiguous, as “unambiguous in context”.
(x) In State of W.B., v. Union of India reported in AIR 1963 SC
1241, the Hon'ble Apex Court held that in considering the expression
used by the Legislature, the Court should have regard to the aim,
object and scope of the statute to be read in its entirety.
(xi) In State of Uttar Pradesh v. Dr.Vijay Anand Maharaj reported
in AIR 1963 SC 946, the Hon'ble Supreme Court held as follows:
“But it is said, relying upon certain passages in Maxwell
on the Interpretation of Statutes, at p, 68, and in Crawford on
"Statutory Construction' at p. 492, that it is the duty of the
Judge "to make such construction of a statute as shall
suppress the mischief and advance the remedy," and for
that purpose the more extended meaning could be
attributed to the words so as to bring all matters fairly
within the scope of such a statute even though outside
the letter, if within its spirit or reason. But both Maxwell
and Crawford administered a caution in resorting to such a
construction. Maxwell says at p.68 of his book:
http://www.judis.nic.in
137
"The construction must not, of course, be strained
to include cases plainly omitted from the natural meaning
of the words."
Crawford says that a liberal construction does not
justify an extension of the statute's scope beyond the
contemplation of the Legislature.
The fundamental and elementary rule of
construction is that the words and phrases used by the
Legislature shall be given their ordinary meaning and
shall be constructed according to the rules of grammar.
When the language is plain and unambiguous and admits
of only one meaning, no question of construction of a
statute arises, for the Act speaks for itself. It is a well
recognized rule of construction that the meaning must be
collected from the expressed intention of the
Legislature.”
(xii) In Namamal v. Radhey Shyam reported in AIR 1970
Rajasthan 26, the Court held as follows:
“It was observed by Pollock C. B. in Waugh v. Mid-dleton,
1853-8 Ex 352 (356):-- "It must, however, be conceded
that where the grammatical construction is clear and
manifest and without doubt, that construction ought to
prevail, unless there be some strong and obvious reason
to the contrary. But the rule adverted to is subject to this
condition, that however plain the apparent grammatical
construction of a sentence may be, if it be properly clear from
the contents of the same document that the apparent
grammatical construction cannot be the true one, then that
http://www.judis.nic.in
138
which, upon the whole, is the true meaning shall prevail, in spite
of the grammatical construction of a particular part of it." And
substantially the same opinion is expressed by Lord Selborne in
Caledonian Ry, v. North British Ry. (1881) 6 AC 114 (222):--
"The mere literal construction of a statute ought not to prevail if
it is opposed to the intentions of the legislature as apparent by
the statute, and if the words are sufficiently flexible to admit of
some other construction by which, that intention can be better
effectuated." Again Lord Fitzgerald in Bradlaugh v. Clarke,
(1883) 8 AC 354 at p. 384 observed as follows:-- "I apprehend
it is a rule in the construction of statutes that in the first
instance the grammatical sense of the words is to be adhered
to. If that is contrary to, or inconsistent with, any expressed
intention or declared purpose of the statutes, or if it would
involve any absurdity, repugnance, or inconsistency, the
grammatical sense must then be modified, extended, or
abridged, so far as to avoid such an inconvenience, but no
further." 11. Maxwell in his book on Interpretation of Statutes
(11th Edition) at page 226 observes thus:--
"The rule of strict construction, however, whenever
invoked, comes attended with qualifications and other rules no
less important, and it is by the light which each contributes that
the meaning must be determined. Among them is the rule that
that sense of the words is to be adopted which best harmonises
with the context and promotes in the fullest manner the policy
and object of the legislature. The paramount object, in
construing penal as well us other statutes, is to ascertain the
legislative intent and the rule of strict construction is not
violated by permitting the words to have their full meaning, or
the more extensive of two meanings, when best effectuating the
http://www.judis.nic.in
139
intention. They are indeed frequently taken in the widest
sense, sometimes even in a sense more wide than
etymologically belongs or is popularly attached to them,
in order to carry out effectually the legislative intent, or,
to use Sir Edward Cole's words, to suppress the mischief
and advance the remedy.”
(xiii) In Commissioner of Sales Tax v. M/s.Mangal Sen Shyamlal
reported in 1975 (4) SCC 35 = AIR 1975 SC 1106, the Hon'ble Apex
Court held that,
"A statute is supposed to be an authentic repository
of the legislative will and the function of a court is to
interpret it "according to the intent of them that made it".
From that function the court is. not to resile. It has to
abide by the maxim, “ut res magis valiat quam pereat”,
lest the intention of the legislature may go in vain or be
left to evaporate into thin air."
(xiv) In C.I.T., Madras v. T.Sundram Iyengar (P) Ltd., reported
in 1976 (1) SCC 77, the Hon'ble Supreme Court held that, if the language
of the statute is clear and unambiguous and if two interpretations
are not reasonably possible, it would be wrong to discard the plain
meaning of the words used, in order to meet a possible injustice.
(xv) If the words are precise and unambiguous, then it should
be accepted, as declaring the express intention of the legislature. In
http://www.judis.nic.in
140
Ku.Sonia Bhatia v. State of U.P., and others reported in 1981 (2) SCC
585 = AIR 1981 SC 1274, the Hon'ble Supreme Court held that a
legislature does not waste words, without any intention and every
word that is used by the legislature must be given its due import and
significance.
(xvi) In Philips India Ltd., v. Labour Court reported in 1985 (3)
SCC 103, the Hon'ble Apex Court, at Paragraph 15, held as follows:
“(15) No cannon of statutory construction is more
firmly, established than that the statute must be read as
a whole. This is a general rule of construction applicable to all
statutes alike which is spoken of as construction ex visceribus
actus. This rule of statutory construction is so firmly established
that it is variously styled as 'elementary rule' (See Attorney
General v. Bastow [(1957) 1 All.ER 497]) and as a 'settled
rule' (See Poppatlal Shall v. State of – Madras [1953 SCR
667 : AIR 1953 SC 274]). The only recognised exception
to this well-laid principle is that it cannot be called in aid
to alter the meaning of what is of itself clear and explicit.
Lord Coke laid down that: 'it is the most natural and
genuine exposition of a statute, to construe one part of a
statute by another part of the same statute, for that best
expresseth meaning of the makers' (Quoted with approval in
Punjab Breverages Pvt. Ltd. v. Suresh Chand [(1978) 3
SCR 370 : (1978) 2 SCC 144 : 1978 SCC (L&S) 165]).”
(xvii) In Nyadar Singh v. Union of India reported in AIR 1988 SC
http://www.judis.nic.in
141
1979, the Hon'ble Apex Court observed that ambiguity need not necessarily
be a grammatical ambiguity, but one of the appropriateness of the meaning
in a particular context.
(xviii) It is a well settled law of interpretation that “when the
words of the statute are clear, plain or unambiguous, ie., they are
reasonably susceptible to only one meaning, the Courts are bound to
give effect to that meaning irrespective of consequences. Reference
can be made to the decision of the Hon'ble Apex Court in Nelson Motis v.
Union of India reported in AIR 1992 SC 1981.
(xix) In M/s.Oswal Agro Mills Ltd., v. Collector of Central Excise
and others reported in 1993 Supp (3) SCC 716 = AIR 1993 SC 2288,
the Hon'ble Hon'ble Apex Court held that, where the words of the statute
are plain and clear, there is no room for applying any of the
principles of interpretation, which are merely presumption in cases
of ambiguity in the statute. The Court would interpret them as they
stand.
(xx) In Ombalika Das and Another vs. Hulisa Shaw reported in
(2002) 4 SCC 539, the Hon'ble Supreme Court at paragraph No.12, held as
follows:
12...Resort can be had to the legislative intent for the
purpose of interpreting a provision of law, when the
http://www.judis.nic.in
142
language employed by the legislature is doubtful or
susceptible of meanings more than one. However, when the
language is plain and explicit and does not admit of any
doubtful interpretation, in that case, we cannot, by reference
to an assumed legislative intent, expand the meaning of an
expression employed by the legislature..."
(xxi) In Shashikant Singh Vs. Tarkeshwar Singh and another,
reported in (2002) 5 SCC 738, paragraph Nos.8 and 10, held thus:-
"8. When a statute is passed for the purpose of enabling
something to be done, and prescribes the way in which it is to be
done, it may be either an absolute enactment or a directory
enactment. The difference being that an absolute enactment must
be obeyed or fulfilled exactly, but it is sufficient if a directory
enactment be obeyed or fulfilled substantially. No universal rule
can be laid down as to whether mandatory enactments shall be
considered directory only or obligatory with an implied nullification
for disobedience. It is the duty of courts of justice to try to get at
the real intention of the legislature by carefully attending to the
whole scope of the statute to be construed. (Craies On Statute
Law, 7th Edn. Pages 260-262). 10. Where a statute does not
consist merely of one enactment, but contains a number of
different provisions regulating the manner in which something is
to be done, it often happens that some of these provisions are to
be treated as being directory only, while others are to be
considered absolute and essential; that is to say, some of the
provisions may be disregarded without rendering invalid the thing
to be done, but others not. (Craies On Statute Law, 7th Edn.
Pages 266-267)."
http://www.judis.nic.in
143
(xxii) In Nasiruddin v. Sita Ram Agarwal reported in (2003) 2
SCC 577, the Hon'ble Supreme Court held as follows:
“35. In a case where the statutory provision is
plain and unambiguous, the court shall not interpret the
same in a different manner, only because of harsh
consequences arising therefrom....
37. The court’s jurisdiction to interpret a statute
can be invoked when the same is ambiguous. It is well
known that in a given case the court can iron out the
fabric but it cannot change the texture of the fabric. It
cannot enlarge the scope of legislation or intention
when the language of the provision is plain and
unambiguous. It cannot add or subtract words to a
statute or read something into it which is not there. It
cannot rewrite or recast legislation. It is also necessary
to determine that there exists a presumption that the
legislature has not used any superfluous words. It is
well settled that the real intention of the legislation
must be gathered from the language used. ......But the
intention of the legislature must be found out from the
scheme of the Act.”
(xxiii) In Mithilesh Singh vs. Union of India and others reported in
(2003) 3 SCC 309 at paragraph No.8, the Hon'ble Supreme Court, held as
follows:
"8.....The intention of legislature is primarily to be
gathered from the language used, and as a consequence a
http://www.judis.nic.in
144
construction which results in rejection of words as meaningless
has to be avoided. It is not a sound principle of construction to
brush aside word (s) in a statute as being inapposite
surplusage: if they can have appropriate application in
circumstances conceivably within the contemplation of the
statute. In the interpretation of statutes the Courts always
presume that the Legislature inserted every part thereof for a
purpose and the legislative intention is that every part of the
statute should have effect. The Legislature is deemed not to
waste its words or to say anything in vain."
(xxiv) In Indian Dental Association, Kerala v. Union of India
reported in 2004 (1) Kant. LJ 282, the Court held that,
“The cardinal rule for the construction of Acts of
Parliament is that they should be construed according to
the intention expressed in the Acts themselves. The
object of all interpretation is to discover the intention of
Parliament, "but the intention of Parliament must be
deduced from the language used", for it is well-accepted
that the beliefs and assumptions of those who frame Acts
of Parliament cannot make the law. If the words of the
statute are themselves precise and unambiguous, then
no more can be necessary than to expound those words
in their ordinary and natural sense. Where the laguage of
an Act is clear and explicit, the Court must give effect to
it, whatever may be the consequences, for in that case
the words of the statute speak the intention of the
Legislature. Where the language is plain and admits of
but one meaning, the task of interpretation can hardly be
http://www.judis.nic.in
145
said to arise. The decision in a case calls for a full and fair
application of particular statutory language to particular
facts as found. It is a corollary to the general rule of
literal construction that nothing is to be added to or
taken from a statute unless there are adequate grounds
to justify the inference that the Legislature intended
something which it omitted to express. A construction
which would leave without effect any part of the
language of a statute will normally be rejected.”
(xxv) In State of Jharkhand v. Govind Singh reported in (2005)
10 SCC 437, the Hon'ble Supreme Court held that,
“12. It is said that a statute is an edict of the
legislature. The elementary principle of interpreting or
construing a statute is to gather the mens or sententia
legis of the legislature.
13. Interpretation postulates the search for the
true meaning of the words used in the statute as a
medium of expression to communicate a particular
thought. The task is not easy as the “language” is often
misunderstood even in ordinary conversation or
correspondence. The tragedy is that although in the
matter of correspondence or conversation the person
who has spoken the words or used the language can be
approached for clarification, the legislature cannot be
approached as the legislature, after enacting a law or
Act, becomes functus officio so far as that particular Act
is concerned and it cannot itself interpret it. No doubt,
the legislature retains the power to amend or repeal the
http://www.judis.nic.in
146
law so made and can also declare its meaning, but that
can be done only by making another law or statute after
undertaking the whole process of law-making.
14. Statute being an edict of the legislature, it is
necessary that it is expressed in clear and unambiguous
language.....
15. Where, however, the words were clear, there is
no obscurity, there is no ambiguity and the intention of
the legislature is clearly conveyed, there is no scope for
the court to innovate or take upon itself the task of
amending or altering the statutory provisions. In that
situation the judges should not proclaim that they are
playing the role of a lawmaker merely for an exhibition of
judicial valour. They have to remember that there is a
line, though thin, which separates adjudication from
legislation. That line should not be crossed or erased.
This can be vouchsafed by “an alert recognition of the
necessity not to cross it and instinctive, as well as
trained reluctance to do so”. (See Frankfurter: “Some
Reflections on the Reading of Statutes” in Essays on
Jurisprudence, Columbia Law Review, p. 51.)
16. It is true that this Court in interpreting the
Constitution enjoys a freedom which is not available in
interpreting a statute and, therefore, it will be useful at
this stage to reproduce what Lord Diplock said in Duport
Steels Ltd. v. Sirs [(1980 (1) All.ER 529] (All ER at p.
542c-d):
“It endangers continued public confidence in the
political impartiality of the judiciary, which is essential to
the continuance of the rule of law, if judges, under the
http://www.judis.nic.in
147
guise of interpretation, provide their own preferred
amendments to statutes which experience of their
operation has shown to have had consequences that
members of the court before whom the matter comes
consider to be injurious to the public interest.
19. In D.R. Venkatachalam v. Dy. Transport Commr.
[1977 (2) SCC 273] it was observed that courts must
avoid the danger of a priori determination of the meaning
of a provision based on their own preconceived notions
of ideological structure or scheme into which the
provision to be interpreted is somewhat fitted. They are
not entitled to usurp legislative function under the
disguise of interpretation.”
(xxvi) In Vemareddy Kumaraswamy Reddy v. State of A.P.,
reported in (2006) 2 SCC 670, the Hon'ble Supreme Court held that,
“12. It is said that a statute is an edict of the
legislature. The elementary principle of interpreting or
construing a statute is to gather the mens or sententia
legis of the legislature. It is well-settled principle in law
that the court cannot read anything into a statutory
provision which is plain and unambiguous.”
(xxvii) In A.N.Roy Commissioner of Police v. Suresh Sham Singh
reported in AIR 2006 SC 2677, the Hon'ble Apex Court held that,
“It is now well settled principle of law that, the
Court cannot change the scope of legislation or intention,
when the language of the statute is plain and
http://www.judis.nic.in
148
unambiguous. Narrow and pedantic construction may not
always be given effect to. Courts should avoid a
construction, which would reduce the legislation to
futility. It is also well settled that every statute is to be
interpreted without any violence to its language. It is
also trite that when an expression is capable of more
than one meaning, the Court would attempt to resolve
the ambiguity in a manner consistent with the purpose of
the provision, having regard to the great consequences of
the alternative constructions.”
(xxviii) In Adamji Lookmanji & Co. v. State of Maharastra
reported in AIR 2007 Bom. 56, the Bombay High Court held that, when
the words of status are clear, plain or unambiguous, and reasonably
susceptible to only meaning, Courts are bound to give effect to that
meaning irrespective of the consequences. The intention of the
legislature is primarily to be gathered from the language used.
Attention should be paid to what has been said in the statute, as also
to what has not been said.
(xxix) In Visitor Amu v. K.S.Misra reported in 2007 (8) SCC 594,
the Hon'ble Supreme Court held that,
“It is well settled principle of interpretation of the
statute that it is incumbent upon the Court to avoid a
construction, if reasonably permissible on the language,
http://www.judis.nic.in
149
which will render a part of the statute devoid of any
meaning or application. The Courts always presume that
the legislature inserted every part thereof for a purpose
and the legislative intent is that every of the statute
should have effect. The legislature is deemed not to
waste its words or to say anything in vain and a
construction which attributes redundancy to the
legislature will not be accepted except for compelling
reasons. It is not a sound principle of construction to
brush aside words in a statute as being in apposite
surplusage, if they can have appropriate application in
circumstances conceivably within the contemplation of
the statute.”
(xxx) In Mohd. Shahabuddin v. State of Bihar, reported in (2010)
4 SCC 653, the Hon'ble Supreme Court held that,
“179. Even otherwise, it is a well-settled principle
in law that the court cannot read anything into a
statutory provision which is plain and unambiguous.
The language employed in a statute is a determinative
factor of the legislative intent. If the language of the
enactment is clear and unambiguous, it would not be
proper for the courts to add any words thereto and
evolve some legislative intent, not found in the statute.
Reference in this regard may be made to a recent
decision of this Court in Ansal Properties & Industries
Ltd. v. State of Haryana [2009 (3) SCC 553]
180. Further, it is a well-established principle of
statutory interpretation that the legislature is specially
http://www.judis.nic.in
150
precise and careful in its choice of language. Thus, if a
statutory provision is enacted by the legislature, which
prescribes a condition at one place but not at some
other place in the same provision, the only reasonable
interpretation which can be resorted to by the courts is
that such was the intention of the legislature and that
the provision was consciously enacted in that manner.
In such cases, it will be wrong to presume that such
omission was inadvertent or that by incorporating the
condition at one place in the provision the legislature
also intended the condition to be applied at some other
place in that provision.”
(xxxi) In Satheedevi v. Prasanna reported in (2010) 5 SCC 622,
the Hon'ble Supreme Court held as follows:
“12. Before proceeding further, we may notice
two well-recognised rules of interpretation of statutes.
The first and primary rule of construction is that the
intention of the legislature must be found in the words
used by the legislature itself. If the words used are
capable of one construction, only then it would not be
open to the courts to adopt any other hypothetical
construction on the ground that such hypothetical
construction is more consistent with the alleged object
and policy of the Act. The words used in the material
provisions of the statute must be interpreted in their
plain grammatical meaning and it is only when such
words are capable of two constructions that the
question of giving effect to the policy or object of the
http://www.judis.nic.in
151
Act can legitimately arise—Kanai Lal Sur v. Paramnidhi
Sadhukhan [AIR 1957 SC 907]
13. The other important rule of interpretation is
that the court cannot rewrite, recast or reframe the
legislation because it has no power to do so. The court
cannot add words to a statute or read words which are
not there in it. Even if there is a defect or an omission
in the statute, the court cannot correct the defect or
supply the omission - Union of India v. Deoki Nandan
Aggarwal [1992 Supp (1) SCC 323] and Shyam Kishori
Devi v. Patna Municipal Corpn. [AIR 1966 SC 1678]”
(xxxii) In Sri Jeyaram Educational Trust & Ors., v. A.G.Syed
Mohideen & Ors. reported in 2010 CIJ 273 SC (1), the Hon'ble Apex
Court held that,
"6. It is now well settled that a provision of a
statute should have to be read as it is, in a natural
manner, plain and straight, without adding, substituting
or omitting any words. While doing so, the words used in
the provision should be assigned and ascribed their
natural, ordinary or popular meaning. Only when such
plain and straight reading, or ascribing the natural and
normal meaning to the words on such reading, leads to
ambiguity, vagueness, uncertainty, or absurdity which
were not obviously intended by the Legislature or the
Lawmaker, a court should open its interpretation tool kit
containing the settled rules of construction and
interpretation, to arrive at the true meaning of the
provision. While using the tools of interpretation, the
http://www.judis.nic.in
152
court should remember that it is not the author of the
Statute who is empowered to amend, substitute or
delete, so as to change the structure and contents. A
court as an interpreter cannot alter or amend the law. It
can only interpret the provision, to make it meaningful
and workable so as to achieve the legislative object,
when there is vagueness, ambiguity or absurdity. The
purpose of interpretation is not to make a provision what
the Judge thinks it should be, but to make it what the
legislature intended it to be."
(xxxiii) In Delhi Airtech Services (P) Ltd. v. State of U.P., reported
in (2011) 9 SCC 354, the Hon'ble Supreme Court, while dealing with a
provision under Section 17(3-A) of the Act, held that,
“55. It is well settled as a canon of construction
that a statute has to be read as a whole and in its
context. In Attorney General v. Prince Ernest Augustus
of Hanover [1957 AC 436], Lord Viscount Simonds very
elegantly stated the principle that it is the duty of court
to examine every word of a statute in its context. The
learned Law Lord further said that in understanding
the meaning of the provision, the Court must take into
consideration “not only other enacting provisions of
the same statute, but its preamble, the existing state
of the law, other statutes in pari materia, and the
mischief which I can, by those and other legitimate
means, discern that the statute was intended to
remedy.” (All ER p. 531)
http://www.judis.nic.in
153
143. In P.Jayappan's case, the return was accepted. Subsequently, a
search was conducted in the residence of the petitioner therein, under
Section 132 of the Act, which resulted in the seizure of several documents
and account books, which revealed the suppression of purchase of certain
item, the existence of several bank accounts, fixed deposits, investments in
the names of petitioner's wife and daughters and several bank accounts not
disclose in the statements filed alongwith the return. There were several
other wrong statements in the accounts. On the basis of the allegation that
the petitioner therein had deliberately filed a false return and had kept false
accounts with the intention of using them as genuine evidence in the
assessment proceedings, a complaint was filed against him in the Court of
the Additional Chief Judicial Magistrate (Economic Offences), Madurai. On the
abovesaid facts, the High Court declined to quash the criminal proceedings.
One of the ground that prosecution should not be launched, till the
completion of re-assessment proceedings, was negatived. Facts of the
reported case are inapposite to the case on hand. In P.Jayappan's case,
there was no submission of a revised return.
144. In J.K.A.Subramania Chettiar's case, the assessee filed a
return, disclosing the income. Subsequently, the assessee filed a second
return, showing the enhanced income. ITO completed the assessment, on
http://www.judis.nic.in
154
the total income, higher than the returned income. Penal proceedings were
initiated for the concealment. In the reported case, the assessee himself
admitted that he had filed a petition, under Section 271(4A) of the Income
Tax Act, before the Commissioner of Income-tax, wherein, he has stated that
the credits found in his accounts were bogus; that his account books could
not be relied upon and that he had not utilised the import licences, but had
sold them away. On the above admission and documents, concealment of
income was arrived at. Concealment is a deliberate act, where there is falsity
of statements.
145. Though the respondents therein in the case on hand, before us,
contended that it is the Department which found out the variation in the
returns filed subsequently, under Section 139(5) of the Income Tax Act and
therefore, Section 55 of the Black Money Act, 2015, is applicable, we are not
inclined to accept the said submission for the reason that to invoke Section
55 of the Act, Section 2(11) should be attracted, by which, the assessing
officer, has to form an opinion that the explanation offered was not
satisfactory.
146. In J.K.A.Subramania Chettiar's case, the Hon'ble Division
Bench of this Court has held that if, on the other hand, the defect in the
original return was merely an inadvertent omission or unintended wrong
http://www.judis.nic.in
155
statement, certainly the assessee had a right to have the same corrected and
to file a revised return under Section 22(3) of the 1922 Act or under Section
139(5) of the Act and whether the assessee so files a revised return
voluntarily or after the Income-tax Officer has noticed the omission
or wrong statement will be totally immaterial. Thus, as per the
judgment of J.K.A.Subramania Chettiar's case, revised return under
Section 139(5) of the Act, is permissible, even after the notice given under
Section 10(1). While dealing with Section 139(5) of the Act, the Hon'ble
Division Bench, held as follows:
"15. In our opinion, Section 139(5) will apply only to a
limited category of cases, namely, where in the original return
there was any omission or any wrong statement. The very
word "omission" connotes an unintentional act. Equally, the
words "wrong statement" will not take in "a statement known
to be false to the person who made the Statement." However,
the word "discovers" occurring in Section 139(5) will make it
clear that at the time of discovery only, a person who has
furnished a return finds out that an inadvertent omission or an
unintended wrong statement had crept. in the return filed by
him. If a person who furnished the return was aware of the
falsity of the statement and the incorrectness of the
particulars of income even at the time when he filed the
original return, there was no question of that person
subsequently discovering the existence of the omission or
creeping in of the wrong statement in the return already filed
by him. Therefore, we are of the opinion that Section
139(5) will apply only to cases of "omission or wrong
http://www.judis.nic.in
156
statements" and not to cases of "concealment or false
statements". This conclusion of ours derives support
from the language used in Section 139(5)."
147. In the case on hand, there is no false statement and the
averment of the department is to the discovery of "an omission or failure to
furnish information about the details of the assets." J.K.A.Subramania
Chettiar's case, relied on by the Department/respondents would not render
any assistance to the case of the respondents.
148. Though in Hakam Singh's case, decision of the Allahabad High
Court, was referred to support the case of the Department that failure to
furnish the details of the foreign asset, was not voluntary, but made after the
issuance of notice, under Section 10(1) of the Black Money Act and therefore,
Section 55 of the said Act, is attracted, we are not inclined to accept the case
of the same, for the reason that in the reported case, there was a raid and
books of accounts were seized and it was found that the income was above
the taxable limit and thereafter, the assessee filed another return and in the
abovesaid facts and circumstances, the Court held that submission of a
subsequent return, was held as involuntary. In the case on hand, though
there was search, no material has been recovered and that there is nothing
on record to suggest that there was any undisclosed foreign income in the
returns, submitted by any of the petitioners.
http://www.judis.nic.in
157
149. S.R.Arulprakasam's case, rendered by a learned single Judge of
this Court was also a case of raid, wherein, there was discovery of cash and
duplicate books of accounts. Though the learned counsel for the respondents
therein contended that it was not open to the petitioners therein to contend
that an explanation has been given to the respondents for not furnishing the
details of the assets and in the case on hand, relied on Paragraph 12 of the
said judgment, wherein, a learned single Judge, on the facts and
circumstances of S.R.Arulprakasam's case, held that, "The question
whether the petitioner was misled by his accountant or whether he
deliberately and wilfully submitted the false return, the false statement of
account and maintained a false account is a matter, which has to be gone
into in the trial Court and not in these proceedings for quashing", we are not
inclined to accept the said preposition.
150. That apart, in S.R.Arulprakasam's case, the income shown by
the assessee was Rs.1,03,740/-, but it was adjudicated at Rs.2,34,233/-.
False declaration was apparent. Yet another factor that would be seen from
S.R.Arulprakasam's case, is that prosecution has been launched only after
adjudication. Whereas, in the case on hand, though a reply has been given to
the notice, under Section 10(1) of the Black Money Act, 2015, no order has
been passed and even before the conclusion of the assessment proceedings,
sanction has been granted and prosecution launched. Filing of false return or
http://www.judis.nic.in
158
false statement for profit and loss accounts, was the main issue in
S.R.Arulprakasam's case and therefore, Sections 276(C)(1) and 277 were
invoked. Both the Sections are extracted hereunder:
"276C(1) : If a person wilfully attempts in any manner
whatsoever to evade any tax, penalty or interest chargeable or
imposable under this Act, he shall, without prejudice to any
penalty that may be imposable on him under any other
provision of this Act, be punishable, -
(i) in a case where the amount sought to be evaded
exceeds one hundred thousand rupees, with rigorous
imprisonment for a term which shall not be less than six
months but which may extend to seven years and with fine;
(ii) in any other case, with rigorous imprisonment for a
term which shall not be less than three months but which may
extend to three years and with fine......
Explanation. - For the purposes of this section, a wilful
attempt to evade any tax, penalty or interest chargeable or
imposable under this Act or the payment thereof shall include a
case where any person -
(i) has in his possession or control any books of account
or other documents (being books of account or other
documents relevant to any proceeding under this Act)
containing a false entry or statement; or
(ii) makes or causes to be made any false entry or
statement in such books of account or other documents; or
(iii) wilfully omits or causes to be omitted any relevant
entry or statement in such books of account or other
documents; or
(vi) causes any other circumstances to exist which will
http://www.judis.nic.in
159
have the effect of enabling such person to evade any tax,
penalty or interest chargeable or imposable under this Act or
the payment thereof."
........
277. If a person makes a statement in any verification
under this Act or under any rule made thereunder, or delivers
an account or statement which is false, and which he either
knows or believes to be false, or dose, not believe to be true,
he shall be punishable,-
(i) in a case where the amount of tax, which would have
been evaded if the statement or account had been accepted as
true, exceeds one hundred thousand rupees, with rigorous
imprisonment for a term which shall not be less then six
months but which may extend to seven year and with fine;
(ii) in any other case with rigorous imprisonment for a
term which shall not be less than three months but which may
extend to three years and with fine."
151. In the case on hand before us, there is no allegation of false
statement or false accounts and for the reasons, stated supra, the judgment
in S.R.Arulprakasam's case, is not applicable.
152. Ajay Medical Agency's case (cited supra), is also a case of
concealment of income. In the reported case, ITO opined that there was a
deliberate concealment of income by the assessee. The assessee has offered
his explanation and filed his revised return. Before the Commissioner of
Income Tax, the assessee filed an application and the Commissioner passed
http://www.judis.nic.in
160
an order, holding that the assessee would not be entitled to the benefit of
Clause (b) of Section 273A(1) of the Income Tax Act.
153. In Ajay Medical Agency's case, the assessing officer has
formed an opinion that there is a deliberate concealment by the assessee. In
the case on hand, there is no opinion of the assessing officer that the
explanation offered by the assessee as unsatisfactory and thus, Section
2(11) is attracted. But the 1st respondent has proceeded to issue a show
cause notice, under Section 55 of the Black Money Act, 2015, and thereafter,
issued sanction orders for prosecution. On facts, the decision in Ajay
Medical Agency's case, is not applicable to the case on hand.
154. In Prakash Nath Khanna's case (cited supra), relied on by the
learned Senior Counsel for the respondents, the assessee therein did not file
returns for the year 1988-89, in time. Return of income was to be filed, on or
before 31.07.1988. But the return was filed only on 21.03.1991. Assessment
under Section 143(3) of the Act was completed on 26.8.1991. Proceedings
for late submission of return were initiated against the assessee under
Section 271(1)(a) of the Income Tax Act, Act and penalty was imposed.
Proceedings in terms of Section 276-CC of the Act were also initiated and
complaint was filed before the concerned Court. Cognizance was taken and
process was issued. Writ petitions were filed, challenging the legality of the
criminal proceedings. High Court dismissed the same. Section 276-CC of the
said Act, reads thus,
http://www.judis.nic.in
161
"276-CC. Failure to furnish returns of income: If a person
wilfully fails to furnish in due time the return of income which
he is required to furnish under sub-section (1) of Section 139
or by notice given under sub-section (2) of Section 139 or
Section 148, he shall be punishable,-
(i) in a case where the amount of tax, which would have
been evaded if the failure had not been discovered, exceeds
one hundred thousand rupees, with rigorous imprisonment for a
term which shall not be less than six months but which may
extend to seven years and with fine;
(ii) in any other case, with imprisonment for a term
which shall not be less than three months but which may
extend to three years and with fine:
Provided that a person shall not be proceeded against
under this section for failure to furnish in due time the return of
income under sub- section (1) of Section 139-
(i)for any assessment year commencing prior to the Ist
day of April, 1975; or
(ii)for any assessment year commencing on or after the
Ist day of April, 1975, if-
(a)the return is furnished by him before the expiry of the
assessment year; or
(b)the tax payable by him on the total income
determined on regular assessment, as reduced by the advance
tax, if any, paid, and any tax deducted at source, does not
exceed three thousand rupees".
155. On the above facts, taking note of Section 278-E of the Income
Tax Act, 1961, dealing with presumption with culpable mental state, the
Hon'ble Supreme Court, held that it is for the accused to take a defence, in
http://www.judis.nic.in
162
respect of the offence, charged before the trial Court, as to, there was any
wilful failure to submit a return. Case on hand, is not a wilful failure to submit
a return. Failure to furnish return within time, attracts Section 276-CC of the
Income Tax Act, 1961, and in such circumstances, the Hon'ble Supreme
Court held as above. Whereas, in the case on hand, there should be a wilful
failure to furnish in return, submitted under sub-Section (1) or (4) or (5) of
Section 139 of the Income Tax Act, 1961, any information about an asset
(including financial interest in any entity) located outside India.
156. In Assistant Collector of Customs, Bombay and Another Vs.
Behramji Merwanji Damania, reported in AIR 1970 SC 962, held thus:-
"4....accused persons and some other unknown persons
had entered into a conspiracy at Bombay and other places in the
beginning Of October, 1959 or India and in pursuance of that
conspiracy they had smuggled several items of foreign goods in
the years 1959 and 1960.
5. In that connection an enquiry was held by the Customs
authorities. In the course of the enquiry some of the goods said
to have been smuggled were seized. After the close of the
enquiry those goods were ordered to be confiscated. In addition
penalty was imposed on some of the accused. Thereafter on
February 19, 1965, the Assistant Collector of Customs, Bombay
after obtaining the required sanction of the Government flied a
complaint against five persons including the appellants in
Criminal Appeal No. 35 of 1967 (accused Nos. 1 and 2 in the
case) under Section 120-B IPC read with clauses (37), (75),
(76) and (81) of Section 167 of the Sea Customs Act, 1878 (Act
http://www.judis.nic.in
163
VIII of 1878) as well as under Section 5 of the Imports and
Exports (Control) Act, 1947. Before the commencement of the
enquiry in that complaint, the 1st accused filed on August 3,
1965, the application mentioned above.
....
7. Reliance on Article 20(2) is placed under the following
circumstances. In the enquiry held by the Collector of Customs,
he gave the benefit of doubt to Accused 1 and 2. This is what he
stated therein:
"As regards M/s. Lamel Enterprises (of which
Accused 1 is the proprietor and Accused No. 2 is the Manager)
although it is apparent that they have directly assisted the
importers in their illegal activities and are morally guilty. Since
there is no conclusive evidence against them to hold them as
persons concerned in the act of unauthorised importation, they
escape on a benefit of doubt."
8. Despite this finding the Assistant Collector in his
complaint referred to earlier seeks to prosecute these accused
persons. Hence the question is whether that prosecution is
barred under Article 20(2) of the Constitution which says that no
person shall be prosecuted and punished for the same offence
more than once. This Article has no direct bearing on the
question at issue. Evidently those accused persons want to spell
out from this Article the rule of autrfois acquit embodied in
Section 403, Criminal Procedure Code. Assuming we can do that
still it is not possible to hold that a proceeding before the
Collector of Customs is a prosecution for an offence. In order to
get the benefit of Section 403, Criminal Procedure Code or
Article 20(2), it is necessary for an accused person to establish
that he had been tried by a "Court of competent jurisdiction" for
http://www.judis.nic.in
164
an offence and he is convicted or acquitted of that offence and
the said conviction or acquittal is in force. If that much is
established, it can be contended that he is not liable to be tried
again for the same offence nor on the same facts for any other
offence for which a different charge from the one made against
him might have been made under Section 236 or for which he'
might have been convicted under-Section 237. It has been
repeatedly held by this Court that adjudication before a Collector
of Customs is not a "prosecution" nor the Collector of Customs a
"Court". In Maqbool Hussain v. State of Bombay (1), this Court
held that the wording of Article 20 of the Constitution and the
words used therein show that the proceedings therein
contemplated are proceedings of the nature of criminal
proceedings before a court of law or a judicial tribunal and
"prosecution" in this context would mean an initiation or starting
of proceedings of a criminal nature before a court of law or a
judicial tribunal in accordance with the procedure prescribed in
the statute which creates the offence and regulates the
procedure. This Court further held that where a person against
whom proceedings had been taken by the Sea Customs
authorities under Section 167 of the Sea Customs Act and an
order for confiscation of goods had been passed, was
subsequently prosecuted before a criminal court for an offence
under Section 23 of the Foreign Exchange Regulation Act in
respect of the same act, the proceeding before the Sea Customs
authorities was not a "prosecution" and the order for
confiscation was not a "punishment" inflicted by a Court or
judicial tribunal within the meaning of Article 20(2) of the
Constitution and hence his subsequent prosecution was not
http://www.judis.nic.in
165
barred. The said rule was reiterated in Thomas Dana v. State of
Punjab (2) and in several other cases.
157. In Assistant Commissioner Vs. Velliappa Textile Ltd.,
reported in (2003) 132 Taxman 165 (SC), the question was whether
sanction of the commissioner granted under Section 279 could be vitiated for
the failure to observe the principles of natural justice inasmuch as no
opportunity of hearing was given to the respondents therein before the
sanction is given. Said judgment is not applicable to the case on hand.
158. In Krishnaswami Vijayakumar Vs. Principal Director of
Income-tax (Inv.) Chennai, reported in (2017) 88 taxmann.com 114
(Madras), the petitioner therein challenged a show cause notice issued prior
to the initiation of prosecution proceedings under Section 276 C(1) of the
Income Tax Act, 1961. By observing that the petitioner therein has to
respond to the show cause and the challenge on the ground of show cause
notice is premature, this Court rejected the plea. Court has further held that
the respondent therein is one of the alternative authorities enumerated in the
proviso to Section 279(1) of the Act and therefore, has jurisdiction to issue
the show cause notice. However at paragraph No.18 of the judgment, held as
follows:-
18. The decisions, which were referred to by the learned
counsel for the petitioner in the cases of Babita Lila and Bhupen
Champak Lal Dalal were all matters, in which, proceedings were
http://www.judis.nic.in
166
initiated after the criminal law was set in motion before the
concerned criminal courts. Therefore, in my considered view, it
is too early for the petitioner now to place reliance on
T.S.SIVAGNANAM,J RS those decisions and if, ultimately, the
authorities are of the opinion that prosecution has to be
launched, then, it is well open to the petitioner to raise all
defenses.
159. On the facts and circumstances, L.R.Melwani's case is not
applicable to the case on hand. Though the proposition of law is that there
can be a simultaneous prosecution and assessment proceedings, but on the
facts and circumstances of the case on hand, we are of the view that
prosecution can be launched only if the case falls under 2(11) of the Black
Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act,
2015 and only if the assessee wilful fails to furnish the details of the asset in
the return under Section 135(1) or (4) or (5) of the Income Tax Act, 1961.
160. Sasi Enterpreses's case (cited supra), is also a case of failure to
furnish returns and prosecution was launched by presuming culpable state of
mind and therefore, the said judgment is not applicable to the case on hand.
161. The word return is common in Section 139(1), 139(4) and 139(5)
of the Income Tax Act. In Section 50 of the Black Money (Undisclosed
http://www.judis.nic.in
167
Foreign Income and Assets) and Imposition of Tax Act, 2015, the word "or" is
used and therefore it is contended that the legislature has envisaged only
one return, and when the assessees have disclosed the information in the
assessment filed under Section 139(5) of the Income Tax Act, there is no
failure on their part to furnish information muchless, willful failure and hence
Section 50 of the Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015 is not attracted. It is also contended when the
words "such return" are used, it is only one return, which in this case on
hand is the revised return filed under Section 139(5) of the Income Tax Act
1961.
162. Section 50 of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015, cannot be dehorse Section 2(11) of
the said Act or the scheme of the Income Tax Act 1961, which permits
submission of revised return and Section 139(5) of the Income Tax Act. In
Section 50 of the Black Money Act, 2015, the words, 'or' , and 'such', are
used. Let us consider as to how the word, 'or' used in Section 50 of the Black
Money Act, 2015, has to be interpreted.
(i) In Whartan's Law Lexicon, the word, "Or" has been explained in
Page 387 in Garrow's Law of Wills and Administration (Wellington, New
Zealand), as a word of considerable flexibility in its use but the fundamental
meaning is always that of an alternative or contrast or a substitution. The
precise effect on connecting words, phrases or clauses by 'or' will depend on
http://www.judis.nic.in
168
the context. For the purpose of this chapter its use will be considered under
the following heads: (1) as introducing an original gift by way of substitution,
(2) as introducing a synonymous or explanatory expression, (3) in
enumerating persons, things, or qualifications for some purpose as for
selection or distribution. 'Or' is used also to indicate purely exclusive
alternatives, as in the expression, a fine of two pounds or a week's
imprisonment'.
(ii) Dictionary meaning of the word 'or' is considered in paragraph 11,
in the decision of the Hon'ble Supreme Court in Municipal Corporation of
Delhi v. Tek Chand Bhatia reported in AIR 1989 SC 360, as follows:
"11......In Stroud's Judicial Dictionary, 3rd Edn.,
vol. 1, it is stated st p. 135:
"And" has generally a cumulative sense, requiring
the fulfillment of all the conditions that it joins together,
and herein it is the antithesis of OR. Sometimes,
however, even in such a connection, it is, by force of a
context, read as "or"."
While dealing with the topic 'OR is read as AND,
and vice versa' Stroud says in vol. 3, at p. 2009:
"You will find it said in some cases that 'or' means
'and'; but 'or' never does mean 'and'."
Similarly, in Maxwell on Interpretation of Statutes,
11th Edn., p. 229- A 30, it has been accepted that 'to
carry out the intention of the legislature, it is occasionally
found necessary to read the conjunctions "or" and "and"
http://www.judis.nic.in
169
one for the other'. The word 'or' is normally disjunctive
and 'and' is normally conjunctive, but at times they are
read as Vice versa. As Scrutton L.J. said in Green v.
Premier Glynrhonwy Slate Co.('). 'you do sometimes read
'or' as 'and' in a statute. .. But you do not do it unless you
are obliged, because 'or' does not generally mean 'and'
and 'and' does not generally mean 'or'. As Lord Halsbury
L.C. Observed in Marsey Docks & Harbour Board v.
Henderson(') the reading of 'or' as 'and' is not to be
resorted to "unless some other part of the same statute
or the clear intention of it requires that to be done". The
substitution of conjunctions, however, has been
sometimes made without sufficient reasons, and it has
been doubted whether some of cases of turning 'or' into
'and' and vice versa have not gone to the extreme limit of
interpretation.
(iii) In J.Jayalalitha v. Union of India reported in (1999) 5 SCC
138, the Hon'ble Supreme Court at para 9, held as under:
"9.....The dictionary meaning of the word "or" is
"a particle used to connect words, phrases, or classes
representing alternatives". The word "or", which is a
conjunction, is normally used for the purpose of joining
alternatives and also to join rephrasing of the same
thing but at times to mean "and" also. Alternatives
need not always be mutually exclusive....."
(iv) In Fakir Mohd. (dead) by Lrs v. Sita Ram reported in (2002)
http://www.judis.nic.in
170
1 SCC 741, the Hon'ble Supreme Court, at paragraph No.7, considered the
word 'or' as follows:
"7. The word "or" is normally disjunctive and the
word "and" is normally conjunctive. But at times they are
read as vice-versa to give effect to the manifest intent of
the legislature as disclosed from the context. It is
permissible to read "or" as "and" and vice versa if some
other part of the same statute, or the legislative intent
clearly spelled out, require that to be done. (See Statutory
Interpretation by Justice G.P. Singh, 8th Edn., 2001,
p.370)"
163. Having regard to statutory right of an assessee to submit a
revised return under Section 139(5) of the Income Tax Act, 1961, the word,
"or" in Section 50 of the Black Money Act, 2015, has to be read as disjunctive
only and the word, "or" cannot be meant as "and", ie., conjunctively and it
would result in an absurd situation of taking into consideration three returns
together, which is not legislative intent. Thus, the word 'or' has to be
understood to mean only as, alternative.
164. Let us consider as to how the word 'such' in Section 55 of the
Black Money Act, 2015 has to be interpreted.
(i) Usage of the word "Such" return after the expression, "who has
furnished the return of income for any previous year under Sub Section 1 or
Sub Section 4 or Sub Section 5 of that Act" followed by a comma, requires to
http://www.judis.nic.in
171
be examined as to whether Section 55 of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015, refers only one
return or more.
(ii) In Oxford Dictionary, the word "such" is defined as,
"determiner, predeterminer, and pronoun 1 of the type
previously mentioned: [as determiner] I have been involved in
many such courses l [as predeterminer] I longed to find a
kindred spirit, and in him I thought I had found such a person l
[as pronoun] we were second-class citizens and they treated
us as such.
2 (such - as/that) of the type about to be mentioned:[as
determiner] there is no such thing as a free lunch l [as
predeterminer] the farm is organized in such a way that it can
be run by two adults l [as pronoun] the wound was such that I
had to have stitches.
3. to so high a degree; so great (often used to
emphazise a quality): [as determiner] this material is of such
importance that it has a powerful bearing on the case l [as
predeterminer] autumn's such a beautiful season l [as
pronoun] such is the elegance of his typeface that it is still a
favourite of designers.
- PHRASES and such and similar things: he had activities
like the scouts and Sunday school and such. as such [often
with negative] in the exact sense of the word: it is possible to
stay overnight here although there is no guest house as such.
such-and-such used to refer vaguely to a person or thing that
does not need to be specified: so many enterprises to be sold
by such-and-such a date. such as 1 for example: wild flowers
http://www.judis.nic.in
172
such as mountain pansy and wild thyme. 2 of a kind that; like:
an event such as we've shared, 3 archaic those who: such as
alter in a moment, win not credit in a month. such as it is (or
they are) what little there is; for what it's worth: the plot, such
as it is, takes road movie form. such a one as Fax? such that to
the extent that: the linking of sentences such that they
constitute a narrative.
ORIGIN Old English swilc, swyle; related to Dutch zulk,
German solch, from the Germanic bases of so and alike."
(iii) "Such" is defined by Webster as "having the particular quality or
character specified; representing or referring to the object as already
particularized in terms which are not mentioned.
(iv) According to Black's Law Dictionary, Such means, "of that kind,
having a particular quality or character specified. Identical with, being the
same as what has been mentioned. Alike, similar, of the like kind. 'Such'
represents the object as already particularized in terms which are not
mentioned, and is a descriptive and relative word, referring to the last
antecedent.
(v) "Such", like "said", generally refers to its last antecedent (see
hereon per Halsbury C., Ex.p.Barnes [1896] AC 150. See also Duffield v. M'
Naster [1906] 1 Lr. R. 350, 358.
(vi) In I.T.Commissioner v. Shree Jagan Nath Maheswary,
reported in AIR 1957 Punjab 226, a Hon'ble Division Bench of the Punjab
http://www.judis.nic.in
173
High Court, held as follows:
"In its grammatical usage, and in its natural and
ordinary sense, the word "such" is understood to refer to the
last antecedent, unless, the meaning of the sentence would
thereby be impaired, which does not, seem to be the case
here. The word "such" indicates something just before
specified, or spoken of, that is proximately, and not merely
previously. It particularises the immediately preceding
antecedent, and not everything that has gone before. It
signifies what has preceded proximately and not just
previously or formerly."
(vii) In Union of India Vs. Wazir Singh reported in AIR 1980 Raj.
252 a Hon'ble Division Bench of the Rajasthan High Court, pointed out that
the word, 'such' refers to previously indicated, characterised or specified and
that 'such' is an adjective, meaning the one previously indicated or refers to
only to something which has been said before.
(viii) Dictionary meaning of the word "such" has been considered in
Central Bank of India v. Ravindra and others reported in (2002) 1 SCC
367, by the Hon'ble Supreme Court, at paragraph No.43, as under:
43. Webster defines "such" as "having the
particular quality or character specified; certain;
representing the object as already particularised in
terms which are not mentioned. In New Webster's
Dictionary And Thesaurus, mean-ing of "such" is given
http://www.judis.nic.in
174
as "of a kind previously or about to be mentioned or
implied; of the same quality as something just
mentioned (used to avoid the repetition of one word
twice in a sentence); of a degree or quantity stated or
implicit; the same as something just mentioned (used
to avoid repetition of one word twice in a sentence);
that part of something just stated or about to be
stated." Thus, generally speaking, the use of the word
"such" as an adjective prefixed to a noun is indicative
of the draftsman's intention that he is assigning the
same meaning or characteristic to the noun as has
been previously indicated or that he is referring to
something which has been said before. This principle
has all the more vigorous application when the two
places employing the same expression, at earlier place
the expression having been defined or characterised
and at the latter place having been qualified by use of
the word "such", are situated in close proximity.
165. The words starting from, "who has furnished the return of income
for any previous year under sub-section (1) or sub-section (4) or sub-
section(5) of that Act, followed by a comma, and the word such return, can
only mean one return. If such interpretation is not given, then the usage of
the words, 'or' and 'such return', in Section 55 of the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015,
would be redundant. If the word 'or' is not given the meaning as alternative,
or substitute, ie., disjunctive, then there will be material alteration to Section
http://www.judis.nic.in
175
55 of the Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015. If the arguments of the respondents have to be
accepted then it would amount to deleting the words "or" and "such, from
Section 55 of the Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015. While arriving at the above conclusion, we also
take support from the judgments of the Hon'ble Supreme Court, as to how a
provision has to be interpreted. Courts cannot add or delete a word, from the
statute. Useful reference can be made to few decisions:
(i) In CIT v. Badhraja and Company reported in 1994 Supp (1)
SCC 280, the Hon'ble Apex Court held that the object oriented approach,
however, cannot be carried to the extent of doing violence to the plain
meaning of the Section used by rewriting the Section or substituting the
words in the place of actual words used by the legislature.
(ii) In Dadi Jagannadham v. Jammulu Ramulu reported in
(2001) 7 SCC 71, the Hon'ble Supreme Court held that,
“13. We have considered the submissions made by the
parties. The settled principles of interpretation are that
the court must proceed on the assumption that the
legislature did not make a mistake and that it did what it
intended to do. The court must, as far as possible, adopt
a construction which will carry out the obvious intention
of the legislature. Undoubtedly if there is a defect or an
omission in the words used by the legislature, the court
http://www.judis.nic.in
176
would not go to its aid to correct or make up the
deficiency. The court could not add words to a statute or
read words into it which are not there, especially when
the literal reading produces an intelligible result. The
court cannot aid the legislature’s defective phrasing of
an Act, or add and mend, and, by construction, make up
deficiencies which are there.”
(iii) In Nasiruddin v. Sita Ram Agarwal reported in (2003) 2 SCC
577, the Hon'ble Supreme Court held as follows:
“35. In a case where the statutory provision is plain
and unambiguous, the court shall not interpret the same
in a different manner, only because of harsh
consequences arising therefrom....
37. The court’s jurisdiction to interpret a statute
can be invoked when the same is ambiguous. It is well
known that in a given case the court can iron out the
fabric but it cannot change the texture of the fabric. It
cannot enlarge the scope of legislation or intention when
the language of the provision is plain and unambiguous.
It cannot add or subtract words to a statute or read
something into it which is not there. It cannot rewrite or
recast legislation. It is also necessary to determine that
there exists a presumption that the legislature has not
used any superfluous words. It is well settled that the
real intention of the legislation must be gathered from
the language used. It may be true that use of the expression
“shall or may” is not decisive for arriving at a finding as to
whether the statute is directory or mandatory. But the
http://www.judis.nic.in
177
intention of the legislature must be found out from the
scheme of the Act. It is also equally well settled that
when negative words are used the courts will presume
that the intention of the legislature was that the
provisions are mandatory in character.”
(iv) In Institute of C.A. of India v. Ajit Kumar Iddya reported in
AIR 2003 Kant. 187, the Karnataka High Court held that, “So far as the
cardinal law of interpretation is concerned, it is settled that if the
language is simple and unambiguous, it is to be read with the clear
intention of the legislation. Otherwise also, any addition/subtraction
of a word is not permissible. In other words, it is not proper to use a
sense, which is different from what the word used ordinarily
conveys. The duty of the Court is not to fill up the gap by stretching a
word used. It is also settled that a provision is to be read as a whole
and while interpreting, the intention and object of the legislation
have to be looked upon. However, each case depends upon the facts
of its own.”
(v) In Indian Dental Association, Kerala v. Union of India
reported in 2004 (1) Kant. LJ 282, the Court held that nothing is to be
added to or taken from a statute unless there are adequate grounds to justify
the inference that the Legislature intended something which it omitted to
express.
http://www.judis.nic.in
178
(vi) In Gujarat Urja Vikas Nigam Ltd. v. Essar Power Ltd.,
reported in (2008) 4 SCC 755, the Hon'ble Supreme Court, at Paragraphs
52, 54, 55 and 56, held as follows:
“52. No doubt ordinarily the literal rule of
interpretation should be followed, and hence the court
should neither add nor delete words in a statute.
However, in exceptional cases this can be done where
not doing so would deprive certain existing words in a
statute of all meaning, or some part of the statute may
become absurd.
54. Thus, in Surjit Singh Kalra v. Union of India,
this Court has observed that sometimes courts can supply
words which have been accidentally omitted.
55. In G.P. Singh’s Principles of Statutory
Interpretation, 9th Edn., 2004 at pp. 71-74 several
decisions of this Court and foreign courts have been
referred to where the court has added words to a
statute (though cautioning that normally this should
not be done).
56. Hence we have to add the aforementioned words
at the end of Section 175 otherwise there will be an
irreconcilable conflict between Section 174 and Section 175.”
(viii) In Phool Patti v. Ram Singh reported in (2009) 13 SCC 22,
the Hon'ble Supreme Court held that,
http://www.judis.nic.in
179
“9. It is a well-settled principle of interpretation
that the court cannot add words to the statute or change
its language, particularly when on a plain reading the
meaning seems to be clear.”
(ix) In Mohd. Shahabuddin v. State of Bihar, reported in (2010) 4
SCC 653, the Hon'ble Supreme Court held that,
“179. Even otherwise, it is a well-settled principle in
law that the court cannot read anything into a statutory
provision which is plain and unambiguous. The language
employed in a statute is a determinative factor of the
legislative intent. If the language of the enactment is
clear and unambiguous, it would not be proper for the
courts to add any words thereto and evolve some
legislative intent, not found in the statute."
166. It is trite law, that while interpreting a statute, courts should not
cause inconvenience and hardship. A few decisions in this regard are:
(i) In Ram Rattan v. Parma Nand reported in AIR 1946 PC 51, the
Hon'ble Mr. Justice S.R.Das, held as follows:
“The cardinal rule of construction of statutes is to
read the statutes literally, that is, by giving to the words
their ordinary, natural and grammatical meaning. If,
however, such a reading leads to absurdity and the words are
susceptible of another meaning, the Court may adopt the same.
But if no such alternative construction is possible, the Court
must adopt the ordinary rule of literal interpretation. In the
http://www.judis.nic.in
180
present case, the literal construction leads to no
apparent absurdity and therefore, there can be no
compelling reason for departing from that golden rule of
construction.”
(ii) The Hon'ble Supreme Court in Bhatia International vs. Bulk
Trading S.A. and Another reported in (2002) 4 SCC 105, at paragraph
No.15, held as follows:
"15......The conventional way of interpreting a
statute is to seek the intention of its makers. If a statutory
provision is open to more than one interpretation then the
Court has to choose that interpretation which represents
the true intention of the legislature. This task often is not
an easy one and several difficulties arise on account of
variety of reasons, but at the same, it must be borne in
mind that it is impossible even for the most imaginative
legislature to forestall exhaustively situations and
circumstances that may emerge after enacting a statute
where its application may be called for. It is in such a
situation the Courts' duty to expound arises with a caution
that the Court should not try to legislate. While examining
a particular provision of a statute to find out whether the
jurisdiction of a Court is ousted or not, the principle of
universal application is that ordinarily the jurisdiction may
not be ousted unless the very statutory provision explicitly
indicates or even by inferential conclusion the Court
arrives at the same when such a conclusion is the only
conclusion. Notwithstanding the conventional principle
that the duty of judges is to expound and not to legislate.
http://www.judis.nic.in
181
The Courts have taken the view that the judicial art of
interpretation and appraisal is imbued with creativity and
realism and since interpretation always implied a degree
of discretion and choice, the Court would adopt
particularly in areas such as, constitutional adjudication
dealing with social and defuse rights. Courts are therefore,
held as "finishers, refiners, and polishers of legislatures
which gives them in a state requiring varying degrees of
further processing". (see Corrocraft Ltd., v. Pan American
Airways (1968) 3 WLR 714 at page 732, AIR 1975 SC
1951 at page 1957. If a language used is capable of
bearing more than one construction, in selecting the true
meaning, regard must be had to the consequences,
resulting from adopting the alternative constructions. A
construction that results in hardship, serious
inconvenience, injustice, absurdity or anomaly or which
leads to inconsistency or uncertainty and friction in the
system which the statute purports to regulate has to be
rejected and preference should be given to that
construction which avoids such results. (see Johnson vs.
Moreton (1978) 3 All. ER 37 and Stock vs. Frank Jones
(Tipton) Ltd. (1978) 1 All. ER 948). In selecting out of
different interpretations the Court will adopt that which is
just reasonable and sensible rather than that which is
none of those things, as it may be presumed that the
legislature should have used the word in that
interpretation which least offends our sense of justice. In
Shanon Realites Ltd. vs. Sant Michael (924) A.C. page 185
at page 192-193 Lord Shaw stated, "where words of a
statute are clear, they must, of course, be followed, but in
http://www.judis.nic.in
182
their Lordships opinion where alternative constructions are
equally open that alternative is to be chosen which will be
consistent with the smooth working of the system which
the statute purports to be regulating and that alternative
is to be rejected which will introduce uncertainty, friction
or confusion into the working of the system." This
principle was accepted by Subba Rao, J. while construing
Section 193 of the Sea Customs Act and in coming to the
conclusion that the Chief of Customs Authority was not an
officer of custom. (AIR 1961 SC 1549).
(iii) In State of Haryana v. Suresh reported in 2007 (3) KLT 213,
the Hon'ble Supreme Court held that,
“One of the basic principles of Interpretation of
Statutes is to construe them according to plain, literal
and grammatical meaning of the words. If that is
contrary, to or inconsistent with any express intention or
declared purpose of the Statute, or if it would involve any
absurdity, repugnancy or inconsistency, the grammatical
sense must then be modified, extended or abridged, so
far as to avoid such an inconvenience, but no further.
The onus of showing that the words do not mean what
they say lies heavily on the party who alleges it must
advance something which clearly shows that the
grammatical construction would be repugnant to the
intention of the Act or lead to some manifest absurdity.”
167. Though the learned Additional Solicitor General of India submitted
that the facts stated in the complaint have to be gone into only in trial, and in
http://www.judis.nic.in
183
these writ petitions, it is the submission of Mr.Gopal Subramanium, learned
Senior Counsel that there is a jurisdictional error committed by the
authorities in not considering the fact that the assessees have furnished the
details of the assets in the revised return and therefore, writ court can go
into the issue. On the said issue, let us consider few decisions,
(i) In Anisminic Ltd. v. The Foreign Compensation
Commissioner, (1969) 1 All ER 208, Lord Reid at pages 213 and 214 of
the Report stated as follows:
"It has sometimes been said that it is only where a
tribunal acts without jurisdiction that its decision is a nullity.
But in such cases the words "jurisdiction has been used in a
very wide sense, and I have come to the conclusion that it is
better not to use the term except in the narrow and original
sense of the tribunal being entitled to enter on the enquiry in
question. But there are many cases where, although the
tribunal had jurisdiction to enter on the enquiry, it has done or
failed to do something in the course of the enquiry which is of
such a nature that its decision is a nullity. It may have given its
decision in had faith. It may have made a decision which it had
no power to make. It may have failed in the course of the
enquiry to comply with the requirements of natural justice. It
may in perfect good faith have misconstrued the provisions
giving it power to act so that it failed to deal with the question
remitted to it and decided some question which was not
remitted to it. It may have refused to take into account
something which it was required to take into account. Or it may
http://www.judis.nic.in
184
have based its decision on some matter which, under the
provisions setting it up, it had no right to take into account. I
do not intend this list to be exhaustive. But if it decides a
question remitted to if for decision without committing any of
these errors it is as much entitled to decide that question
wrongly as it is to decide it rightly."
(ii) In Union of India Vs. Tarachand Gupta and Brothers, reported
in 1971 (1) SCC 486, the Hon'ble Supreme Court at paragraph 22, held
thus:-
"22. ....The word "jurisdiction" has both a narrow and a
wider meaning. In the sense of the former, it means the
authority to embark upon an enquiry; in the sense of the latter
it is used in several aspects, one of such aspects being that the
decision of the tribunal is in non-compliance with the provisions
of the Act. Accordingly, a determination by a tribunal of a
question other than the one which the statute directs it to
decide would be a decision not under the provisions of the Act,
and therefore, in excess of its jurisdiction."
(iii) In Shri.M.L.Sethi Vs. Shri R.P.Kapur, reported in (1972) 2
SCC 427, the Hon'ble Supreme Court at paragraph 12, held thus:-
"12....The "jurisdiction" is a verbal coat of many colours.
Jurisdiction originally seems to have had the meaning which
Lord Reid ascribed to it in Anisminic Ltd. v. Foreign
Compensation Commission, namely, the entitlement "to enter
upon the enquiry in question". If there was an entitlement to
enter upon an enquiry into the question, then any subsequent
http://www.judis.nic.in
185
error could only be regarded as an error within the jurisdiction.
The best known formulation of this theory is that made by Lord
Denean in R. v. Bolton. He said that the question of jurisdiction
is determinable at the commencement, not at the conclusion of
the enquiry. In Anisminic Ltd. case (supra), Lord Reid said:
"But there are many cases where, although the tribunal
had jurisdiction to enter on the enquiry it has done or failed to
do something in the course of the enquiry which is of such a
nature that its decision is a nullity. It may have given its
decision in bad faith. It may have made a decision which it had
no power to make. It may have failed in the course of the
enquiry to comply with the requirements of natural justice. It
may in perfect good faith have misconstrued the provisions
giving it power to act so that it failed to deal with the question
remitted to it and decided some question which was not
remitted to it. It may have refused to take into account
something which it was required to take into account. Or it may
have based its decision on some matter which, under the
provisions setting it up, it had no right to take into account. I do
not intend this list to be exhaustive."
In the same case, Lord Pearce said:
"Lack of jurisdiction may arise in various ways. There
may be an absence of those formalities or things which are
conditions precedent to the tribunal having any jurisdiction to
embark on an enquiry. Or the tribunal may at the end make an
order that it has no jurisdiction to make. Or, in the intervening
stage while engaged on a proper enquiry, the tribunal may
depart from the rules of natural justice; or it may ask itself the
wrong questions; or it may take into account matters which it
was not directed to take into account.Thereby it would step
http://www.judis.nic.in
186
outside its jurisdiction. It would turn its inquiry into something
not directed by Parliament and fail to make the inquiry which
the Parliament did direct. Any of these things would cause its
purported decision to be a nullity."
The dicta of the majority of the House of Lords in the
above case would show the extent to which `lack' and 'excess'
of jurisdiction have been assimilated or, in other words, the
extent to which we have moved away from the traditional
concept of "jurisdiction". The effect of the dicta in that case is to
reduce the difference 'between jurisdictional error and error of
law within jurisdiction almost to vanishing point. The practical
effect of the decision is that any error of law can be reckoned as
jurisdictional. This comes perilously close to saying that there is
jurisdiction it the decision is right in law but none if it is wrong.
Almost any misconstruction of a statute can be represented as
"basing their decision on a matter with which they have no right
to deal", "imposing an unwarranted condition" or "addressing
themselves to a wrong question". The majority opinion in the,
case leaves a Court or Tribunal with virtually no margin of legal
error. Whether there is excess of jurisdiction or merely error
within jurisdiction can be determined only by construing the
empowering statute, which will, give little guidance. It is really a
question of how much latitude the Court is prepared to allow. In
the end it can only be a value judgment (see H.W.R. Wade,
"Constitutional and Administrative Aspects of the Anismanic
case", Law Quarterly Review, Vol. 85, 1969, p. 198). Why is it
that a wrong decision on a question of limitation or res judicata
'was treated as a jurisdictional error and liable to be interfered
with in revision ? It is a it difficult to understand how an
erroneous decision on a question of limitation or res judicata
http://www.judis.nic.in
187
would oust the jurisdiction of the Court in the primitive sense of
the term and render the decision or a decree embodying the
decision a nullity liable to collateral attack. The reason can only
be that the error of law was considered as vital by the Court.
And there is no yardstick to determine the magnitude of the
error other than the opinion of the Court."
(iv) In Raza Textiles Ltd., v. Income Tax Officer, Rampur
reported in 1973 (1) SCC 633, the Hon'ble Supreme Court held as follows:
"No authority, much less a quasi-judicial authority, can
confer jurisdiction on itself by deciding a jurisdictional fact
wrongly The question whether the jurisdictional fact has been
rightly decided or not is a question that is open for examination
by the High Court in an application for a writ of certiorari. If the
High Court comes to the conclusion, as the learned single Judge
has done in this case, that the Income-tax Officer had clutched
at the jurisdiction by deciding a jurisdictional fact erroneously,
then the assesses was entitled for the writ of certiorari prayed
for by him. It is incomprehensible to think that a quasi-judicial
authority like the Income-tax Officer can erroneously decide a
jurisdictional fact and thereafter proceed to impose a levy on a
citizen. In our opinion the Appellate Bench is wholly wrong in
opining that the Income-tax Officer can "decide either way".
(v) In Shrisht Dhawan (SMT) Vs. M/s.Shaw Brothers, reported in
(1992) 1 SCC 534, the Hon'ble Supreme Court at paragraph 19, held thus:-
"19....What, then, is an error in respect of jurisdictional
fact? A jurisdictional fact is one on existence or non-existence of
http://www.judis.nic.in
188
which depends assumption or refusal to assume jurisdiction by
a Court, tribunal or an authority. In Black's Legal Dictionary it is
explained as a fact which must exist before a court can properly
assume jurisdiction of a particular case. Mistake of fact in
relation to jurisdiction is an error of jurisdictional fact. No
statutory authority or tribunal can assume jurisdiction in respect
of subject matter which the statute does not confer on it and if
by deciding erroneously the fact on which jurisdiction depends
the court or tribunal exercises the jurisdiction then the order is
vitiated. Error of jurisdictional fact renders the order ultra vires
and bad. In Raza Textiles it was held that a court or tribunal
cannot confer jurisdiction on itself by deciding a jurisdictional
fact wrongly."
(vi) In Arun Kumar v. Union of India reported in 2007 (1) SCC
732, the Hon'ble Supreme Court, at Paragraphs 74, 80 to 84, held as
follows:
"74. A "jurisdictional fact" is a fact which must exist
before a Court, Tribunal or an Authority assumes jurisdiction
over a particular matter. A jurisdictional fact is one on existence
or non-existence of which depends jurisdiction of a court, a
tribunal or an authority. It is the fact upon which an
administrative agency's power to act depends. If the
jurisdictional fact does not exist, the court, authority or officer
cannot act. If a Court or authority wrongly assumes the
existence of such fact, the order can be questioned by a writ of
certiorari. The underlying principle is that by erroneously
assuming existence of such jurisdictional fact, no authority can
confer upon itself jurisdiction which it otherwise does not
http://www.judis.nic.in
189
posses.
.......
80. The Court relied upon a decision in White & Collins
v. Minister of Health (1939) 2 KB 838 : 108 LJ KB 768,
wherein a question debated was whether the court had
jurisdiction to review the finding of administrative authority on a
question of fact. The relevant Act enabled the local authority to
acquire land compulsorily for housing of working classes. But it
was expressly provided that no land could be acquired which at
the date of compulsory purchase formed part of park, garden or
pleasure-ground. An order of compulsory purchase was made
which was challenged by the owner contending that the land
was a part of park. The Minister directed public inquiry and on
the basis of the report submitted, confirmed the order.
81. Interfering with the finding of the Minister and setting
aside the order, the Court of Appeal stated:
"The first and the most important matter to bear in mind
is that the jurisdiction to make the order is dependent on a
finding of fact; for, unless the land can be held not to be part of
a park or not to be required for amenity or convenience, there
is no jurisdiction in the borough council to make, or in the
Minister to confirm, the order. In such a case it seems almost
self-evident that the Court which has to consider whether there
is jurisdiction to make or confirm the order must be entitled to
review the vital finding on which the existence of the jurisdiction
relied upon depends. If this were not so, the right to apply to
the Court would be illusory." [See also Rex v. Shoredich
Assessment Committee; (1910) 2 KB 859 : 80 LJ KB 185].
82. A question under the Income Tax Act, 1922 arose in
Raza Textiles Ltd., v. Income Tax Officer, Rampur, (1973)
http://www.judis.nic.in
190
1 SCC 633 : AIR 1973 SC 1362. In that case, the ITO
directed X to pay certain amount of tax rejecting the contention
of X that he was not a non-resident firm. The Tribunal
confirmed the order. A single Judge of the High Court of
Allahabad held X as non-resident firm and not liable to deduct
tax at source. The Division Bench, however, set aside the order
observing that
"ITO had jurisdiction to decide the question either way. It
cannot be said that the Officer assumed jurisdiction by a wrong
decision on this question of residence".
X approached this Court.
83. Allowing the appeal and setting aside the order of the
Division Bench, this Court stated:
"The Appellate Bench appears to have been under the
impression that the Income-tax Officer was the sole judge of
the fact whether the firm in question was resident or non-
resident. This conclusion, in our opinion, is wholly wrong. No
authority, much less a quasi-judicial authority, can confer
jurisdiction on itself by deciding a jurisdictional fact wrongly The
question whether the jurisdictional fact has been rightly decided
or not is a question that is open for examination by the High
Court in an application for a writ of certiorari. If the High Court
comes to the conclusion, as the learned single Judge has done
in this case, that the Income-tax Officer had clutched at the
jurisdiction by deciding a jurisdictional fact erroneously, then
the assesses was entitled for the writ of certiorari prayed for by
him. It is incomprehensible to think that a quasi- judicial
authority like the Income-tax Officer can erroneously decide a
jurisdictional fact and thereafter proceed to impose a levy on a
citizen." (emphasis supplied)
http://www.judis.nic.in
191
84. From the above decisions, it is clear that existence of
'jurisdictional fact' is sine qua non for the exercise of power. If
the jurisdictional fact exists, the authority can proceed with the
case and take an appropriate decision in accordance with law.
Once the authority has jurisdiction in the matter on existence of
'jurisdictional fact', it can decide the 'fact in issue' or
'adjudicatory fact'. A wrong decision on 'fact in issue' or on
'adjudicatory fact' would not make the decision of the authority
without jurisdiction or vulnerable provided essential or
fundamental fact as to existence of jurisdiction is present."
(vii) In Carona Ltd Vs. M/s.Parvathy Swaminathan & Sons,
reported in 2007 (1) SCC 559, the Hon'ble Supreme Court at paragraph
Nos. 21 to 24 and 31, held thus:-
21. Stated simply, the fact or facts upon which the
jurisdiction of a Court, a Tribunal or an Authority depends can
be said to be a 'jurisdictional fact'. If the jurisdictional fact
exists, a Court, Tribunal or Authority has jurisdiction to decide
other issues. If such fact does not exist, a Court, Tribunal or
Authority cannot act. It is also well settled that a Court or a
Tribunal cannot wrongly assume existence of jurisdictional fact
and proceed to decide a matter. The underlying principle is that
by erroneously assuming existence of a jurisdictional fact, a
subordinate Court or an inferior Tribunal cannot confer upon
itself jurisdiction which it otherwise does not posses.
22. In Halsbury's Laws of England, (4th Edn.), Vol.1, para
55, p.61; Reissue, Vol.1(1), para 68, pp.114- 15, it has been
stated: "Where the jurisdiction of a tribunal is dependent on the
existence of a particular state of affairs, that state of affairs may
http://www.judis.nic.in
192
be described as preliminary to, or collateral to the merits of the
issue. If, at the inception of an inquiry by an inferior tribunal, a
challenge is made to its jurisdiction, the tribunal has to make up
its mind whether to act or not and can give a ruling on the
preliminary or collateral issue; but that ruling is not conclusive".
23. The existence of a jurisdictional fact is thus a sine qua
non or condition precedent to the assumption of jurisdiction by a
Court or Tribunal.
JURISDICTIONAL FACT AND ADJUDICATORY FACT
24. But there is distinction between 'jurisdictional fact'
and 'adjudicatory fact' which cannot be ignored. An
'adjudicatory fact' is a 'fact in issue' and can be determined by a
Court, Tribunal or Authority on 'merits', on the basis of evidence
adduced by the parties. It is no doubt true that it is very difficult
to distinguish 'jurisdictional fact' and 'fact in issue' or
'adjudicatory fact'. Nonetheless the difference between the two
cannot be overlooked.
.............
31.It is thus clear that for assumption of jurisdiction by a
Court or a Tribunal, existence of jurisdictional fact is a condition
precedent. But once such jurisdictional fact is found to exist, the
Court or Tribunal has power to decide adjudicatory facts or facts
in issue.
(viii) In Ramesh Chandra Sankla Vs. Vikram Cement, reported in
(2008) 14 SCC 58, the Hon'ble Supreme Court at paragraphs 68 to 70, held
thus:-
"68. A `jurisdictional fact' is one on existence of which
depends jurisdiction of a Court, Tribunal or an Authority. If the
http://www.judis.nic.in
193
jurisdictional fact does not exist, the Court or Tribunal cannot
act. If an inferior Court or Tribunal wrongly assumes the
existence of such fact, a writ of certiorari lies. The underlying
principle is that by erroneously assuming existence of
jurisdictional fact, a subordinate Court or an inferior Tribunal
cannot confer upon itself jurisdiction which it otherwise does not
possess.
69. The counsel referred to a recent decision of this Court
in Arun Kumar v. Union of India. Speaking for the Court, one of
us (C.K. Thakker, J.) observed: (SCC p.758, para 74)
"74. A `jurisdictional fact' is a fact which must exist
before a Court, Tribunal or an Authority assumes jurisdiction
over a particular matter. A jurisdictional fact is one on existence
or non-existence of which depends jurisdiction of a court, a
tribunal or an authority. It is the fact upon which an
administrative agency's power to act depends. If the
jurisdictional fact does not exist, the court, authority or officer
cannot act. If a Court or authority wrongly assumes the
existence of such fact, the order can be questioned by a writ of
certiorari. The underlying principle is that by erroneously
assuming existence of such jurisdictional fact, no authority can
confer upon itself jurisdiction which it otherwise does not
posses".
It was further observed: (SCC p.759, para 76)
76. "The existence of jurisdictional fact is thus sine qua
non or condition precedent for the exercise of power by a court
of limited jurisdiction".
70. Drawing the distinction between `jurisdictional fact'
and `adjudicatory fact', the Court stated: (Arun Kumar case,
SCC p.761, para 84)
http://www.judis.nic.in
194
"84.... it is clear that existence of `jurisdictional fact' is
sine qua non for the exercise of power. If the jurisdictional fact
exists, the authority can proceed with the case and take an
appropriate decision in accordance with law. Once the authority
has jurisdiction in the matter on existence of `jurisdictional
fact', it can decide the `fact in issue' or `adjudicatory fact'. A
wrong decision on `fact in issue' or on `adjudicatory fact' would
not make the decision of the authority without jurisdiction or
vulnerable provided essential or fundamental fact as to
existence of jurisdiction is present".
The principle was reiterated in Carona Ltd. v. Parvathy
Swaminathan & Others, (2007) 1 SCC 559."
168. From the above judgments, it could be deduced that existence
of jurisdictional fact is a sine qua non for exercise of power. A jurisdictional
fact is one on existence or non-existence of which depends jurisdiction on a
Court or tribunal or authority, as the case may be. If the jurisdictional fact
does not exist, the Court, authority or officer cannot act. If a court or
authority has wrongly assumes the existence of such fact, the order can be
quashed by a writ of certiorari.
169. If the jurisdictional fact exists, the authority can proceed further
and exercise his power and take a decision in accordance with law. No Court
or tribunal, statutory authority can assume jurisdiction, in respect of a matter
which the statute does not confer on it. Error on jurisdictional fact, renders
http://www.judis.nic.in
195
the order, ultra vires and bad. In the case on hand, as rightly submitted by
Mr.Gopal Subramanium, learned Senior Counsel, that in the light of sections
2(11) and 50 of the Black Money Act, 2015, jurisdictional fact to enquire does
not exist and that the Principal Director of Income Tax/first respondent
herein, has assumed jurisdiction that he can enquire into the matter under
Section 55 of the Act, by issuing a show cause notice.
170. The petitioners have relied on Babita Lila v. Union of India
reported in 2016(9) SCC 647, to contend that the Principal Director of
Income Tax (INV), is not one of the authorities, who could sanction
prosecution for an reference under Section 50 of the Black Money Act. In the
said judgment, two issues were considered by the Hon'ble Supreme Court,
(i) Whether the Deputy Director of Income Tax
(Investigation) I, Bhopal (M.P.), was competent to lodge the
complaint, under Section 195 IPC, against the appellant-accused
for making false statements on oath during the search
operations carried out by Income Tax Authorities.
(ii) Whether criminal proceedings had arisen within the
jurisdiction of the Court of Chief Judicial Magistrate, Bhopal."
At paragraph Nos.66 to 68, the Hon'ble Supreme Court in Babita Lila's case,
held as follows:
"66. In this persuasive backdrop, the conferment of
appellate jurisdiction on the Deputy Commissioner of Appeals
from the orders/decisions of the assessing officers as is
apparent from Section 246 of the Act, has to be construed as a
http://www.judis.nic.in
196
conscious statutory mandate. This is more so as noticed
hereinabove, the Deputy Director of Income Tax, Deputy
Commissioner of Income Tax and the Deputy Commissioner of
Income Tax (Appeals) have been otherwise placed at par in the
list of income tax authorities provided by Section 116 of the
Act. The omission to either vest the Deputy Director of Income
Tax with the appellate powers or to contemplate the said post
to be an appellate forum from the orders/decisions of the
assessing officers cannot thus be accidental or unintended. The
relevant provisions of the Act pertaining to the powers, duties
and jurisdiction of the various income tax authorities do not
leave any room for doubt, in our estimate, to conclude
otherwise. True it is, that the Deputy Commissioner of Appeals
has been construed in terms of Section 246 of the Act to be an
appellate forum from the orders as enumerated in sub-section
(1) thereof, but in absence of any provision in the statute
nominating the Deputy Director of Income Tax to be an
appellate forum for any order/decision of the assessing
officer/I.T.O., the inevitable conclusion is that the said
authority i.e. Deputy Director of Income Tax cannot be
construed to be one before whom an appeal from any
order/decision of any income tax authority, lower in rank would
ordinarily lie.
67. The Parliament has unmistakably designated the
Deputy Commissioner (Appeals) to be the appellate forum from
the orders as enumerated under Section 246(1) of the Act. This
however, in our view, as observed hereinabove does not
detract from the recognition of this authority to be the
appellate forum before whom appeals from the decisions of an
assessing officer or of an officer of the same rank thereto would
http://www.judis.nic.in
197
generally and ordinarily lie even in the contingencies not
referred to in particular in sub section 1 of Section 246. This is
more so, to reiterate, in absence of any provision under the Act
envisaging the Deputy Director of Income Tax to be an
appellate forum in any eventuality beyond those contemplated
in Section 246(1) of the Act. Neither the hierarchy of the
income tax authorities as listed in Section 116 of the Act nor in
the notification issued under Section 118 thereof, nor their
duties, functions, jurisdictions as prescribed by the cognate
provisions alluded heretobefore, permit a deduction that in the
scheme of the legislation, the Deputy Director of Income Tax
has been conceived also to be an appellate forum to which
appeals from the orders/decisions of the I.T.Os./assessing
officers would ordinarily lie within the meaning of Section
195(4) of the Code. The Deputy Director of Income Tax
(Investigation)-I Bhopal, (M.P.), in our unhesitant opinion,
therefore cannot be construed to be an authority to whom
appeal would ordinarily lie from the decisions/orders of the
I.T.Os. involved in the search proceedings in the case in hand
so as to empower him to lodge the complaint in view of the
restrictive preconditions imposed by Section 195 of the Code.
The complaint filed by the Deputy Director of Income Tax,
(Investigation)-I, Bhopal (M.P.), thus on an overall analysis of
the facts of the case and the law involved has to be held as
incompetent.
68. The cavil on the competence of the Court of the Chief
Judicial Magistrate, Bhopal to entertain the complaint and take
cognizance of the offences alleged, though reduced to an
academic exercise, in view of the above determination needs to
be dealt with in the passing."
http://www.judis.nic.in
198
After considering the provisions of the Income Tax Act, 1961 and the Code of
Criminal Procedure, the Hon'ble Supreme Court in Babita Lila's case (cited
supra), held that the Deputy Director of Income Tax (Investigation), is
incompetent to lodge a complaint. Above said decision is squarely applicable
to the case of the petitioners. Hence Deputy Director of Income-Tax (Inv.),
Unit-3(3), Chennai, is not competent to lodge the complaints.
171. In Bacha F. Guzdar v. Commissioner of Income Tax,
Bombay reported in 1995 (1) SCR 876, the Hon'ble Supreme Court, at
para No.7 held as follows:
7....It is true that the shareholders of the company have
the sole determining voice in administering the affairs of the
company and are entitled, as provided by the Articles of
Association to declare that dividends should be distributed out
of the profits of the company to the shareholders but the
interest of the shareholder either individually or collectively
does not amount to more than a right to participate in the
profits of the company. The company is a juristic person and is
distinct from the shareholders. It is the company which owns
the property and not the shareholders. The dividend is a share
of the profits declared by the company as liable to be
distributed among the shareholders. Reliance is placed on
behalf of the appellant on a passage in Buckley's Companies
Act, 12th Ed., page 894, where the etymological meaning of
dividend is given as dividendum, the total divisible sum but in
its ordinary sense it means the sum paid and received as the
http://www.judis.nic.in
199
quotient forming the share of the divisible sum payable to the
recipient. This statement does not justify the contention that
shareholders are owners of a divisible sum or that they are
owners of the property of the company. The proper approach
to the solution of the question is to concentrate on the plain
words of the definition of agricultural income which connects in
no uncertain language revenue with the land from which it
directly springs and a stray observation in a case which has no
bearing upon the present question does not advance the
solution of the question. There is nothing in the Indian law to
warrant the assumption that a shareholder who buys shares
buys any interest in the property of the company which is a
juristic person entirely distinct from the shareholders. The true
position of a shareholder is that on buying shares an investor
becomes entitled to participate in the profits of the company in
which he holds the shares if and when the company declares,
subject to the Articles of Association, that the profits or any
portion thereof should be distributed by way of dividends
among the shareholders. He has undoubtedly a further right to
participate in the assets of the company which would be left
over after winding up, but not in the assets as a whole as Lord
Anderson puts it.
On the facts and circumstances of the case on hand, Bacha F. Guzdar's
case is applicable to the case of M/s.Chess Global Advisory Services (P) Ltd.
and others, petitioners in W.P. Nos.13070 and 13071 of 2018.
172. Show cause notice, dated 13.04.2018, issued under Section
55(1) of the Black Money (Undisclosed Foreign Income and Assets) And
http://www.judis.nic.in
200
Imposition of Tax Act, 2015, against Mrs.Nalini Chidambaram, is as follows:
(Smt. Nalini Chidambaram)
"As per information received by the Assessing Officer, it
has been noticed that you had made investment in an
immovable property at No.5, Holben Close, Barton, Cambridge
CB237AQ, United Kingdom during the Financial Year 2015-16
relevant to the Assessment Year 2016-17. As per Information on
record, you had made remittance of R5.1,55,21,1011- to Lloyds
Bank, 3, Sidney Street, Cambridge CB2 3HQ, in the name of
the, beneficiary Hewitsons LLP Client Account, for the purpose of
Investment in real estate as is evidenced by the declarations
made by you to the bank.
2. The return of income filed for Assessment Year 2016-
17 in the status or resident does not mention the details of the
foreign asset in Schedule FA. However, after the receipt of
notice under section 10(1) of the Black Money Act, a revised
return of Income has been filed on 21.08.2017 with the foreign
asset details mentioned in Schedule FA. Further, the tax audit
report and the balance sheet uploaded while filing the first
revised return of income on 17.10.2016 does not contain details
of the foreign asset. Only the balance sheet filed on 07.08.2017
before filing the second revised return of Income on 21.08.2017
contain a mention of the foreign asset held. The difference in
the details of the assets outside India as per the original and the
second revised return is tabulated as under.
http://www.judis.nic.in
201
Details of Assets held outside Details of Assets outside India Difference in the Details of
India as per Schedule FA of the as per Schedule FA of the Asset outside India as per the
original and first revised returns revised return of Income filed Original / first revised return of
of income for Assessment Year on 21.08.2017 income and the second revised
2016-17 filed on 14.10.2016 return of income.
and 17.10.2016 respectively
Description Value (in Description Value Description Value
INR)
NIL NIL 5, Holben 1,55,21,181/- 5, Holben 1,55,21,181/-
Close, Barton Close, Barton
Cambridge Cambridge
CB237AQ CB237AQ
Thus, it is clearly evident from the table above that the
assessee has failed to disclose information about the Investment
of Rs.1,55,21,181/- in the Immovable property at 5, Holben
Close, Barton Cambridge CB237AO in its original as well as the
first revised return of income for Assessment Year 2016-17.
Further, even the revision of the Information in the second
revised return of Income on 21..08.2017 has taken place only
after issue of notice u/s 10(1) of the Black Money Act on
(12.08.2017 and is not a voluntary act. Hence, it is clearly
evident that there is willful failure to disclose the particulars of
information about the assets held outside India in the return of
income filed.
3. The said failure attracts the provisions of section 50 of
the Black Money (Undisclosed Foreign Income and Assets) And
Imposition of Tax Act, 2015. The section is reproduced below for
ready reference.
'If any person, being a resident other than not ordinarily
resident in India within the meaning of clause (6) of section 6 of
the Income-tax Act, who has furnished the return of Income for
any previous year under sub-section (I) or sub-section (4) or
sub-section (5) of section 139 of that Act, willfully fails to furnish
in such return any information relating to an asset (including
financial interest In any entity) located outside India, held by
http://www.judis.nic.in
202
him, as a beneficial owner or otherwise or in which he was a
beneficiary, at any time during such previous year, or disclose
any Income from a source outside India, he shall be punishable
with rigorous imprisonment for a term which shall not be less
than six months but which may extend to seven years and with
fine'.
4. Under Section 50 of the Black Money Act, If any
resident person who has furnished the return of income for any
previous year under sub-section (1) or subsection (4) or sub-
section (5) of Section 139 of the IT Act 1961, willfully fails to
furnish in such Return any information relating to an asset
located outside India held by him as a beneficial owner or
otherwise, at any time during such previous year, or disclose
any income from a source outside India, he shall be punishable
with rigorous imprisonment for a term which shall not be less
than six months but which may extend to seven years and with
fine. In the instant case, the assessee has filed its return of
income for Assessment Year 2015-16 and Assessment Year
2016-17 in the status of a resident, but has not disclosed the
investment of Rs.77,60,470/- and Rs.1,55,21,181/- In the
immovable property at 5, Holben Close, Barton Cambridge
CB237AQ for Assessment Year 2015-16 and Assessment Year
2016-17 respectively. Though a revised return has been filed for
Assessment Year 2016-17, the same was not done voluntarily
but only after the issue of notice under section 10(1) of the
Black Money Act. Therefore, the assessee is liable for
prosecution under section SO the Black Money Act. Further,
section 54 of the Black Money Act presumes a culpable mental
state In any prosecution for any offence under the Act. The said
section is reproduced as under:
http://www.judis.nic.in
203
54. Presumption as to culpable mental state.
(1) In any prosecution for any offence under this
Act which requires a culpable mental state on the part of the
accused, the court shall presume the existence of such mental
state but it shall be a defence for the accused to prove the fact
that he had no such mental state with respect to the act
charged as an offence in that prosecution. Explanation.—In this
.sub-section, "culpable mental state" Includes intention, motive
or knowledge of a fact or belief in, or reason to believe, a fact.
(2) For the purposes of this section, a fact is said to
be proved only when the court believes It to exist beyond
reasonable doubt and not merely when its existence Is
established by a preponderance of probability.'
5. You are hereby given an opportunity to furnish your
objections, if any either in person or through an authorized
representative duly authorized in this behalf or by way of written
submissions, with necessary evidence, to show cause why
prosecution proceedings under section 50 of the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax
Act, 2015, should not be initiated against you for the
Assessment Year 2016-17 for failure to furnish in the return of
income information about the asset (including financial interest
in any entity) located outside India. The case is posted for
hearing on 20th April 2018 at 11.30 AM before the undersigned
at Room No.207, No.46, Mahatma Gandhi Road,
Nungambakkam, Chennai 600034. In the event of failure to
attend, the undersigned shall be constrained to pass appropriate
order under the provisions of law (Section 55(1) Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax
Act, 2015) on the basis of material available on record.”
http://www.judis.nic.in
204
173. Written submissions made by the Authorised representative on
behalf of Nalini Chidambaram, for the assessment year 2016-2017, dated
27.04.2018, to the Principal Director of Income Tax (Inv), Chennai, is
extracted hereunder:-
Rajagopal and Badri Narayanan New No.38/23, Venkatesa
CHARTERED ACCOUNTANTS Agraharam, Mylapore,
Chennai - 600 004. INDIA
27.04.2018
-----------------------------------------------------------------------
To
The Principal Director of Income Tax (Inv)
New Income Tax Building
No. 46(Old No. 108)
Mahatma Gandhi Road,
Chennai- 600 034
Madam,
Sub: Issue of show-cause notice dated 13-04-2018 u/s
55(1) of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015 - Prosecution
proceedings u/s 50 of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015 - in the
case of Smt. Nalini Chidambaram (PAN: AAAPC5521E) -
Assessment Year 2016-17
1. I am a Chartered Accountant and the authorized
representative of the assessee /noticee Smt. Nalini
Chidambaram and I am authorized to submit this reply to your
show-cause notice.
2. The show-cause notice is in respect of assessment year
2016-17 and pertains to an Immovable property at No.5, Holben
Close, Barton, Cambridge CB23 7AQ, United Kingdom
(hereinafter referred to as the Cambridge Property.) the show-
cause notice alleges that as per the information received by the
http://www.judis.nic.in
205
Assessing Officer, the assessee has failed to disclose information
about the investment in the Cambridge Property in the original
as well as the revised returns of Income for AY 2016-17, which
is an offence under section 50 of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015
(hereinafter referred to as the Black Money Act.) At the outset,
it is denied that any offence has been committed under section
50 of the Black Money Act. A detailed reply is given hereunder.
3. The Cambridge Property was acquired on 28-05-2015.
4. It is settled law that when a revised return of Income is
filed under section 139(5), it completely
obliterates/effaces/substitutes the original return of income filed
under section 139(1). The assessee relies on the following
judgments:
•191 ITR 156
• 192 ITR 700
• 201 ITR 101
• 2002 3 SCC 615
• 90 ITR 236
The law allows an assessee to file more than one revised return
of income as long as it is done within the stipulated time. Hence,
the only return of income that is relevant and that can be looked
into is the last revised return of income filed within the
stipulated time.
5. In respect of AY 2016-17, the assesses filed the
original return of income under 139(1) of the I.T Act on 14-10-
2016 within the due date. In that return of income, there was an
inadvertent omission to fill Schedule-FA. This was a human error
committed in the office of the Chartered Accountant.* However,
in Schedule-AL relating to Assets and Liability, against item 1(a
http://www.judis.nic.in
206
and b) - Land and Building, a sum of Rs.23,45,17,597/-was
disclosed. This sum included the Rs.1,55,21,181/- which is the
investment in the Cambridge Property. It is relevant to note that
the balance sheet of the assessee filed along with the tax audit
report also disclosed the same figure of Rs.23,45,17,596/-,
which included the investment in the Cambridge Property of
Rs.1,55,21,181/-. If the schedules to the Balance Sheet are
called for (and they will be produced at the hearing before you),
It will be seen that Schedule 3 specifically discloses the
investment in the Cambridge Property of Rs.1,55,21,181/-. (A
revised return of Income was filed 3 days later on 17-10-2016
to correct some minor errors) * Reliance is placed on the
judgement reported in 2012 11 SCC 316
6. Moreover, in respect of AY 2016-17, on advice of her
Chartered Accountant, the assessee filed a revised return of
income on 21-08-2017 under section 139(5) of the IT Act,
within the due date. In the said revised return of income,
Schedule FA was duly filled in and in Part-C thereof the
investment in the Cambridge Property, the investment of
Rs.1,55,21,181/- was fully disclosed. Section 139(5) of the IT
Act reads as under:
"If any person, having furnished a return under sub-
section (1) or sub-section (4), discovers any omission or any
wrong statement therein, he may furnish a revised return at
any time before the expiry of one year from the end of the
relevant assessment year or before the completion of the
assessment, whichever is earlier."
The said section enables an assessee to file a revised return of
income if the assessee discovers any omission. Hence, the
revised return correcting the omission is well within the rights of
http://www.judis.nic.in
207
the assessee.
7. It is necessary to recall that before your show cause
notice, proceedings were instituted against the assessee under
section 10(1) by the Deputy Director of Income Tax (Inv.), Unit
- 3(3) by notice dated 02-08-2017, in respect of the same
Cambridge Property. Replies were filed to the notice, documents
were produced and evidence adduced. The proceedings rest with
the last hearing by the officer concerned on 20-10-2017.
Despite the passage of over 5 months no orders have been
passed under section 10(3) of the Black Money Act. It is
submitted that satisfactory replies, documents and evidence
have been furnished to the officer concerned to establish that
there was no "undisclosed foreign asset" and hence the
provisions of the Black Money Act were not attracted.
8. It is submitted that all the provisions of the Black
Money Act are attracted only in the case of "undisclosed foreign
asset" or "undisclosed foreign income" In the case of the
provision of the Black Money Act, including section 50 or section
54 is attracted. Detailed grounds of law are urged herein under
in grounds A to J.
9. In Para 2 of your show cause notice, you have
acknowledged that the investment in the Cambridge Property
was only Rs.1,55,21,181/-. In Para 4, you have erroneously
referred to two amounts. The sum of Rs. 77,60,470/- remitted
to the Solicitor as advance on 25-03-2015 is included in the sum
of Rs.1,55,21,181/- which is the assessee's Investment in the
Cambridge Property (purchased jointly along with members of
her family.)
10. Section 50 the Black Money Act is attracted only if the
assessee willfully falls to furnish any information relating to the
http://www.judis.nic.in
208
foreign asset in the return of income filed under section 139 (1)
or revised return of Income filed under section 139 (5). For the
reasons stated hereinabove, it is obvious that information
relating to the foreign asset (investment) was fully disclosed
both in the original return of income as well as in the revised
return of income.
11. Your allegations in paragraph 4 are baseless and
untenable in law. In particular, your allegation that the revised
return was not done voluntarily but only after the issue of notice
u/s 10(1) of the Black Money Act is completely untenable in law.
There is no connection between the notice u/s 10(1) of the
Black Money Act and the filing of the revised return. An attempt
to connect the two dates is untenable and irrelevant. Every
return of income and every revised return of income is always
filed by the assessee voluntarily. In any event, section 50 of the
Black Money Act recognizes a revised return of income under
section 139(5) of the I.T Act. Besides, section 50 does not
include an ingredient distinguishing between so called voluntary
or involuntary revised return of income.
12. As regards the reference to section 54 of the Black
Money Act, it is submitted that there is no question of section 54
being attracted to the facts of the present case. In the first
place, there was no failure, much less willful failure, to furnish
any information relating to the foreign asset. The assessee filed
the original return as well as the revised return on the advice of
her Chartered Accountant and there is no question of presuming
a culpable mental state on the part of the accused.
13. Hence, the assessee submits that the present show
cause notice dated 13-04-2018 is without jurisdiction, unfair and
discriminatory, on the following among other grounds:
http://www.judis.nic.in
209
GROUNDS
A. The Black Money (Undisclosed Foreign Income and
Assets) and imposition of Tax Act, 2015, as its name indicates,
is targeted only at undisclosed foreign Income and undisclosed
foreign asset. The Statement of Objects and Reasons as well as
the Long Title to the Act further make it clear that the Act has
been made to deal with Black Money that is undisclosed foreign
income and assets. The Act makes provisions for dealing with
such Income and assets, to provide for imposition of tax on
undisclosed foreign Income and assets and for matters
connected therewith or Incidental thereto. The provisions of the
Act cannot be invoked or applied in a case where there is no
undisclosed foreign Income or asset.
B. Section 2(10) defines "undisclosed asset located
outside India". The asset must be located outside India, it must
be held by the assessee, and the assessee must have no
explanation about the source of investment in such asset or the
explanation is not satisfactory. Section 2(11) defines
"undisclosed foreign income and asset" and refers to the
definition in Section 2(10). It is submitted that the various
provisions of the Act will apply, or can be invoked, only if there
is an undisclosed foreign asset (or income) within the meaning
of Section 2(10) and 2(11) of the Act.
C. The provisions of Chapter III (Tax Management) or
Chapter IV (Penalties) or Chapter V (Offences and Prosecutions)
of the Act can be invoked only if there is an undisclosed foreign
asset (or income) within the meaning of Section 2(10) and
Section 2 (11) of the Act. In the absence of any undisclosed
foreign asset or income, the Act cannot be applied or invoked.
D. Under the Act, whether there is an undisclosed foreign
http://www.judis.nic.in
210
asset (or income) can be decided only in proceedings under
Section 10 of the Act. The provisions of Chapter III and Chapter
V have to be read harmoniously. Hence, before invoking the
provisions of Chapter V and, particularly Section 50 read with
Section 55, it is necessary that proceedings should be initiated
and completed under Section 10. It is only upon a finding by the
Assessing Officer (subject to Appeal, further Appeals to the
Tribunal, High Court and Supreme Court) can the provisions of
Chapter V be invoked. Any other construction would lead to the
absurd result that while prosecution may be sanctioned and
actually instituted, the Assessing Officer may find that there is
no undisclosed foreign asset (or income). Meanwhile the
assessee may have undergone trial and may have even been
convicted. The question will then arise what will happen to the
trial or the conviction. On the one hand there will be a finding by
the Assessing Officer that there is no undisclosed foreign asset
(or income), meaning that everything was disclosed; on the
other hand there will be a sanction for prosecution, trial or even
a conviction on the allegation that the assessee did not furnish
any information relating to the foreign asset (or income).
Obviously, the Act does not intend such contradictory results
and hence the need to read the provisions of Chapter III and
Chapter V of the Act harmoniously.
E. The authority to sanction prosecution under Chapter V
is the Principal Chief Commissioner or Principal Director
Generator Chief Commissioner or Director General or Principal
Commissioner or Commissioner, whereas the Assessing Officer
will usually be of the rank of ITO or Assistant Commissioner. If
sanction is accorded first under Section 55 of Chapter V by a
superior officer, it would be unrealistic and futile to expect that
http://www.judis.nic.in
211
the Assessing Officer will reach a conclusion that there is no
undisclosed foreign asset (or income) because such a conclusion
will contradict and destroy the sanction given by a superior
officer. Hence a harmonious construction of the provisions of
Chapter III and Chapter V of the Act is absolutely necessary,
and the process of sanctioning prosecution under Chapter V can
be commenced only if and after the Assessing Officer has.
reached a conclusion adverse to the assessee under Section 10
of the Act (subject to Appeal and further Appeals). Hence, the
impugned show cause notice before the conclusion of
proceedings under Section 10 is premature and without
jurisdiction.
F. In the present case, a notice was issued to the
assessee on 02.08.2017 under Section 10(1) of the Act. A reply
dated 17.08.2017 and 18.08.2017 followed by clarifications have
been submitted. An inquiry has been made by the Assessing
officer. However, for reasons that are not known, an order has
not been made under Section 10(3). The assessee verily
believes that the answers provided to the notice are satisfactory
and the proceedings deserve to be dropped and closed. In such
circumstances, it is inexplicable how proceedings can be initiated
under Chapter V of Act. It is submitted that the present notice
under Section 55 read with Section 50 of the Act is unfair,
arbitrary and without jurisdiction.
G. The assessee verily believes that she and her family
members have been singled out and threatened with
prosecution without an order being passed first under Section 10
of the Act. There are numerous cases in the jurisdiction of the
Principal Chief Commissioner, Chennai, as well as in other
similar jurisdictions, where proceedings have been initiated
http://www.judis.nic.in
212
under Section 10 of the Act. The assessee verily believes that in
no other case has the assessee concerned been threatened with
prosecution before the conclusion of the proceedings under
Section 10 of the Act. It is clear the assessee (and the members
of her family) have been singled out for discriminatory and
unfair treatment. The assessee submits that the present
proceedings are unfair, discriminatory, malafide and without
jurisdiction.
H. Without prejudice to the above grounds, the assessee
submits that the offence under Section 50 is made out only if, in
the return of income under sub-section (1) or sub-Sectlon (4) or
sub-Section (5) of Section 139 of the income-tax Act, there has
been a wilful failure to disclose any information relating to the
foreign asset A return of income includes all the schedules.
Omission, if any, in the original return under Section 139(1) was
corrected in the revised return under Section 139(5) of the
Income-tax Act. The original return and the revised return were
filed on the advice of her Chartered Accountant. There was no
failure to disclose any information about the foreign asset, and
certainly no wilful failure to disclose any information. On the
facts of the present case, it would be totally unreasonable and
perverse to conclude there has been wilful failure to disclose any
information about the foreign asset. Hence, the present show
cause notice deserves to be dropped.
I. The assessee submits that there are valid legal grounds
to challenge the constitutional validity of the provisions of
Chapter V of the Act or, in the alternative, to read down the said
provisions to render them constitutional and not violative of
Articles 14, 19 and 21 of the Constitution of India. The assessee
reserves the right to raise these grounds in the appropriate
http://www.judis.nic.in
213
Court of law.
14. In the above circumstances it is requested you may
kindly withdraw the show cause notice dated 13-04-2018 and
drop the proceedings against the assessee/noticee.
15. The show cause notice originally posted the case for
hearing on 20-04-2018. On that day, a request was made for a
further 3 weeks' time. However, time was granted only upto 27-
04-2018. The time granted was insufficient. Nevertheless, this
reply is being filed on 27-04-2018. It is requested that a date
may be fixed for oral hearing and sufficient time and opportunity
may be given to the authorized representative/counsel of the
assessee to make oral submissions before you.
16. It is noticed that the show cause notice has been
issued by the Principal Director of Income Tax (Inv.), Chennai.
However, the sanctioning authority under Section 55 is the
Principal Chief Commissioner or Principal Director General or
Chief Commissioner or Director General or Principal
Commissioner or Commissioner. In case such a sanction is
contemplated, it is prayed that the assessee should be given
notice and also an opportunity of being heard by the sanctioning
authority before granting such sanction for prosecution after
giving the copy of the report submitted by yourself to comply
with the principles of natural justice’.’ Accordingly, the date and
time of hearing by the sanctioning authority may kindly be
intimated to the assessee."
174. Similar show cause notices, dated 13.04.2018, issued under
Section 55(1) of the Black Money (Undisclosed Foreign Income and Assets)
And Imposition of Tax Act, 2015, against Smt.Srinidhi Karti Chidambaram,
Shri.Karti P. Chidambaram and Shri.Karti P. Chidambaram, Director,
http://www.judis.nic.in
214
M/s.Chess Global Advisory Services Pvt. Ltd., are as follows:
(Smt.Srinidhi Karti Chidambaram)
As per information received by the Assessing Officer, the
total investment made towards investment In Immovable
property outside India was Rs.1,86,95,295/-.
2. The original return of income was filed by you for
the Assessment Year 2016-17 on 31.07.2016 disclosing income
of Rs.87,44,580/- in the status of resident. As per Schedule FA
In the said return of income, it is seen that you have disclosed
Investment of Rs.1,55,07,510/- as Investment In Immovable
property at No.5, Holben Close, Barton, Cambridge CB237AQ,
United Kingdom. Under the circumstances, a notice u/s 10(1) of
the Black Money (Undisclosed Foreign Income and Assets) And
Imposition of Tax Act, 2015 was issued and served subsequent
to which a revised return of income was filed on 22.08.2017
revising the contents of Schedule FA of the return of Income.
3. As per the original return of income filed on
31.07.2016, only Sub-head C of Schedule FA has been filled up.
Sub-head C mentions the details of immovable property held
(Including any beneficial Interest) at any time during the
previous year. In the said original return of Income, it contains
details of only one Immovable property held outside India i.e. at
5, Holben Close, Barton, Cambridge CB237AQ, UK with total
investment shown at Rs.1,55,07,510/-. However, in the revised
return of income filed by you on 22.08.2017, Schedule FA has
Sub-head B also filled up apart from Sub-head C. Sub-head B to
Schedule FA mentions the details of financial Interest in any
entity held (including any beneficial Interest) at any time during
the previous year. In the said revised return of income filed on
22.08.2017, in Sub-Head B to Schedule FA, you have disclosed
http://www.judis.nic.in
215
financial / beneficial Interest of Rs.31,68,095/- (held since
20.07.2015), financial / beneficial interest of Rs.33,14,536/-
(held since 16.09.2015) and of Rs.16,75,724 (held since
11.03.2016) In Hewitsons LLP, Cambridge, United Kingdom.
Thus, in the revised return of Income, there is total investment
In financial interest disclosed of Rs.81,58,355/- which is
subsequent to the issue of notice u/s 10(1) of Black Money
(Undisclosed Foreign Income and Assets)And Imposition of Tax
Act, 2015.
4. The difference In the details of the assets outside India as per
the original and the revised return Is tabulated as under:
Details of Assets held outside Details of Assets outside India Difference in the Details of
India as per Schedule FA of the as per Schedule FA of the Asset outside India as per the
original return of income filed revised return of Income filed Original and Revised returns
on 31.07.2016 on 22.08.2017 of income
Description Value (in INR) Description Value (In INR) Description Value
5, Holben 1,55,07,510/- 5, Holben 1,55,07,510/- NIL NIL
Close, Barton Close, Barton
Cambridge Cambridge
CB237AQ CB237AQ
NIL NIL Hewitsons 81,58,355/- Hewitsons 81,58,355/-
LLP LLP
5. Under the circumstances, it is clearly evident that you have failed to
disclose information about the investment in Hewitsons LLP of Rs.81,58,355/-
in the original return of income filed. A revised return of income was filed
subsequent to issue of notice u/s 10(1) of the Black Money (Undisclosed
Foreign Income and Assets) And Imposition of Tax Act, 2015 on 04.08.2017
in which the said investment in Hewitsons LLP came to be disclosed. Hence,
there is willful failure to disclose the particulars of information about the
assets held outside India in the return of income filed.
(Shri. Karti P. Chidambaram)
http://www.judis.nic.in
216
As per Information received by the Assessing Officer, it is
seen that you have made an Investment of Rs.3,00,23,916/- in
Immovable property / real estate located outside India, at 5,
Holben Close, Barton, Cambridge, CB237A9, as shown
hereunder:
S.No Person making Date of Purpose of Name of Amount as per
foreign remittance foreign Remittance as beneficiary as documents (in
remittance stated in the per the INR)
foreign remittance application to
application to the the bank
bank
(1) (2) (3) (4) (5) (6)
1 Karti P. 26/03/2015 Investment in real Hewitsons LLP 77,55,613
Chidambaram estate abroad Client Account
2 Karti P. 08/04/2015 Investment in real Hewitsons LLP 77,85,120
Chidambaram estate abroad Client Account
3 Aditi Nalini 13/04/2015 Purchase of Hewitsons LLP 76,86,000
Chidambaram Immovable Client Account
(daughter of Karti Property
P.Chidambaram
4 Aditi Nalini 11/12/2015 Investment in real L.Mooney 33,64,360
Chidambaram estate abroad -
(daughter of Karti refurbishment
P.Chidambaram expenses
5 Aditi Nalini 28/01/2016 Investment in real L.Mooney 34,32,823
Chidambaram estate abroad -
(daughter of Karti refurbishment
P.Chidambaram expenses
TOTAL 3,00,23,916
2. Further, on enquiries made and on the basis of
information on record, it has come to notice that you are the
beneficial owner of the income accruing / arising from
Nanoholdings LLC, USA. As per Form W-8131EN submitted
before the Internal Revenue Service, USA and signed by you in
the status of individual, you are the beneficial owner of all the
Income accruing / arising to you within the meaning of Income-
tax Treaty between United States and India. Besides, from the
bank statements which are on records, it is observed that the
immediate source of funds for investment of Rs.3.27 Crores in
Nanoholdings LLC, USA has come from you through M/s. Chess
http://www.judis.nic.in
217
Global Advisory Services Pvt. Ltd.
3. The return of Income for the Assessment Year 2016-17
was filed by you on 30.07.2016 disclosing Income of
Rs.59,43,090/- in the status of resident. In Schedule FA to the
said return of Income, It is seen that the assessee has disclosed
in Sub Head B to Schedule FA [details of financial Interest In
any entity held (Including any beneficial interest) at any time
during the previous year] investment of Rs.96,92,229/- In
Hewitsons LLP (held since 13.04.2015) and Investment 'NIL' in
Totus Tennis Ltd (held since 13.03.2015). Further in Sub-head
C, the assessee has shown Investment of 2,03,36,574/- being
Investment in immovable property at 5, Holhen Close, Barton,
Cambridge, C3237AQ
(held since 28.05.2015).
4. In the return of income filed by you on 30.07.2016,
you have mentioned '0' Investment in Part B of Schedule FA as
regards financial interest in Totus Tennis Limited. However, as
per information which is on record, there is an Investment of
Rs.80,01,110/- made by you in Totus Tennis Limited which has
not been disclosed in the said return of Income.
5. From the discussions in the above paragraphs, it is
clearly evident that you have willfully failed to disclose the
particulars of information regarding the assets located outside
India in the return of income filed. The said failure to disclose
attracts the provisions of Section 50 of the Black Money Act. The
section is reproduced below for ready reference.”
(Shri Karti P.Chidambaram, Director in M/s.Chess Global Advisory
Services P Ltd.)
The assessee company (M/s. Chess Global Advisory
Services P Ltd) had flied the original return of income for the
http://www.judis.nic.in
218
Assessment Year 2016-17 on 15.10.2016 disclosing Income of
Rs.66,450/- in the status of resident. As per Schedule FA in the
said return of Income, It is seen that the assessee has disclosed
financial interest of Rs.1,00,295/- in Totus Tennis Ltd, United
Kingdom.
2. As per information received by the Assessing Officer,
M/s.Chess Global Advisory Services Pvt. Ltd. had made an
investment of USD 499965 in Nanoholdings LLC, USA on
20.08.2015. The same was not reflected in the original return of
Income on 15.10.2016 flied for Assessment Year 2016-17.
Under the circumstances, a notice u/s 10(1) of the Black Money
(Undisclosed Foreign Income and Assets) And Imposition of Tax
Act, 2015 was issued and served subsequent to which a revised
return of Income was filed on 04.09.2017 revising the contents
of Schedule FA of the return of Income originally Filed.
3. As per the original return of Income filed on
15.10.2016, disclosure was made in Schedule FA only in one
row mentioning the financial interest held in Totus Tennis
Limited amounting to Rs.1,00,295/-. However, in the revised
return of Income flied by the assessee on 04.09.2017, in
Schedule FA assessee has disclosed financial interest of
Rs.1,00,295/- (held since 1.7.2015), financial Interest of
Rs.18,09,505 (held since 1.7.2015), financial interest of
Rs.23,19,975/- (held since 22.11.2015), financial interest of
Rs.18,85,668/- (held since 24.11.2015) and financial Interest of
Rs.18,85,667 (held since 13.01.2016) in Totus Tennis Ltd, UK.
Further, financial Interest of Rs.3,27,62,500/- (held since
20.08.2015) in Nanoholdings LLC has also been admitted.
4. The difference in the details of the assets outside India
http://www.judis.nic.in
219
as per the original and the revised return Is tabulated as under.
.........
Thus, it is clearly evident from the table above that the assessee
has falled to disclose Information about the investment in
Nanoholdings LLC of Rs.3,27,62,500/- in the original return of
income and also under-reported the value of its investment in
Totus Tennis Limited to the extent of Rs.79,00,815/-. Further,
even the revision of the information has taken place only after
issue of notice u/s.10(1) of the Black Money Act on 08.08.2017
and hence is not a voluntary act. Hence, it is clearly evident that
the assessee has willfully failed to disclose the particulars of
information about the assets outside India in its original return
of Income.”
..................
7. The company and its directors are thus liable for
prosecution u/s. 50 r.w.s. 54 of the Black Money Act. The details
of the company's directors are as under.
S.No. Director's Name Address
1 Shri Karti P. Chidambaram Karthika, No.16, Pycrofts
Garden Road, Chennai -
600006
2 Shri A.Palaniappan No.35, Orur Olcot Kuppam
Road, Besant Nagar, Chennai
- 600090.
3 Shri Gautham Tharanath No.806, 10th Cross, 10th
Maroll Main Road, Indira Nagar 2nd
Stage, Bengaluru - 560038
175. Similar replies were given by Smt.Srinidhi Karti Chidambaram,
Shri.Karti P. Chidambaram and Shri.Karti P. Chidambaram, Director,
M/s.Chess Global Advisory Services Pvt. Ltd., for the show cause notices,
http://www.judis.nic.in
220
details of which, are recorded in the sanction order.
176. Proceedings of the Principal Director of Income Tax (INV.),
Chennai, dated 10.05.2018, sanctioning prosecution in case of Smt. Srinidhi
Karti Chidambaram, are as follows:
“WHEREAS I have carefully perused the report of the
Deputy Director of Income-Tax (Inv.), Unit-3(3), Chennai dated
02.04.2018 and the connected records placed before me by the
Deputy Director of Income-Tax(Inv.), Unit-3(3), Chennai for
according sanction under s.55 for initiating prosecution u/s.50 of
the Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015 in the case of M/s. Chess Global
Advisory Services Private Limited for the Assessment Year 2016-
17. The following important documents were considered in the
instant proceedings among others.
S.No. Description of the document
1. The original return of income for Assessment Year 2016-
17 filed by the assessee in the status of "Resident" on
31.07.2016
2. Notice u/s 10(1) of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015
dated 04.08.2017.
3. The revised return of income for Assessment Year 2016-
17 filed by the assessee in the status of "Resident" on
22.08.2017.
4. Show-cause notice dated 13.04.2018 issued to the
assessee regarding launching of prosecution proceedings
u/s 55 of the Black Money (Undisclosed Foreign Income
and Assets) and Imposition of Tax Act, 2015.
5. Letter dated 18.04.2018 from Shri. R. Balchandran,
authorized representative of the assessee company to
seek an adjournment for hearing.
http://www.judis.nic.in
221
S.No. Description of the document
6. The written submissions made by the Assessee's
Representative during the hearing on 27.04.2018.
2. As per information received, the assessee had made
investments of Rs.1,55,07,510/- in the immovable property
located at 5, Holben Close, Barton Cambridge CB237AQ and
further additional investment of Rs.81,58,355/-. However, in
Schedule FA of the original return of Income filed by the
assessee for the impugned year, the investment of
Rs.1,55,07,510/- alone was disclosed. There was no information
in Schedule FA of the original return of income filed on
31.07.2016 regarding investment of Rs.81,58,355/-a foreign
asset.
3. Whereas, a Notice U/s 10(1) of the Black Money Act
dated 04.08.2017 was issued calling for the following details:
(i) Copies of all documents in respect of investments
made by the assessee in No.5, Holben Close, Barton, Cambridge
CB237AQ including agreement, sale deed, possession letter, etc.
(ii) Full details of total consideration paid for acquiring the
property and share of the assessee in the consideration and title
of the property along with details of other co-owners, if any.
(iii) Details of immediate sources of funds for the
investment.
(iv) Copies of all Bank statements reflecting the
remittances made towards
purchase of the property.
(v) A statement of all assets held by you either in your
name or where you
hold beneficial interest, both in India and abroad, including
http://www.judis.nic.in
222
dates of acquisition.
4. Whereas after receipt of the notice under s.10(1) of the
Black Money (Undisclosed Foreign Income And Assets) and
Imposition of Tax Act, 2015 (BMA 2015 for short) dated
04.08.2017, the assessee filed a revised return of income in
the status of 'Resident' on 22.08.2017 for the impugned
assessment year. In the revised return of Income flied on
22.08.2017, the assessee reported the investment of
Rs.81,58,355/- in Hewitsons LLP, UK.
5. Whereas, it Is seen that the assessee had failed to
disclose information regarding the Investment in Hewitsons LLP
UK of Rs.81,58,355/-. The assessee has disclosed the
information relating to the asset located outside India only in the
revised return of income filed by her on 22.08.2017 and it has
been done only after issue of notice under s.10(1) of the BMA
2015 on 04.08.2017. In the circumstances, prima facie, there Is
willful failure to disclose the particulars relating to the asset held
outside India in the return of income filed voluntarily under s.
139(1) of the IT Act, 1961.
6. Whereas a notice dated 13.04.2018 was issued to show
cause why sanction under s.55 of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015
should not be issued for launching prosecution under s. 50 of
the Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015 for failure to furnish in the return of
income filed under s.139(1) of IT Act information relating to the
asset located outside India. Opportunity of being heard was
accorded to the assessee and the case was posted for hearing
on 20th April 2018.
7. Whereas the assessee as per letter dated April 18,
http://www.judis.nic.in
223
2018 sought adjournment through the Authorised
representative Shri R.Balachandran who had appeared under
authorization. After carefully considering the submissions made,
the case was posted for hearing on 27th April, 2018 Which was
taken note of by the Authorised representative.
8. Whereas the assessee was heard on 27.04.2018
through her Authorised Representatives, Shri R. Balachandran,
CA and Shri Raghavan Ramabadran, Advocate. The
representatives made oral submissions. The authorized
representatives also made written submissions which have been
placed on record.
The submissions made have been carefully considered. The
submissions made by the assessee are summarized as
hereunder:
a) It is a settled law that when a revised return is filed
under section 139(5), it completely
obliterates/effaces/substitutes the original return of Income
filed under section 139(1). The assessee relied on the following
judgments:
• 191 ITR 156
• 192 ITR 700
• 201 ITR 101
• 2002 3 SCC 615
• 90 ITR 236
The law allows an assessee to file more than one revised return
of income as long as it is done within the stipulated time.
Hence, the only return of income that is relevant and that can
be looked into is the last revised return of income filed within
the stipulated time.
b) In respect of AY 2016-17, the assessee filed the
http://www.judis.nic.in
224
original return of income under section 139(1) of the IT Act on
31.07.2016 within the due date. In that return of Income, Part 8
of Schedule FA was not filled in because it is titled "Details of
Financial Interest in any Entity held (including any beneficial
interest) at any time during the previous year". The assessee
was advised that since she did not have any financial interest in
any entity, it was not necessary to fill Part-B. However, in
Schedule-AL relating to "Assets and Liability at the end of the
year", against item 2(a)(iv) - Loans and Advances given, a Sum
of Rs.5,64,42,613/- was disclosed. This sum includes the
amount of Rs.81,58,355/- remitted to Mrs.L.Mooney, an
individual and the caretaker of the Cambridge Property towards
maintenance and repairs. This amount of Rs.81,58,355/-
remitted to Mrs.L.Mooney was filled in Part B of Schedule FA in
the revised return of Income by way of abundant precaution.
c) The Black Money (Undisclosed Foreign Income &
Assets) And Imposition of Tax Act, 2015 is targeted at
undisclosed foreign Income and undisclosed foreign asset. The
various provisions of the Act will apply only if there is
undisclosed foreign asset or income within the meaning of
Section 2(10) and 2(11) of the Act. Hence, it is necessary that
proceedings should be initiated and completed u/s 10 before
invoking the provisions of Chapter V, particularly, Section 50
read with Section 55. The process of sanctioning prosecution
can commence only if and after the AO has reached a
conclusion adverse to the assessee under section 10 of the Act.
d) Proceedings under 10(1) have been instituted by the
DDIT (Inv), Unit-3(3) in respect of the same Cambridge
property and replies have been filed. Despite passage of over 5
months, no order under 5.10(3) of the BMA 2015 have been
http://www.judis.nic.in
225
passed. Satisfactory reply has been given to establish that there
was no undisclosed foreign asset and hence, provisions of BMA
2015 are not attracted The proceedings are unfair and the
assessee and the members of the family are singled out for
discriminatory and unfair treatment.
e) The allegation that the revised return was not done
voluntarily but only after the issue of notice under s.10(1) of the
BMA 2015 is untenable. There is no connection between the
notice under s.10(1) of the BMA 2015 and the filing of the
revised return. Any attempt to connect the two dates Is
untenable and irrelevant.
f) There is no question of section 54 being attracted to
the facts of the present case; the assessee filed original as well
as return of income and there is no question of presuming a
culpable mental state.
g) The authority to sanction prosecution under chapter V
is a Principal Chief Commissioner or Principal Director General
or Chief Commissioner or Director General or Principal
Commissioner or Commissioner and if sanction is accorded first
by Superior Officers, it is unrealistic and futile to expect that the
A.0, a junior Officer, will reach a conclusion that there was no
undisclosed foreign asset or income.
h) The time granted is insufficient. The show cause was
originally posted for hearing on 20.04.2018 and though a
request was made for further three week's time, time was
granted only up to 27.04.2018. Hence, an opportunity may be
granted for an oral hearing and the case fixed to another date.
On the basis of the above submissions made orally as
well as in writing, it was requested that the show cause dated
13.04.2018 may be withdrawn and the proceedings against the
http://www.judis.nic.in
226
assessee may be withdrawn.
9. The documents which are on record have been
perused. The submissions made by the assessee orally as well
as in writing has been carefully considered. It is held that the
prayer made to withdraw the show cause notice issued and to
drop the proceedings initiated cannot be acceded to for the
following reasons:
a) It is the contention of the assessee that since the
assessee had filed revised return of income under s.139(5) in
which the relevant details had been shown in Schedule FA of the
return of income, there is no failure to disclose any information
relating to an asset located outside India. It is pertinent to point
out here that after filing the original return of income on
31.07.2016, the assessee did not revise its return of income
until receipt of notice under s.10(1) of the BMA 2015. It was
consequent to receipt of notice under s.10(1) of the BMA 2015
on 04.80.2017, wherein the assessee had been called upon to
provide details of the immovable property located outside India
that the assessee furnished for the first time in Schedule FA, the
details of the foreign remittance made to the extent of
Rs.81,58,355/-. However, even the said remittance has been
reported in Schedule FA as financial interest in Hewitsons LLP
and not as advances made to Mrs.L.Mooney. According to the
assessee, once a revised return of income has been filed under
139(5), it completely obliterates the return of income filed under
s.139(1) and in support of which the assessee has relied upon
certain judicial pronouncements. Though it is settled law that
the effective return for the purpose of assessment, and is the
return filed by the assessee on the basis of which he wants his
income to be assessed, the said ratio of the judicial
http://www.judis.nic.in
227
pronouncements relied on by the assessee is not applicable
since the facts are distinguishable. There is no dispute that it
was subsequent to the notice under s.10(1) of BMA 2015 dated
04.08.2017 that the assessee chose to file a revised return of
income on 22.08.2017 in which the information with regard to
the foreign assets held were disclosed in Schedule FA. It
therefore follows that the revised return filed on 22.08.2017 is
not a bonafide and voluntary revised return of income. The filing
of the said revised return of income is a subsequent event
triggered by the issue of notice under s.10(1) of BMA 2015 and
however much the assessee may deny the same, the facts
speak otherwise. The doctrine of merger applies only for the
purpose of assessment and not in the matters of prosecution.
Even if the revised return replaces the original return, the
proceedings / events resulting in the cause of action leading up
to the revised return do not get obliterated. It Is never the
intention of the Legislature that filing of the revised return would
obliterate the 'proceedings until then. The requirement under
s.139(5) is that the omission or wrong statement In the original
return must be due to a bonafide Inadvertent error. The facts of
the instant case show that the filing of the revised return has
been an after thought influenced by the issue of notice under
s.10(1) of BMA 2015. The bonafides of the assessee, on the
facts of the instant case are not proved. If the original return of
income has to be obliterated by a revised return of income, then
the revised return of Income should be bonafide return of
income under s.139(5). In the Instant case It is not so. Further,
as per the provisions of section 139(5) an opportunity is
afforded to revise the return if there is a omission wrong
statement on account of a bonafide mistake and If such return
http://www.judis.nic.in
228
has to be furnished before the expiry of one year from the end
of the relevant assessment year or before the completion of
assessment whichever Is earlier. It thus follows that in such a
case once the revised return is filed, the original return must be
taken to have been withdrawn for the purpose of assessment.
It means that the filing of a revised return is for the purpose of
returning the correct income that is liable to tax and the benefit
of the section can not be made use of to escape. from the rigor
of prosecution. Hence, the revised return of Income filed by the
assessee will not exonerate the assessee from the offence under
5.50 of BMA 2015. In fact, on a careful reading of the provisions
of s.50, it becomes very clear that if an assessee files any return
of income u/s 139(4) or 139(5) and If there is the said
omissions in any such return which was filed, an offence under
s.50 of BMA 2015 is made out.
b) The assessee has contended that the sum of
Rs.81,58,355/- remitted to Mrs.L.Mooney was part of the
amount of Rs.5,64,42,613/- shown against item 2(a)(iv) in
Schedule-AL relating to "Assets and Liability at the end of the
year", which is part of the original return of income filed for the
assessment year 2016-17. The said contention of the assessee
is completely devoid of merits. From the original return of
income filed on 31.07.2016 and from the accompanying
documents, it could never by inferred whether the investments
made included the investments made outside the country in a
foreign asset. Thus, assessee has failed "to provide" or "to make
available" information relating to the "foreign asset" in the
return of income filed originally on 31.07.2016. The Hon'ble
Supreme Court in Kalyanji Mavji & Company Vs. CIT (1976) 102
ITR 287 has observed that to "inform" means to make available
http://www.judis.nic.in
229
and the details available to the ITO in the papers filed before
him does not by its mere available become an item of
information. It is transmuted into an item of information in his
possession only when its existence is realized and its
implications are recognized. Further, as per section 139(1) of
the IT Act, every person, shall, on or before the due date furnish
a return of the income in the prescribed form and verified in the
prescribed manner and setting forth such other particulars as
may be prescribed. For valid disclosure under BMA, 2015, the
Schedule FA is prescribed for furnishing details of foreign asset /
income.
c) The object of the Black Money (Undisclosed Foreign
Income and Assets) and Imposition of Tax Act, 2015 (BMA 2015
for short) is not only assessment of total disclosed foreign asset
and income of an assessee but also mandates true and full
disclosure of such foreign asset or income to be disclosed
voluntarily by a resident assessee in the return of income filed
by him under the Income Tax Act, 1961. Failure of such
assessee to furnish return of income under s.139(1) attracts
prosecution under s.49 of BMA, 2015; Failure to disclose fully
and truly by such assessee details of foreign assets and income
in a return of income filed under s.139(1) attracts prosecution
under s.50 of BMA 2015 and attempts in any manner to evade
tax, penalty that proceedings should be initiated and completed
U/s 10 of the BMA before invoking the provisions of Chapter of V
particularly Section 50 read with Section 55 is not tenable.
Section 10 deals with assessment of undisclosed foreign income
and asset. As per section 2(11), undisclosed asset located
outside India means an asset held by the assessee in his name
or in respect of which he is a beneficial owner, and he has no
http://www.judis.nic.in
230
explanation about the source of Investment in such asset or the
explanation given by him is in the opinion of the Assessing
Officer unsatisfactory. The provisions of Section 50 (falling under
chapter V) are attracted for failure to furnish in a return of
income filed any information about an asset (including financial
interest in any entity) located outside India. Thus it can be seen
the proceedings under s 10 and proceedings under 5.50 are
separate and distinct. It is pertinent to point out here that even
assuming that the assessee has provided explanation to the
satisfaction of the A.0, regarding the source of investment of
asset located outside India, still prosecution under s.50 is
attracted for failure to furnish any information of asset located
outside India in return of Income filed in the prescribed form
setting forth such details in the prescribed manner. It therefore
follows that the process of sanctioning prosecution can
commence even before completion of assessment U/s 10(3) of
the BMA, 2015. The scheme of the Act makes It clear that
assessment and prosecution are not only distinct and separate
but the two proceedings are independent and irrespective of the
outcome of the assessment under s.10(3) of the BMA, 2015.
Besides, it has been held by the Hon'ble Supreme Court in
P.Jeyappan Vs S.K. PERUMAL, 1984 AIR 1693 that the pendency
of assessment proceedings cannot act as a bar to institution of
criminal prosecution for offences punishable under the
provisions of law.
d) The contention that it is over five months since
proceedings under s. 10(1) of BMA 2015 have been initiated and
that no order under s.10(3) of the BMA 2015 has been passed
and thereby the assessee and: the members of her family have
been singled out for unfair and discriminated treatment are
http://www.judis.nic.in
231
devoid of merits. The provisions of section 11 of BMA 2015
enables the Assessing Officer to pass the order of assessment
before expiry of two years from the end of the financial year in
which the notice under s.10(1) has been issued. In the Instant
case, the notice under 10 (1) of BMA 2015 was issued on
02.08.2017 and therefore, the Assessing Officer has to pass the
Order under s.10(3) of BMA 2015 on or before 31.03.2020.
Further, under s.10(2) the Act mandates that before passing the
Order of Assessment under s.10(3), the AO shell obtain full
information in respect of undisclosed foreign income / asset
after making such enquiries as he considers necessary. It Is also
to be mentioned here that as per section 2(11) of BMA 2015,
"undisclosed asset located outside India" means an asset
(including financial Interest In any entity) located outside India,
held by the assessee In his name or in respect of which he is a
beneficial owner, and he has no explanation about the source of
investment In such asset or the explanation given by him is in
the opinion of the Assessing Officer is unsatisfactory. It is only
after due enquiry as mandated under section 10(2) of BMA 2015
that AO can pass order under s.10(3) of the Act. It is not for the
assessee to stipulate a deadline for passing an order under
s.10(3) as convenient to her, inspite of the specific time limit
given under the Act. Further, the nature of offence under s.50 is
as a result of non-disclosure in the return of Income and not as
a result of assessment of undisclosed foreign income or asset.
e) The contention made by the assessee that there Is no
connection between the notice under s.10(1) issued dated
04.08.2017 under the provisions of BMA 2015 and the filing of
the revised return Ion 22.08.2017 is wholly untenable. It Is only
and only after notice under 10 (1) of BMA dated 04.08.2017 was
http://www.judis.nic.in
232
issued and served on the assessee that the assessee filed the
revised return on 22.08.2017 disclosing additional information
relating to the foreign assets held in UK in Schedule FA. Thus,
the filing of the revised return is clearly triggered by the notice
issued under section 10(1) of the 'BMA, 2015. Hence, there is
clear connection/nexus between the two dates I.e the date of
issue of notice under section 10(1) and filing of second revised
return Wherein Information was furnished for the first time in
Column B of Schedule FA detailing the financial interest In
Hewitsons LLP aggregating to Rs.81,58,355/- was revealed. But
for the notice issued under s.10(1) of BMA 2015, the
Information with regard to the said remittance relating to
investment / advance for purchase of Immovable property
would not have been disclosed.
f) As regards presence of culpable merital state, the
provisions of 5.54 of BMA 2015 are very clear. The court shall
presume the existence of such culpable mental state and It Is
for the assessee to prove that he had no such mental state in
the prosecution. As per s. 54(2) of BMA, 2015 this fact is said to
be proved only when the court believes it to exist beyond
reasonable doubt and not merely when its existence is
established by a preponderance of probability. The mere
assertion made by the assessee that the return of income was
filed on the advice of the Chartered Accountant and there is no
willful failure on her part to disclose information relating to the
asset is not borne out by the facts on record. In the return of
income filed on 31.07.2016 for the Impugned Assessment Year,
the return has been verified and digitally signed by the assessee
solemnly declaring that the information given in the return is
correct and complete.
http://www.judis.nic.in
233
g) The submission made by the assessee that if sanction
is first accorded u/s 55 by a superior authority it would be
unrealistic to expect a junior officer i.e Assessing Officer to
reach a conclusion that there is no undisclosed foreign asset is
devoid of merits. As stated earlier, proceedings u/s 50 are
initiated when there is failure to furnish information with regard
to asset located outside India. These proceedings have no
material nexus with the finding of A.O u/s 10 in determining
whether any asset located outside India is undisclosed or not.
Further, the mandate provided in the BMA 2015 under s.55 that
prosecution shall be only at the instance of Principal Chief
Commissioner or Chief Commissioner or Principal Commissioner
or Commissioner is only to serve as a safe guard against
arbitrary exercise of powers by junior functionaries. In fact, it is
a beneficial provision provided so as to safeguard the rights of
the tax payers.
h) With regard to the submission that no sufficient
opportunity was given and that another date may be fixed for
oral hearing, the assessee was afforded sufficient opportunity by
reposting the case to 27th April, 2018 considering the pleadings
made in the application for adjournment. The case was originally
fixed for hearing on 20th April, 2018. It is pertinent to point out
here that on the date of 271h April, 2018, the assessee was
given sufficient time and opportunity. Both the authorized
representatives i.e. Shri R.Baiachandran, CA and
Shri Raghavan Ramabadran, Advocate made exhaustive oral
submissions to the various issues raised in the show cause
notice issued. Further, Shri.R.Balachandran, CA furnished
detailed submissions in writing which have been placed on
record and considered. In fact, the authorized representatives
http://www.judis.nic.in
234
were accorded adequate opportunity to make detailed oral
submissions on each and every issue raised in the show cause
notice issued. It was also mentioned to the authorized
representatives that due process of law has been followed and
the sanctioning authority in this case has issued the show cause
notice and hence, the assessee need not have any
apprehensions on this score. It is further pointed out that as per
Chapter III, Tax Management - BMA 2015, the Income Tax
Authorities specified in Section 116 of the IT Act shall be the Tax
Authorities for the purpose of BMA 2015; as per sub section (ba)
of section 116 of the Income Tax Act, Principal Directors of
Income Tax or Principal Commissioners of Income Tax are also
Income Tax authorities for the purpose of the Act.
10. Whereas on a careful consideration of the aforesaid
facts and circumstances of the case and the provisions of law, I
am satisfied that there exists a prima facie case to initiate
prosecution against the assessee for the offence in terms of
section 50 of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015 for the Assessment
Year 2616-17.
11. Now, therefore, in exercise of the powers conferred
upon me under section 55 of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015, I
Susie B. Varghese, Principal Director of Income-tax(Inv.),
Chennai, do hereby accord sanction for filing a complaint against
Smt. Srinidhi Karti Chidambaram for offence under s.50 of the
Black Money (Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015 for the Assessment Year 2016-17
and also do hereby authorize Shri.Kannan Narayanan, DDIT
(Inv.), Unit-3(3), Chennai to file the complaint in the Court of
http://www.judis.nic.in
235
the Chief Metropolitan Magistrate, Egmore, Chennal - 600 003
or such other competent court having jurisdiction.”
177. Proceedings of the Principal Director of Income Tax (INV.),
Chennai, dated 10.05.2018, have been issued, sanctioning prosecution
against Smt.Nalini Chidambaram, Shri.Karti P. Chidambaram and Shri.Karti
P. Chidambaram, Director, M/s.Chess Global Advisory Services Pvt. Ltd.
Except the amount of deposit by each of the writ petitioners, averments
made in the complaints, filed against each of them, are similar and therefore,
there is no need to extract, except to the extent, indicating the relevant
portion in the complaints,
(Mrs.Nalini Chidambaram)
WHEREAS I have carefully perused the Report of the
Deputy Director of Income-Tax(Inv,), Unit-3(3), Chennai dated
02.04.2018 and the connected records placed before me by the
Deputy Director of Income-Tax(Inv.), Unit-3(3), Chennai for
according sanction under s.55 for initiating prosecution under
s.50 of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015 in the case of Smt.
Nallni Chidambaram for the Assessment Year 2016-17. The
following important documents were considered in the
proceedings.
S.No. Description of the document
1. The Original return of income for Assessment Year
2016-17 filed by the assessee in the status of 'Resident'
on 14.10.2016
http://www.judis.nic.in
236
S.No. Description of the document
2. Tax Audit Report dated 14.10.2016 filed on 17.10.2016
for Assessment Year 2016-17
3. Revised return of income filed by the assessee in the
status of 'Resident' for the Assessment Year 2016-17
on 17.10.2016
4. Notice under s.10(1) of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act,
2015 dated 02.08.2017
5. Tax Audit Report filed on 07.08.2017 for Assessment
Year 2016-17
6. Revised return of income filed by the assessee in the
status of 'Resident' for the Assessment Year 2016-17
on 21.08.2017
7. Show-cause notice dated 13.04.2018 issued to the
assessee proposing sanction under s.55 for launching of
prosecution proceedings under s.50 of the Black Money
(Undisclosed Foreign Income and Assets) and
Imposition of Tax Act, 2015
8. Letter daetd 19.04.2018 from Smt.Nalini Chidambaram
authorizing Shri P.S.Prabhakar, Chartered Accountant
to seek an adjournment for hearing.
9. Letter in F.No.Pr.DIT (Inv)/Prosecution/2018-19 dated
20.04.2018 issued by the Principal Director of Income-
tax (Inv.), TN & P reposting the case for hearing on
27th April, 2018.
10. The written submissions made by the Assessee's
Representative during the hearing on 27.04.2018.
2. As per information received by the Assessing
Officer(DDIT (Inv), Unit-3(3), Chennai), the assessee had made
investment in an immovable property at No.5, Holben Close,
Barton, Cambridge CB237AQ, United Kingdom during the
Financial Year 2015-16 relevant to the Assessment Year 2016-
17. As per information on record, the assessee had made
remittance of Rs.1,55,21,181/- to Lloyds Bank, 3, Sidney Street,
Cambridge CB2 3HQ, in the name of the beneficiary Hewitsons
http://www.judis.nic.in
237
LLP Client Account, for the purpose of investment in real estate
as is evidenced by the declarations made by the assessee to the
bank. The property was registered on 01.05.2015. The assessee
has not disclosed information relating to the said investment in
immovable property located, outside the country in the return of
income filed under s.139(1) of the IT Act; 1961 on 14.10.2016
in the status of 'Resident' for the Assessment year 2016-17 in
Schedule FA of the said return of income. Column C of Schedule
FA that mandates disclosure of details of Immovable property
held (including any beneficial interest) has been left blank. The
assessee filed a revised return under s.139(5) on 17,10.2016
for the impugned assessment year, but the said return too did
not disclose, any information with respect to the immovable
property located outside India in Schedule FA. A notice under s.
10(1) of the Black Money (Undisclosed Foreign Income And
Assets) and Imposition of Tax Act, 2015 dated 04.08.2017 was
issued and served on the assessee.
3. Whereas, in the Notice under s. 10(1) of the Black
Money (Undisclosed Foreign Income And Assets) and Imposition
of Tax Act, 2015, the following information/documents were
required to be furnished:
(i) Copies of all documents in respect of investments
made by the assessee outside India at No.5, Holben Close,
Barton, Cambridge CB237AQ including agreement, sale deed,
possession letter, etc.
(ii) Full details of total consideration paid for acquiring the
property and share of the assessee in the consideration and title
of the property along with details of other co-owners, if any.
(iii) Details of immediate sources of funds for the
investment in the said property.
http://www.judis.nic.in
238
(iv) Copies of all Bank statements reflecting the
remittances made towards purchase of the said property.
(v) A statement of all assets held by the assessee either
in her own name or where she holds beneficial interest, both in
India and abroad, including dates of acquisition.
4. After receipt of the notice under s.10(1) of the Black
Money (Undisclosed Foreign Income And Assets) and Imposition
of Tax Act, 2015 (BMA 2015 for short) dated 02.08.2017, the
assessee filed a second revised return of income in the status of
'Resident' on 21.08.2017 for the impugned assessment year. In
the second revised return of income filed on 21.08.2017, the
assessee admitted the details of immovable property held by
her outside the country i.e. in UK. As per the information
disclosed in Column C of Schedule FA, the address of the
property now given as 5, Holben Close, Barton, Cambridge and
is stated to have been acquired on 01.05.2015 at cost of
Rs.1,55,21,181/-.
5. Whereas, it is seen that the assessee had failed to
disclose information regarding the investment of
Rs.1,55,21,181/- in the Immovable property at No.5, Holben
Close, Barton Cambridge CB237AQ in its original as well as the
first revised return of income for Assessment Year 2016-17 that
were filed voluntarily. The assessee has disclosed the
information relating to the asset located outside India only in
the second revised return Of income filed by her on 21.08.2017
and it has been done only after issue of notice under s.10(1) of
the BMA 2015 on 02,08.2017. In the circumstances, prima
facie, there is willful failure to disclose the particulars relating to
the asset held outside India in the return of income filed
http://www.judis.nic.in
239
voluntarily under s. 139(1) of the IT Act, 1961.
................
10. Whereas on a careful consideration of the aforesaid
facts and circumstances of the case and the provisions of law, I
am satisfied that there exists a prima facie case to initiate
prosecution against the assessee for the offence in terms of
section 50 of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015 for the Assessment
Year 2016-17.
11. Now, therefore, in exercise of the powers conferred
upon me under section 55 of the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015, I
Susie B. Varghese, Principal Director of Income-tax(Inv.),
Chennai, do hereby accord sanction for filing a complaint against
Smt. Nalini Chidambaram for offence under s.50 of the Black
Money (Undisclosed Foreign Income and Assets) and Imposition
of Tax Act, 2015 for the Assessment Year 2016-17 and also do
hereby authorize Shri.Kannan Narayanan, DDIT (Inv.), Unit-
3(3), Chennai to file the complaint in the Court of the Chief
Metropolitan Magistrate, Egmore, Chennai - 600 003 or such
other competent court having jurisdiction.”
178. As complaints filed under Section 200 Cr.P.C., for an offence,
under Section 50 r/w. Section 55 of the BM Act, against writ petitioners are
similar. Suffice to extract one such complaint, which is as follows:
Complaint filed under Section 200 Cr.P.C. for an offence
u/s.50 read with Sec.55 of the Black Money (Undisclosed
Foreign Income & Assets) and Imposition of Tax Act,
http://www.judis.nic.in
240
2015 for the AY.2016-17:
1. The complainant is the Deputy Director of Income-tax,
Unit 3(3), Nungambakkam, Chennai 600 034. He is a public
servant, competent and authorized to file this complaint and this
complaint is instituted as such.
2. This complaint is filed in pursuance of the Sanction
accorded by the Principal Director of Income-tax
(Investigation), Tamil Nadu & Puducherry, Chennai within the
meaning of section 55 of the Black Money (Undisclosed Foreign
Income & Assets) and Imposition of Tax Act, 2015, for the
prosecution of the above accused for the offence under section
50 of the Black Money (Undisclosed Foreign Income & Assets)
and Imposition of Tax Act, 2015. The said original sanction
order dated 10.05.2018 is submitted before this Hon’ble Court
along with the complaint.
3. The address for service of the complainant is
Shri.L.MURALI KRISHNAN, Special, Public Prosecutor, Income
Tax Department, Government of India at Singapore Plaza,
No.164 Linghi Chetty Street, Chennai - 600 001.
4. The address for service of process on the accused is as
stated above.
5. This complaint is in respect of the Assessment Year
2016-17 the relevant previous year being the financial year
commencing on 01.04.2015 and ending on 31.03.2016.
6. The complainant submits that the 1st accused is an
accused and having the PAN -AACCC5783B. The accused 2 to 4
are the directors of the 1st accused company. The accused 2 to
4 have keenly participated in the day to day, affairs of the first
accused company who were in charge of the day, to day attain,
of the company during the periods when the offence was
http://www.judis.nic.in
241
committed. Therefore as per, Section 55 of the Black Money
(Undisclosed Foreign Income and Assets) and imposition of Tax
Act, 2015 all the accused are equally liable for the commission
of the offence and are liable to be prosecuted.
7. The complainant submits that the 1st accused is a
Company and an assessee and having the PAN -AACCC5763B
and the 2nd to 4th accused are the directors of the 1st accused
company. The accused have committed an offence within the
meaning of Section 50 of the Black Money (Undisclosed Foreign
Income & Assets) and Imposition of Tax Act, 2015 as explained
below.
8. The complainant states that as per information
received, the accused had made investments of
Rs.3,27,62,500/- in Nanoholdings LLC, USA and Rs,80,01,110/-
in Totus Tennis Limited, UK. However, in Schedule FA of the
original return of income filed by the 1st accused for the
impugned year on 15.10.2016, the investment in Totus Tennis
Limited, UK to the extent of Rs.1,00,295/- was only reported.
The accused had totally failed to disclose the investment of
Rs.3,27,62,500/- made in Nanoholdings LLC, USA and had
under-reported the investment in Totus Tennis Limited, UK to
the extent of Rs.79,00,815/- (Rs.80,01,110 minus
Rs.1,00,295/-).
9. The complainant states that hence notice under s.
10(1) of the Black Money (Undisclosed Foreign Income and
Assets) and Imposition of Tax Act, 2015 (herein after referred
to as the Black Money Act, 2015) dated 16.08.2017 was issued
calling for the following details (a) Copies of all documents in
respect of investments made by M/s Chess Global Advisory
Services Private Limited in NanoHoldings LLC USA including
http://www.judis.nic.in
242
copies of membership certificate, Balance sheet, profit and loss
account etc. (b) Full details of total consideration paid for
acquiring the asset/investment/beneficial interest the share of
the company in the consideration and title of the
asset/investment/beneficial interest along with details of other
co-owners, if any, I Details of immediate sources of funds for
making the said investment, (d) Copies of all Bank statements
reflecting the remittances made towards investment in the said
asset/investment/beneficial interest and (e) statement of all
assets held by the company as on 31.03.2016 and on
31.03.2017 either in its own name or where the company holds
beneficial interest, both in India and abroad, including their
dates of acquisition.
10. The complainant states that the accused had failed to
furnish the following information with respect to the foreign
assets local outside India, viz., the correct amount of
investment i.e.,Rs.80,01,110/- in Totus Tennis Limited, UK, and
Information with respect to investment of Rs.3,27,62,500/-
made in Nanoholding LLC, USA in the return of income under
section 139(1) of the Income Tax Act, 1931 on 15.10.2016.
Hence, notice dated 13.04.2018 was issued to show cause why
sanction under s.55 of the Black Money Act, 2015 should not be
issued for launching prosecution under s. 50 of the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax
Act, 2015 for failure to furnish in the return(s) of income
information / complete information relating to the assets located
outside India. Opportunity of being heard was accorded to the
accused and the case was posted for hearing on 20th April
2018.
11. The complainant states that vide letter dated April 18,
http://www.judis.nic.in
243
2018 the accused sought adjournment and the case was
reposted for hearing on 27th April, 2018. On 27.04.2018, the
authorized representative of the accused appeared and made
detailed oral submissions and filed written submissions as
follows.
a) The accused has filed revised return of income
u/s.139(5) of the Income Tax Act, 1961 which completely
obliterates the original return of Income filed u/s.139(1) and the
information about the investment in the Cambridge property
was reflected in the revised return of income filed u/s.139(5) of
the Income Tax Act, 1961
b) M/s.Chess Global Advisory Services Pvt. Ltd. invested
a sum of Rs.1,00,295/- in equity shares of Totus Tennis Limited
on 01.07.2015. This was duly reflected in Part B of Schedule FA.
The other foreign remittances of Rs.79,00,815/- made to Totus
Tennis Limited towards advance for allotment of shares were
reflected in the Balance Sheet as on 31.03.2016 under heading
II Assets, sub-heading D (iii) "Loans and Advances to Related
Parties” which is part of the original return of income filed and
thus are fully disclosed. The said amount being Rs.79,00,815/-
was not reflected in the Schedule-FA because the accused was
advised by the Chartered Accountant that it did not fall under
any of Parts A to G of Schedule-FA. However, again on advice of
the Chartered Accountant, the accused company filed a revised
return for AY 2016-17 on 04.09.2017 within the due date, in the
revised return, the investment in shares of Rs.1,00,295/- as
well as the advance towards allotment of shares of
Rs.79,00,815/- were both fully disclosed in Schedule-FA.
c) M/s.Chess Global Advisory Services Pvt. Ltd. invested a
sum of Rs.3,27,62,500/- in preferred units of Nanoholdings LLC,
http://www.judis.nic.in
244
USA. The said investment is reflected in the original return of
income in the Balance Sheet as on 31.03.2016 under heading II
- Assets, sub-heading B (iii) “ Investment in Preferred Share"
The said amount being Rs.3,27,62,500/- was not reflected in
the Schedule-FA because the accused was advised by the
Chartered Accountant that it did not fall under any of Parts A to
G of Schedule-FA. However, again on advice of the Chartered
Accountant, the accused company filed a revised return for AY
2016-17 on 04.09.2017 and in the said revised return of income
a sum of Rs.3,27,62,500/-was disclosed in Part B of Schedule-
FA as a matter of abundant caution.
d) The Black Money (Undisclosed Foreign Income &
Assets) And Imposition of Tax Act, 2015 is targeted at
undisclosed foreign income and undisclosed foreign asset. The
various provisions of the Act will apply only if there is
undisclosed foreign asset or income within the meaning of
Section 2(10) and 2(11) of the Act. Hence, it is necessary that
proceedings should be initiated and completed under s.10
before invoking the provisions of Chapter V, particularly, Section
50 read with Section 55. The process of sanctioning prosecution
can commence only if and after the AO has reached a
conclusion adverse to the accused under s. 10 of the Act.
e) Proceedings under 10(1) have been instituted by the
DDIT (Inv), Unit-3(3) in respect of the aforesaid sums of money
and replies have been filed. Despite passage of over 5 months
no order under s 10(3) of the BMA 2015 have been passed.
Satisfactory reply has been given to establish that there was no
undisclosed foreign asset and hence, provisions of BMA 2015
are not attracted. The proceedings are unfair and the accused
and the members of the family are singled out for discriminatory
http://www.judis.nic.in
245
and unfair treatment.
f) The allegation that the revised return was not done
voluntarily but only after the Issue of notice under s. 10(1) of
the BMA 2015 is untenable. There is no connection between the
notice under s.10(1) of the BMA 2015 and the filing of the
revised return. Any attempt to connect the two dates is
untenable and irrelevant.
g) There is no question of section 54 being attracted to
the facts of the present case; the accused filed original as well
as return of income and there is no question of presuming a
culpable, mental state.
h) The authority to sanction prosecution under chapter V
is a Principal Chief Commissioner or Principal Director General or
Chief Commissioner or Director General or Principal
Commissioner or Commissioner and if sanction is accorded first
by Superior Officers, it is unrealistic and futile to expect that the
A.O, a junior Officer, will reach a conclusion that there was no
undisclosed foreign asset or income.
i) The time granted is insufficient. The show cause was
originally posted for hearing on 20.04.2018 and though a
request was made for further three week's time, time was
granted only upto 27.04.2018. Hence, an opportunity may be
granted for an oral hearing and the case fixed to another date.
12. The complainant states that the explanation and
submissions made by the accused cannot be accepted and are
not satisfactory for the following reasons:
a) It is the contention of the accused that since the
accused had filed revised return of income under s.139(5) in
which the relevant details had been shown in Schedule FA of the
return of income, there is no failure to disclose any information
http://www.judis.nic.in
246
relating to an asset located outside India. It is pertinent to point
out here that after filing the original return of income on
15.10.2016, the accused did not revise its return of income until
receipt of notice under s,10(1) of the Black Money Act, 2015
dated 16.08.2017. It was subsequent to receipt of notice under
s.10(1) of the Black Money Act, 2015 on 16.08.2017, wherein
the accused had been called upon to provide details of
investment in Nanoholdings LLC, USA and details of other assets
located outside India that the accused, furnished for the first
time in Schedule FA, the relevant information relating to the
foreign assets held. It therefore follows that the revised return
filed on 21.08.2017 is not a bonafide and voluntary revised
return of income. The filing of the said revised return of income
is a subsequent event triggered by the issue of notice under
Sec. 10(1) of Black Money Act, 2015 and however much the
accused may deny the same, the facts speak otherwise. The
doctrine of merger applied only for the purposes of assessment
and not in the matters of prosecution. Even if the revised return
replaces the original return, the proceedings I events ’’resulting
in the cause of action leading up to the revised return do not get
obliterated. The requirement under s.139(5) is that the
omission or wrong statement in the original return must be due
to a bonafide inadvertent error. The facts of the instant case
show that the filing of the revised return has been an
afterthought influenced by the issue of notice under s.10(1) of
Black Money Act, 2015. The bonafides of the accused, on the
facts of the instant case are not proved. If the original return of
income has to be obliterated by a revised return of income, then
the revised return of income should be a bonafide return of
income u/s 139(5). In the instant case it is not so. Further, as
http://www.judis.nic.in
247
per the provisions of section 139(5) an opportunity is afforded
to revise the return if there is an omission or wrong statement
on account of a bonafide mistake and such return has to be
furnished before the expiry of one year from the end of the
relevant assessment year or before the completion of
assessment whichever is earlier. It thus follows that in such a
case once a revised return is filed, the original return must be
taken to have been withdrawn for the purpose of assessment.
Hence, it means that filing of revised return is for the purpose of
returning the correct income that is liable to tax and the benefit
of the section cannot be taken recourse to escape from the rigor
of prosecution. Hence the subsequent the revised return of
income filed by the accused will not exonerate the accused from
the offence under s.50 of Black Money Act, 2015.
b) The accused has contended that the foreign
remittances of Rs.79,00,815/- made to Totus Tennis Limited
towards advance for allotment of shares were reflected in the
balance sheet as on 31.03.2016 under heading li - Assets, sub-
headtng D (m) - "Loans and Advances to Related Parties” which
is part of the original return of income filed and thus are fully
disclosed, it is factually incorrect that the foreign remittances of
Rs.79,00,815/- made to Totus Tennis Limited towards advance
for allotment of shares were reflected in the return of income.
In the balance sheet filed online as a single page attachment to
Form 3CD, the investment madein Totus Tennis Limited, UK
does not feature. The said contention of the accused is
completely devoid of merits. From the original return of income
filed on 15.10.2016 and from the accompanying documents, it
could never be inferred whether the investments made included
the investments made outside the country in a foreign asset.
http://www.judis.nic.in
248
The balance sheet filed online does not feature any item as
"Loans and Advances to Related Parties" Thus, accused has
failed "to provide" or "to make available" information relating to
the foreign asset in the return of income filed originally on
14.10.2016.
c) The further contention that the information relating to
the investments were not reflected in Schedule FA since it did
not fall under any of Parts of Schedule FA as it is completely
devoid of merits. Column B of Schedule FA mandates the
accused to provide information I details of financial interest in
any entity held. The fact that after issue of notice under s.10(1)
of Black Money Act, 2015, the accused had chosen to provide
information relating to the foreign assets held in column B of
Schedule FA clearly testifies to the hollowness of such a
contention. Further the contention that the said amount was not
reflected in Schedule FA because it did not fall under any of
parts A to G of Schedule FA is totally unfounded. The amount of
Rs.79,00,815/- were remitted by the company for allotment of
shares in Totus Tennis Ltd, UK and therefore the amounts were
in the nature of financial interest held by the accused company
m the said entity, assuming the same to have been an advance.
d) The accused has contended that the investment of
Rs.3,27,62,500/- in preferred units of Nanoholdings LLC, USA
were reflected in the balance sheet as on 31.03.2016 under
heading II-Assets, sub-heading B(iii) - "Investment in Preferred
Share" which is part of the original return of income fried and
thus are fully disclosed. It is factually incorrect that the said
investment was reflected in the return of income. In the balance
sheet filed online as a single page attachment to Form 3CD the
investment in Nanoholdings LLC, USA does not feature. The said
http://www.judis.nic.in
249
contention of the accused is completely devoid of merits. From
the original return of income filed on 15.10.2016 and from the
accompanying documents, it could never be inferred whether
the investments made included the investments made outside
the country in a foreign asset. The balance sheet filed online
does not feature any item as “Investment in Preferred Share”.
Thus, accused has failed "to provide or to make available
information relating to the foreign asset” in the return of income
filed originally on 14.10.2016. The accused has entirely failed to
provide any information in Schedule FA of the return of income
filed voluntarily on 15.10.2016 of the investment of
Rs.3,27,62,500/- in Nanoholdings LLC,USA.
e) The object of the Black Money Act, 2015 is not only
assessment of total undisclosed foreign asset and income of an
accused but also mandates true and full disclosure of such
foreign asset or income to be disclosed voluntarily by a resident
accused in the return of income filed by him under the income
Tax Act, 1961 Failure of such accused to furnish return of
income under Sec.139(1) of the Income Tax Act, 1961 attracts
prosecution under s.49 of Black Money Act, 2015 and attempt in
any manner to evade tax, penalty or interest attracts
prosecution under Sec.51 of the Black Money Act, 2015. The
contention that proceedings should be initiated and completed
U/s 10 of the Black Money Act, 2015 before invoking the
provisions of Chapter V particularly Section 50 read with Section
55 is not tenable. Section 10 deals with assessment of
undisclosed foreign income and asset. Sec.48 of the Black
Money Act, 2015 clearly stipulates that the provisions of
Chapter V shall be independent of any order under the said Act
that may be made or has not been made, on any person and it
http://www.judis.nic.in
250
shall be no defence that the order has not been made on
account of time limitation or for any other reason Besides, it has
been held by the Hon'ble Supreme Court in P. Jeyappan Vs .S.K.
Perumal 1984 AIR 1693 that the pendency of assessment
proceedings cannot act as a bar to institution of criminal
prosecution for offences punishable under the provisions of law.
f) As regards the contention that proceedings u/s. 10 of
the Black Money Act, 2015 have not been finalized and thereby
the accused and the members of her family have been singled
out for unfair and discriminated treatment are devoid of merits,
it is to be noted that he provisions of section 11 of Black Money
Act, 2015 enables the Assessing Officer to pass the order of
assessment before expiry of two years from the end of the
financial year in which the notice under s.10(1) has been issued.
It is not for the accused to stipulate a deadline for passing an
order under s.10(3) as convenient to her, inspite of the specific
time limit given under the Act. Further, the nature of offence
under s.50 is as a result of non-disclosure in the return of
income and not as a result of assessment of undisclosed foreign
income or asset.
g) The contention made by the accused that there is no
connection between the notice under s. 10(1) of the Black
Money Act, 2015 and filing of revised return is wholly untenable.
It is only and only after notice under 10 (1) of Black Money Act,
2015 dated 02.08.2017 was issued and served on the accused
that the accused filed the second revised return on 21.08.2017
disclosing complete information with regard to investment of a
sum of Rs.80,01,110/- in Totus Tennis Ltd (in the original return
of income filed, the accused had only disclosed Rs,1,00,295/- as
investment in Totus Tennis Ltd, UK). Even if the contention that
http://www.judis.nic.in
251
Rs.79,00,815/- only represent advance for allotment of shares
is accepted, even then the accused was under mandate to
disclose information with regard to the foreign remittance of the
sum of Rs.79,00,815/- in Column B of Schedule FA which is
regarding details of financial interest in any entity, including
beneficial interest. Certainly there is no dispute that the entire
investment of Rs.3,27,62,500/- in preferred units of
Nanoholdings LLC, USA was never disclosed in the original
return of income filed on 14.10.2016. After issue of notice under
s.10(1) of BMA 2015, the accused chose to disclose the entire
investment made both in Totus Tennis Ltd, UK and
Nanoholdings LLC, USA. Thus, the filing of the second revised
return is clearly triggered by the notice issued Under section 10
of the Black Money Act, 2015. Had it been otherwise in the first
return voluntarily filed by the accused on 14.10.2016 the
relevant information / complete information with regard to the
foreign assets located outside India would have been disclosed.
Thus there is clear connection/nexus between the two dates i.e
the date of issue of Notice under section 10(1) and filing of
second revised return wherein- information relating to the
foreign assets were disclosed.
h) As regards presence of culpable menial state, the
provisions of s.54 of Black Money Act, 2015 clearly states that,
the Court shall presume the existence of such culpable mental
state and it is for the accused to prove that he had no such
mental state in the prosecution. The mere assertion made by
the accused that the return of income was filed on the advice of
the Chartered Accountant and there is no willful failure on her,
part to disclose information relating to the asset is not borne out
by the facts on record. In the return of income filed on
http://www.judis.nic.in
252
30.07.2016 for the impugned Assessment Year, the return has
been verified and digitally signed by the accused solemnly
declaring that the information given in the return is correct and
complete.
13. The complainant states that thus the facts and
circumstances of the case are indicative of willfulness and
deliberateness on the part of the accused to furnish information
with regard to the investment in foreign asset made by the
accused during the AY.2016-17 in the Return of Income fled by
her u/s.139(1) of the Income Tax Act, 1961 and the provisions
of Section 54 of the Black Money Act, 2015 relating to guilt and
presumption of culpable state of mind in the part of the accused
is to be presumed by this Hon'ble Court.
14. The above offence has been committed within the
jurisdiction of this Hon'ble Court.
15. In these circumstances, it is expedient and in the
interest of justice that charges be made against the accused for
the above offence and the accused be dealt with in accordance
with law and be punished for the offence committed in
accordance with law and thus render justice.
16. A list of prosecution witnesses and list of documents
is given hereunder.
17. The complainant, therefore, prays that this Hon’ble
Court may graciously be pleased to take this complaint on file,
issue processes to the Accused and deal with them and punish
them for the offence committed by her under Section 50 of the
Black Money (Undisclosed Foreign Income & Assets) and
Imposition of Tax Act, 2015, in accordance with law and thus
render justice.
Dated at Chennai on this the 11day of May 2018
http://www.judis.nic.in
253
COMPLAINANT
KANNAN NARAYANAN
Deputy Director of Income Tax(Inv.)
Unit - 3(3), Chennai-34.
179. Details of the assets furnished in the Returns submitted by the
petitioners, under Section 139(1) and 139(5) of the Income Tax Act, are
given hereunder:
Original Return of Income filed on 28.08.2015 by Mrs. Srinidhi Karthi
Chidambaram for the Assessment Year 2015-16:-
Schedule FA: Details of Foreign Assets and Income from any source
outside India:-
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address Account Status Account Account Peak Interest Interest taxable and offered in
(1) Name the Bank of the holder (5) Number opening Balance accrued this return
and Code (3a) Bank name (6) date During in the
(2) (3b) (4) (7) the Year account Amount Schedule Item
(8) (9) (10) where number
offered of
(11) schedule
(12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address Nature Date Total Income Nature of Interest taxable and offered in
(1) Name and entity the Entity of the of since Investm accrued Income this return
Code (3) (4a) Entity Interest held ent (at from such (9)
(2) (4b) (5) (6) cost) Interest Amount Schedule Item
(7) (8) (10) where numbe
offered r of
(11) schedu
le (12)
1 44 - LLP HEWITSO SHAKESP DIRECT 24/03/2 7716510 0 0 0 0 0
UNITED NS LLP EAR 015
KINGDOM CLIENT HOUSE 42
OF GREAT ACCOUNT NEW
BRITAIN MARKET
AND ROAD
NORTERN CAMBRID
IRELAND GE CB5
8EP DX
133155
CA
MBRIDGE
8 ENGL
AND
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership Date of Total Income Nature of Income taxable and offered in this
(1) Name and the (4) acquisition Investment derived Income return
Code Property (5) (at cost) from the (8)
(2) (3) (6) Property Amount Schedule Item
(7) (9) where number of
offered schedule
(10) (11)
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership Date of Total Income Nature of Income taxable and offered in this
(1) Name and Asset (4) acquisition Investment derived Income return
http://www.judis.nic.in
254
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Code (3) (5) (at cost) from the (8) Amount Schedule Item
(2) (6) Asset (9) where number of
(7) offered schedule
(10) (11)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and
which has not been included in A to D above.
Sl.No Name of the Address Name of the Account Peak Whether In (7) is If (7) is yes, Income offered in this
(1) Institution of the account Number Balance/Inve income yes, return
in which the Institutio holder (5) stment during accrued is Income
account is n (4) the year taxable in accrued in Amount Schedule Item
held (3) (6) your hands the account (9) where number of
(2) (7) (8) offered schedule
(10) (11)
Original Return of Income filed on 31.07.2016 by Mrs. Srinidhi Karthi
Chidambaram for the Assessment Year 2016-17:-
Schedule FA:- Details of Foreign Assets and Income from any
source outside India:-
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address of Account Status Account Account Peak Interest Interest taxable and offered in this
(1) Name and the Bank the Bank holder (5) Number opening Balance accrued in return
Code (3a) (3b) name (6) date During the the
(2) (4) (7) Year account Amount Schedule Item
(8) (9) (10) where number
offered (11) of
schedule
(12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address of Nature Date since Total Income Nature of Interest taxable and offered in this
(1) Name and entity the Entity the Entity of held Investme accrued Income return
Code (3) (4a) (4b) Interest (6) nt (at from such (9)
(2) (5) cost) Interest Amount Schedule Item
(7) (8) (10) where number
offered (11) of
schedule
(12)
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the Property (4) acquisition Investment derived from Income
Code (3) (5) (at cost) the Property (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
1 44 - UK 5 Holben DIRECT 28/05/2015 155027510 0 0 0 0 0
Close,
BARTON
Cambridge
CB23 7AQ
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset (4) acquisition Investment (at derived from Income
Code (3) (5) cost) the Asset (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
Return of Income filed on 30.07.2017 by Mrs. Srinidhi Karthi
Chidambaram for the Assessment Year 2017-18:-
http://www.judis.nic.in
255
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Addres Account Status Account Account Peak Interest Interest taxable and offered in this
(1) Name the Bank s of the holder (5) Number opening Balance accrued in return
and Code (3a) Bank name (6) date During the the
(2) (3b) (4) (7) Year account Amount Schedule Item
(8) (9) (10) where number
offered (11) of
schedule
(12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Name of Address of the Nature of Date since Total Income Nature of Interest taxable and offered in
. Name and entity the Entity Entity Interest held Investmen accrued Income this return
(1) Code (3) (4a) (4b) Direct/ (6) t (at cost) from such (9)
(2) Beneficial/O (in rupees) Interest Amount Schedule Item
wner/Benefi (7) (8) (10) where numb
ciary (5) offered er of
(11) sched
ule
(12)
1 UNITED ADVANCE HEWITSO SHAKESPEAR DIRECT 13/04/201 22796437 0 0 0 NIL NIL
KINGDOM OF FOR NS LLP HOUSE, 42 5
GREAT FINANCIAL NEW MARKET
BRITAIN AND INTEREST ROAD,
NORTHERN CHAMBRIDGE,
IRELAND CB 58EP
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership- Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the Property Direct/ acquisition Investment derived from Income
Code (3) Beneficial (5) (at cost) (in the Property (8) Amount Schedule Item number
(2) owner/Benef rupees) (7) (9) where of schedule
iciary (6) offered (10) (11)
(4)
1 44 - UK 5 Holben DIRECT 28/05/2015 11507510 0 0 0 NIL NIL
Close,
BARTON
Cambridge
CB23 7AQ
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership- Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset Direct/Benefic acquisition Investment (at derived from Income
Code (3) ial (5) cost) the Asset (8) Amount Schedule Item number
(2) owner/Benefic (6) (7) (9) where of schedule
iary offered (10) (11)
(4)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No Name of the Address of Name of the Account Peak Whether In (7) is yes, If (7) is yes, Income offered in this return
(1) Institution in the account Number Balance/Invest income Income
which the Institution holder (5) ment during accrued is accrued in Amount Schedule Item number
account is (3) (4) the year taxable in the account (9) where of schedule
held (6) your hands (8) offered (10) (11)
(2) (7)
F Details of trusts, created under the laws of a country outside India, in which you are a trustee, beneficiary or settlor
Sl. Country Name Address Name of Address Name of Address Name of Address Date Whether If (8) is If (8) is yes, Income offered in this
income yes, return
No Name and of the of the the of the the of the Benefici of since derived is Income
(1) Code Trust Trust trustees trustees Settlor Settlor aries Benefici position taxable in derived
(2) (3a) (3b) (4a) (4b) (5a) (5b) (6a) aries held you hands from the
(6b) (7) (8) trust
(9)
Amount Schedule Item
(10) where number of
offered schedule
(11) (12)
G Details of any other income derived from any source outside India which is not included in,-(i) items A to F above and, (ii) income under the head business
or profession
Return of Income filed by Mrs.Nalini Chidambaram, dated
14.10.2016 for the Assessment Year 2016-17 (Original), under
Section 139(1) of the Income Tax Act:-
C. Details of Immovable Property held (including any beneficial
interest) at any time during the previous year:-
http://www.judis.nic.in
256
SI.No Country Address of Ownershi Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the p acquisition Investment derived Income
Code Property (4) (5) (at cost) from the (8) Amount Schedule Item number of
(2) (3) (6) Property (9) where offered schedule (11)
(7) (10)
Return of Income filed by Mrs.Nalini Chidambaram, dated 21.08.2017
for the Assessment Year 2016-17 [Revised Return under Section
139(5)]:-
Schedule FA: Details of Foreign Assets and Income from any source
outside India:-
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address of Account Status Account Account Peak Interest Interest taxable and offered in this
(1) Name and the Bank the Bank holder (5) Number opening Balance accrued in return
Code (3a) (3b) name (6) date (7) During the the
(2) (4) Year account Amount Schedule Item
(8) (9) (10) where number of
offered schedule
(11) (12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address of Nature of Date since Total Income Nature of Interest taxable and offered in this
(1) Name and entity the Entity the Entity Interest held Investmen accrued Income return
Code (3) (4a) (4b) (5) (6) t (at cost) from such (9)
(2) (7) Interest Amount Schedule Item
(8) (10) where number of
offered schedule
(11) (12)
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year:-
SI.No Country Address of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the (4) acquisition Investment derived from Income
Code Property (5) (at cost) the Property (8) Amount Schedule Item number
(2) (3) (6) (7) (9) where of schedule
offered (10) (11)
1 44 - UK 5, HOLBEN DIRECT 01/05/2015 15521181 0 NA 0 NA NA
CLOSE,
BARTON,
CAMBRIDG
E
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset (4) acquisition Investment (at derived from Income
Code (3) (5) cost) the Asset (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No Name of the Address of Name of the Account Peak Whether In (7) is yes, If (7) is yes, Income offered in this return
(1) Institution in the account Number Balance/Invest income Income
which the Institution holder (5) ment during accrued is accrued in Amount Schedule Item number
account is (3) (4) the year taxable in the account (9) where of schedule
held (6) your hands (8) offered (10) (11)
(2) (7)
F Details of trusts, created under the laws of a country outside India, in which you are a trustee, beneficiary or settlor
Sl.N Country Name Address Name of Address Name of Address Name of Address Date Whether If (8) is If (8) is yes, Income offered in this
income yes, return
o Name and of the of the the of the the of the Benefici of since derived is Income
(1) Code Trust Trust trustee trustee Settlor Settlor aries Benefici position taxable in derived
(2) (3a) (3b) (4a) (4b) (5a) (5b) (6a) aries held you hands from the
(6b) (7) (8) trust
(9)
Amount Schedule Item
(10) where number of
offered schedule
(11) (12)
G Details of any other income derived from any source outside India which is not included in,-(i) items A to F above and, (ii) income under the head business
or profession
Sl.No. Country Name and Name of the Address of the Income Nature of Whether If (6) is yes, Income offered in this return
(1) Code person from person from derived income taxable in
whom derived whom derived (4) (5) your hands? Amount Schedule Item number
(3a) (3b) (6) (7) where offered of schedule
(8) (9)
http://www.judis.nic.in
257
Particulars Rs
Schedule 1 : Capital A/c
Opening Balance 295,967,599
Less :
Drawings (602,973)
Medical Expenses (57,597)
Muttukadu Land Advance (40,800,000)
Property Tax (119,218)
Sale proceeds Muttukadu Land (46,990,660)
Add :
Income tax and Wealth Tax Paid 590,274
Agriculture Income 6,225,972
Interest on FD 1,251,871
Bank Interest 155,235
Dividend Received 144,795
Rental Income 1,800,000
Other Interest 171,896
Sale of Innova Car 460,000
Nalini Chidambaram Capital 39,310,925
Gain on sale of Muttukadu Land 40,525,000
Add : Profit for the year 4,778,867
302,811,986
Closing Balance
Schedule 2 : Current Liabilities
TDS Payable 29,133
Total
29,133
Schedule 3 : Immovable Property
Kailash Estate 11,796,682
Karaikudi - Agricultural Land 254,000
Managiri Land & House 43,178,234
Sivagangai Office Premises 3,267,500
Delhi House 160,500,000
Cambridge Property (1/3rd share) 15,521,181
Total
234,517,597
180. Schedule to the balance sheet does indicate that Mrs.Nalini
Chidambaram had disclosed that she owns 1/3rd share in Cambridge
property. On receipt of the notices, under Section 10, a revised return under
Section 139(5) was filed, wherein, in schedule FA, the entire property in
cambridge, has been disclosed. Caption of Schedule FA deals with the details
http://www.judis.nic.in
258
of the foreign assets and income from any source, outside India.
181. Perusal of the Schedule FA, would prima facie indicate that this
schedule would apply only for cases, which comes under Section 2(12) of the
BM Act, meaning thereby, this schedule, would have to be filled, only when
the assessee has a foreign asset and also foreign income. In case, the
assessee does not have foreign income, schedule FA need not be filled up.
Even though, Table 'C' in Schedule FA, warrants that the assessee must give
details of Immovable Property held (including any beneficial interest) at any
time during the previous year, the title of FA indicates that the Schedule FA
should be filled up by an assessee, who has both foreign assets and source of
income, outside the country. Even if it is held that Table 'C' in Schedule FA
would take into its ambit, assets held in foreign country, even without a
source of income, outside the country, yet in the present case, the existence
of said property has been revealed in the annexure to the balance sheet.
182. As discussed earlier, the information as sought for, under
Section 10, has been furnished, in the return filed under Section 139(5) of
the Income Tax Act. The notice, under Section 10 of Black Money Act, has
been issued, even before the time period, for filing a revised return, under
Section 139(5), is over, and at best, be construed only as a notice, under
Section 142 of the Income Tax Act, for further information.
http://www.judis.nic.in
259
Return of Income filed by Mrs.Nalini Chidambaram, dated 30.10.2017
for the Assessment Year 2017-18:-
Schedule FA:- Details of Foreign Assets and Income from any source
outside India:-
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Zip Name of Addres Accoun Status- Account IBAN/SW Account Peak Interest Income taxable and offered in
(1) Code and Code the Bank s of the t Owner/Ben Number IFT Code opening Balance accrued in this return
Name (2a) (2b) (3a) Bank holder efical (6a) (6b) date (7) During the
(3b) name owner/Ben the account Amount Schedul Item
(4) eficiary Year (9) (10) e where number
(5) (8) offered of
(11) schedule
(12)
B Details of Foreign Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.N Country Zip Name Nature of Address Nature of Date since Total Income Nature of Income taxable and offered in this return
o. Code Code of Entity of the Interest held (6) Investment accrued Income
(1) and (2b) entity (4a) Entity (5) (at cost) from such (9) Amount Schedule Item number
Name (3a) (4b) (7) Interest (10) where of schedule
(2a) (8) offered (11) (12)
Details of Immovable Property held (including any beneficial interest) at any time during the previous year
Country Name and Code Zip Address of Ownership Date of Total Income derived Nature Income taxable and offered in this
(2a) Code the Property (4) acquisition Investment from the of return
(2b) (3) (5) (at cost) property Income
(in rupees) (7) (8) Amoun Schedule Item
(6) t where offered number of
(9) (10) schedule
(11)
44 - UNIT ED KINGDOM CB237A 5, Holben DIRECT 15/06/201 15521181 0 0 0 Not Not
OF GREAT B RITAIN Q Close, 5 Applicable Applicable
AND NORTHEARN Barton,
IRELAND Cambridge
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
SI.No Country Code Zip Nature of Ownership Date of Total Income derived Nature Income taxable and offered in this
(1) and Name Code Asset (4) acquisition Investment from the asset of return
(2a) (2b) (3) (5) (at cost) (7) Income
(6) (8) Amoun Schedule Item
t where offered number of
(9) (10) schedule
(11)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No. Name of Address of Country Zip Code Name of Account Peak Whether If (7) is If (7) is yes, Income offered in this
the the Code and (3c) the Number Balance/In income yes, return
Institution Institution Name (3b) account (5) vestment accrued is Income
in which (3a) holder (4) during the taxable in accrued in Amount Schedule Item
the year (6) your the (9) where number of
account is hands? (7) account offered schedule
held (2) (8) (10) (11)
Return of Income filed by Mr.Karthi P Chidambaram, dated
25.08.2015 for the Assessment Year 2015-16:-
Schedule FA: Details of Foreign Assets and Income from any source
outside India:-
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address of Account Status Account Account Peak Interest Interest taxable and offered in this
(1) Name and the Bank the Bank holder (5) Number opening Balance accrued in return
http://www.judis.nic.in
260
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Code (3a) (3b) name (6) date During the the Amount Schedule Item
(2) (4) (7) Year account (10) where number of
(8) (9) offered schedule
(11) (12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address of Nature of Date Total Income Nature Interest taxable and offered in
(1) Name and entity the Entity the Entity Interest since held Investment (at accrued of this return
Code (3) (4a) (4b) (5) (6) cost) from such Income
(2) (7) Interest (9) Amount Schedule Item
(8) (10) where number
offered of
(11) schedul
e (12)
1 44 - UK ADVANCE HEWITSO SHAKESP DIRECT 26/03/20 7755613 0 0 0 0 0
FOR NS LLP EAR 26/03/2015 15
PURCHASE HOUSE,
OF 42 NEW
IMMOVABLE MARKET
PROPERTY ROAD,
CAMBRID
GE, CB5
8EP
2 44 - UK PRIVATE TOTUS DEVONS BENEFICIAL 13/03/20 0 0 0 0 0 0
LIMITED TENNIS HIRE _OWNER 15
COMPANY LIMITED HOUSE,
60
GOSWELL
ROAD,
LONDON
EC 1M
7AD
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the Property (4) acquisition Investment derived from Income
Code (3) (5) (at cost) the Property (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset (4) acquisition Investment (at derived from Income
Code (3) (5) cost) the Asset (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No Name of the Address of Name of the Account Peak Whether In (7) is yes, If (7) is yes, Income offered in this return
(1) Institution in the account Number Balance/Invest income Income
which the Institution holder (5) ment during accrued is accrued in Amount Schedule Item number
account is (3) (4) the year taxable in the account (9) where of schedule
held (6) your hands (8) offered (10) (11)
(2) (7)
Return of Income filed, dated 30.07.2016 by Mr.Karthi P
Chidambaram for the Assessment Year 2016-17:-
Schedule FA: Details of Foreign Assets and Income from any source
outside India:-
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address of Account Status Account Account Peak Interest Interest taxable and offered in this
(1) Name and the Bank the Bank holder (5) Number opening Balance accrued in return
Code (3a) (3b) name (6) date During the the
(2) (4) (7) Year account Amount Schedule Item
(8) (9) (10) where number of
offered schedule
(11) (12)
http://www.judis.nic.in
261
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address of the Nature of Date since Total Income Nature Interest taxable and offered in
(1) Name entity the Entity Entity Interest held Investme accrued of this return
and (3) (4a) (4b) (5) (6) nt (at from such Income
Code cost) Interest (9) Amoun Schedule Item number
(2) (7) (8) t where of schedule
(10) offered (12)
(11)
1 44 - UK ADVANCE HEWITSO SHAKESPEAR DIRECT 13/04/2015 9692229 0 0 0 NIL NIL
FOR NS LLP HOUSE, 42 NEW
FINANCIAL MARKET ROAD,
INTEREST CAMBRIDGE,
CB58EP
2 44 - UK PRIVATE TOTUS DEVONS HIRE BENEFICI 13/03/2015 0 0 0 0 NIL NIL
LIMITED TENNIS HOUSE, 60 AL_OWNE
COMPANY LIMITED GOSWELL ROAD, R
LONDON EC 1M
7AD
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the Property (4) acquisition Investment derived from Income
Code (3) (5) (at cost) the Property (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
1 44 - UK 5 HOLBEN DIRECT 28/05/2015 20336574 0 0 0 NIL NIL
CLOSE,
BARTON,
CAMBRIDGE,
CB23 7AQ
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset (4) acquisition Investment (at derived from Income
Code (3) (5) cost) the Asset (8) Amount Schedule Item number
(2) (6) (7) (9) where of schedule
offered (10) (11)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No Name of the Address of Name of the Account Peak Whether In (7) is yes, If (7) is yes, Income offered in this return
(1) Institution in the account Number Balance/Invest income Income
which the Institution holder (5) ment during accrued is accrued in Amount Schedule Item number
account is (3) (4) the year taxable in the account (9) where of schedule
held (6) your hands (8) offered (10) (11)
(2) (7)
F Details of trusts, created under the laws of a country outside India, in which you are a trustee, beneficiary or settlor
Sl. Country Name Address Name of Address Name of Address Name of Address Date Whethe If (8) is If (8) is yes, Income offered
No Name and of the of the the of the the of the Benefici of since r yes, in this return
(1) Code Trust Trust trustee trustee Settlor Settlor aries Benefici position income Income
(2) (3a) (3b) (4a) (4b) (5a) (5b) (6a) aries held derived derived
(6b) (7) is from
taxable the
in you trust
hands (9)
(8)
Amount Schedul Item
(10) e where number
offered of
(11) schedul
e (12)
G Details of any other income derived from any source outside India which is not included in,-(i) items A to F above and, (ii) income under the head business
or profession
Sl.No. Country Name and Name of the Address of the Income Nature of Whether If (6) is yes, Income offered in this return
(1) Code person from person from derived income taxable in
whom derived whom derived (4) (5) your hands? Amount Schedule Item number
(3a) (3b) (6) (7) where offered of schedule
(8) (9)
Nil Nil Nil Nil Nil Nil Nil Nil Nil Nil
NOTE Please refer to instructions for filing out this schedule. In case of an individual, not being an Indian citizen, who is in India on a business, employment or
student visa, an asset acquired during any previous year in which he was non-resident is not mandatory to be reported in this schedule if no income is
derived from that asset during the current previous year.
Return of Income filed by M/s.Chess Global Advisory Services
http://www.judis.nic.in
262
Private Limited, Chennai, dated 15.10.2016 for the Assessment Year
2016-17:-
Schedule FA:- Details of Foreign Assets and Income from any source
outside India.
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address of Account Status - Account Account Peak Interest Interest taxable and offered in this
(1) Name and the Bank the Bank holder Owner/Be Number opening Balance accrued in return
Code (3a) (3b) name neficial (6) date During the the
(2) (4) owner / (7) Year (in account Amount Schedule Item
Beneficiar rupees) (9) (10) where number of
y (8) offered schedule
(5) (11) (12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address of Nature of Date Total Income Nature Interest taxable and offered in this
(1) Name and entity the the Entity Interest - since Investmen accrued of return
Code (3) Entity (4b) Direct/Benefic held t (at cost) from such Income
(2) (4a) ial owner / (6) (in rupees) Interest (9) Amount Schedule Item
Beneficiary (7) (8) (10) where number
(5) offered of
(11) schedule
(12)
1 44 - UNITED PRIVATE TOTUS DEVONSHI DIRECT 01/07/2 100295 0 0 0 0 0
KINGDOM OF LIMITED TENNIS RE HOUSE, 015
GREAT LIMITED NO.60
BRITAIN AND GOSWELL
NORTERN ROAD,
IRELAND LAND ON
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership - Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the Property Direct/Benef acquisition Investment derived from Income
Code (3) icial (5) (at cost) (in the Property (8) Amount Schedule Item number
(2) owner/Benef rupees) (7) (9) where of schedule
iciary (6) offered (10) (11)
(4)
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership - Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset Direct/Benefic acquisition Investment (at derived from Income
Code (3) ial (5) cost) the Asset (8) Amount Schedule Item number
(2) owner/Benefic (6) (7) (9) where of schedule
iary offered (10) (11)
(4)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No Name of the Address of Name of the Account Peak Whether In (7) is yes, If (7) is yes, Income offered in this return
(1) Institution in the account Number Balance/Invest income Income
which the Institution holder (5) ment during accrued is accrued in Amount Schedule Item number
account is (3) (4) the year (in taxable in the account (9) where of schedule
held rupees) your hands? (8) offered (10) (11)
(2) (6) (7)
F Details of trusts, created under the laws of a country outside India, in which you are a trustee, beneficiary or settlor
Sl. Country Name Address Name of Address Name of Address Name of Address Date Whethe If (8) is If (8) is yes, Income offered
No Name and of the of the the of the the of the Benefici of since r yes, in this return
(1) Code Trust Trust trustee trustee Settlor Settlor aries Benefici position income Income
(2) (3a) (3b) (4a) (4b) (5a) (5b) (6a) aries held derived derived
(6b) (7) is from
taxable the
in you trust
hands (9)
(8)
Amount Schedul Item
(10) e where number
offered of
(11) schedul
e (12)
http://www.judis.nic.in
263
Revised Return of Income, dated 04.09.2017, filed by
M/s.Chess Global Advisory Services Private Limited, Chennai for the
Assessment Year 2016-17:-
Schedule FA:- Details of Foreign Assets and Income from any source
outside India.
A Details of Foreign Bank Accounts held (including any beneficial interest) at any time during the previous year
Sl.No. Country Name of Address of Account Status - Account Account Peak Interest Interest taxable and offered in this
(1) Name and the Bank the Bank holder Owner/Be Number opening Balance accrued in return
Code (3a) (3b) name neficial (6) date During the the
(2) (4) owner / (7) Year (in account Amount Schedule Item
Beneficiar rupees) (9) (10) where number of
y (8) offered schedule
(5) (11) (12)
B Details of Financial Interest in any Entity held (including any beneficial interest) at any time during the previous year
Sl.No. Country Nature of Name of Address of Nature of Date Total Income Nature of Interest taxable and offered in
(1) Name entity the Entity the Entity Interest - since Investment accrued Income this return
and (3) (4a) (4b) Direct/ held (at cost) (in from (9)
Code Beneficial (6) rupees) such Amount Schedule Item
(2) owner / (7) Interest (10) where numbe
Beneficiary (8) offered r of
(5) (11) schedu
le (12)
1 44 - UK PRIVATE TOTUS DEVONSHI DIRECT 01/07/20 100295 0 0 0 0 0
LIMITED TENNIS RE HOUSE, 15
LIMITED NO.60
GOSWELL
ROAD,
LAND ON
2 44 - UK PRIVATE TOTUS DEVONSHI DIRECT 01/07/20 1809505 0 0 0 0 0
LIMITED TENNIS RE HOUSE, 15
LIMITED NO.60
GOSWELL
ROAD,
LAND ON
3 44 - UK PRIVATE TOTUS DEVONSHI DIRECT 22/09/20 2319975 0 0 0 0 0
LIMITED TENNIS RE HOUSE, 15
LIMITED NO.60
GOSWELL
ROAD,
LAND ON
4 44 - UK PRIVATE TOTUS DEVONSHI DIRECT 24/11/20 188568 0 0 0 0 0
LIMITED TENNIS RE HOUSE, 15
LIMITED NO.60
GOSWELL
ROAD,
LAND ON
5 44 - UK PRIVATE TOTUS DEVONSHI DIRECT 13/01/20 1885667 0 0 0 0 0
LIMITED TENNIS RE HOUSE, 16
LIMITED NO.60
GOSWELL
ROAD,
LAND ON
6 2 - USA LLC NANOHOLD 112 DIRECT 20/08/20 32762500 0 0 0 0 0
INGS LLC ROWAYTO 150
N AVE,
STITE3
ROWAYTO
N CT
06853
C Details of Immovable Property held (including any beneficial interest) at any time during the previous year
SI.No Country Address of Ownership - Date of Total Income Nature of Income taxable and offered in this return
(1) Name and the Direct/ acquisition Investment derived from Income
Code Property Beneficial (5) (at cost) (in the Property (8) Amount Schedule Item number
(2) (3) owner/ rupees) (7) (9) where of schedule
Beneficiary (6) offered (10) (11)
(4)
http://www.judis.nic.in
264
D Details of any other Capital Asset held (including any beneficial interest) at any time during the previous year
Sl.No Country Nature of Ownership - Date of Total Income Nature of Income taxable and offered in this return
(1) Name and Asset Direct/ acquisition Investment (at derived from Income
Code (3) Beneficial (5) cost) the Asset (8) Amount Schedule Item number
(2) owner/ (6) (7) (9) where of schedule
Beneficiary offered (10) (11)
(4)
E Details of account(s) in which you have signing authority held (including any beneficial interest) at any time during the previous year and which has not
been included in A to D above.
Sl.No Name of the Address of Name of Account Peak Balance/ Whether income In (7) is yes, If (7) is yes, Income offered in this return
(1) Institution in the the Number Investment accrued is taxable Income
which the Institution account (5) during the year in your hands? accrued in the Amount Schedule Item number
account is held (3) holder (in rupees) (7) account (9) where of schedule
(2) (4) (6) (8) offered (10) (11)
183. In the notices issued under Section 10(1) of Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015,
the Deputy Director of Income Tax (Inv) Unit - 3(3), has alleged that the
petitioners, have not disclosed foreign asset/financial interest in schedule-FA
and for the purpose of assessment, under the Black Money (Undisclosed
Foreign Income and Assets) and Imposition of Tax Act, 2015, the petitioners
have been directed to produce information and documents. Details of the
alleged non-disclosure, are as follows:-
Nalini Chidambaram You have "not disclosed the said foreign assets/financial interests
in Schedule FA of the Returns of Income filed by you for the
Assessment Years 2015-16 and 2016-17 on 30/09/2015 and
17/10/2016", respectively.
Srinidhi Karti Chidambaram You have "not disclosed the said foreign assets/financial interests
fully in Schedule FA of the Return of Income filed by you for the
Assessment Year 2016-17 on 30/07/2016".
Karti P. Chidambaram You have "not disclosed the said foreign assets/financial interests
fully in Schedule FA of the Return of Income filed by you for the
Assessment Year 2016-17 on 30/07/2016".
M/s.Chess Global Advisory The company (M/s.Chess Global Advisory Services Private
Services Private Limited Limited) have "not disclosed the said foreign assets/financial
interests in the Return of Income filed for the Assessment Year
2016-17 on 15/10/2016".
184. An analysis of Sections 49 and 50 of the BM Act, would show
that when an assessee has got a source of income outside the country and
an foreign asset, then when the details of such asset is not furnished in his
http://www.judis.nic.in
265
return, under Section 139(1), an offence, under Section 49 of the BM Act, is
attracted. Section 50, on the other hand, gets attracted only when
information relating to an asset located outside India, has not been
furnished, in the return of income, for any previous year, under sub-Section
(1) or sub-Section (4) or sub-Section (5) of Section 139 of the Income Tax
Act.
185. The Legislature has consciously included Section 139(4) and
139(5) in Section 50 of the BM Act and has excluded it in Section 49 of the
BM Act. The petitioners are being prosecuted under Section 50 of the BM Act.
If the contention of the Department is accepted, then the term "or sub-
Section (4) or sub-Section (5) of Section 139" would be rendered
meaningless. The purpose of Section 139(5) of the IT Act, as discussed
above, is to enable the assessee, to file a revised return, if having furnished a
return, under sub-Section (1) or sub-Section (4), the assessee discovers any
omission or any wrong statement therein. Even assuming that schedule AL
would take into its ambit, discovery of an asset, outside the country, even if
there is no source of income, outside the country, even then, an offence
under Section 50 cannot be attracted, till the time period for filing a return,
under Section 139(5) of the Income Tax Act, is not over.
186. This is not a case, where there is complete failure to disclose of
the existence of asset, outside the country. As stated earlier, all the parties,
http://www.judis.nic.in
266
including Nalini Chidambaram, had disclosed the existence of the foreign
asset (Nalini Chidambaram having disclosed the same in the schedules annex
to the balance sheet). Srinidi Chidambaram and Karthi P Chidambaram had
disclosed the existence of asset in their original return, under Section 139(1)
itself.
187. It is pertinent to mention here that Section 139(5) was
amended in 01.04.2017. Prior to 01.04.2017, Section 139(5) reads as
hereunder:
"(5) If any person, having furnished a return under sub-
Section (1), or in pursuances of a notice issued under sub-
Section (1) of section 142, discovers any omission or any wrong
statement therein, he may furnish a revised return at any time
before the expiry of one year from the end of the relevant
assessment year or before the completion of the assessment,
whichever is earlier:
Provided that where the return relates to the previous
year relevant to the assessment year commencing on the 1st
day of April, 1988, or any earlier assessment year, the
reference to one year aforesaid shall be construed as a
reference to two years from the end of the relevant assessment
year.”
188. Reading of Section 139(5), as it stood then, would show that the
assessee was permitted to file revised return, under Section 139(5), even in
pursuance to the notice, under sub-Section (1) to Section 142. If the
http://www.judis.nic.in
267
assessee discovers omission or any wrong statement, in pursuance to the
notice, under Section 142, he still had an option to file a revised return at
any time, before expiry of one year, from the end of the relevant assessment
year, in which case, as stated above, the notice under Section 10, can at best
be construed only as a notice, under Section 142 of the Income Tax Act.
189. It is trite law that a Section which has a penal consequence has
to be read strictly and therefore, the words, "or sub-Section (4) or sub-
Section (5) of Section 139" has to be given some meaning and an offence,
under Section 50 of the BM Act, would be attracted, only after the period to
file the revised return, under Section 139(5) is over and if there is a wilful
failure to furnish the information of a foreign asset/financial interest in the
return. Except in cases, of course, where there is a complete fraud played by
the assessee, by filing a false return.
190. As per the definition 2(11) of the Black Money Act, 2015 (1) there
should be an asset including financial interest in any entity; (2) it must be
outside India; (3) He has no explanation to offer about the source of
investment in such asset; or the explanation offered by the assessee, is in
the opinion of the assessing officer's unsatisfactory.
191. In the case on hand, the assessees held asset outside India. They
have offered an explanation that the said property has been purchased from
a source of income in India. It is not the case of the respondents that the
assessees have not offered any explanation about the source of income.
Section 2(11) is attracted, when the assessee has no explanation to offer
http://www.judis.nic.in
268
about the source of income and if any explanation is offered, such
explanation in the opinion of the Assessing Officer, should be unsatisfactory.
When the assessee has offered explanation, about the source of investment
and paid tax, then it is the duty of the assessing officer to come to the
conclusion that in his opinion, the explanation offered is not satisfactory. The
words, "in the opinion of the assessing officer", with reference to the
expression, "he has no explanation about the source of investment in such
assessment or the explanation given by him, is not satisfactory, makes it
clear that the assessing officer should arrive at the subjective satisfaction on
the source of investment, in such assessment. Formation of opinion, as to
the source of investment is an important element, engrained in the definition.
Section 2(11) is attracted, if only the assessee has no explanation to offer
and if the explanation offered is not satisfactory.
192. In the case on hand, before the Assessing Officer could form an
opinion, under Section 2(11) of the Act, the respondent has issued show
cause notices, dated 13.04.2018, as to why, prosecution should not be
initiated. It is the duty of the assessing officer,
(i) to consider the explanation;
(ii) to arrive at a decision or form an opinion and
(iii) record reasons, as to why, the explanation is not satisfactory.
If the assessing officer has not formed an opinion that the explanation
offered is unsatisfactory, then the very foundation to proceed further, is lost.
http://www.judis.nic.in
269
193. Section 2(11) of the Black Money Act, contemplates exercise of
power coupled with a duty. Power coupled with a duty to act, to promote the
object of the Act, cannot be exercised arbitrarily.
194. It is also useful to refer as to what Lord Cairns said in Julius
vs. Lord Bishop of Oxford, in (1874-80) 5 AC 214 : 1847-80 All
England Reporter 43 HL, considered in State (Delhi Admn.) Vs.
I.K.Nangia and another, reported in (1980) 1 SCC 258, held thus:-
"There may be something in the nature of the thing
empowered to be done, something in the object for which it is
to be done, something, in the conditions under which it is to
be done, something in the title of the persons for whose
benefit the power is to be exercised, which may couple the
power with a duty, and make it the duty of the person in
whom the power is reposed to exercise that power when
called upon to do so."
195. Maxwell on Interpretation of Statutes, 11th Edn. at Page 231,
referred to in I.K.Nangia's case is reproduced hereunder:-
"Statutes which authorise persons to do acts For the
benefit of others, or, as it is sometimes said, for the public good
or the advancement of justice, have often given rise to
controversy when conferring the authority in terms simply
enabling and not mandatory. In enacting that they "may" or
"shall, if they think fit", or, "shall have power", or that "it shall be
lawful" for them to do such acts, a statute appears to use the
language of mere permission, but it has been so often decided as
http://www.judis.nic.in
270
to have become an axiom that in such cases such expressions
may have-to say the least-a compulsory force, and so could
seem to be modified by judicial exposition. (Emphasis supplied)."
196. Though in Kumari Shrilekha Vidyarthi and Others vs. State
of U.P. and Others, reported in (1991) 1 SCC 212, the Hon'ble Supreme
Court considered appointment to the office of Public Prosecutor/Law Officers,
a State action, reference can be made to few paragraphs on the aspect of
arbitrariness:
"35. It is now too well-settled that every State action, in
order to survive, must not be susceptible to the vice of
arbitrariness which is the crux of Article 14 of the Constitution
and basic to the rule of law, the system which governs us.
Arbitrariness is the very negation of the rule of law. Satisfaction
of this basic test in every State action is sine qua lion to its
validity and in this respect, the State cannot claim comparison
with a private individual even in the field of contract. This
distinction between the State and a private individual in the field
of contract has to be borne in the mind.
36. The meaning and true import of arbitrariness is more
easily visualized than precisely stated or defined. The question,
whether an impugned act is arbitrary or not, is ultimately to be
answered on the facts and in the circumstances of a given case.
An obvious test to apply is to see whether there is any
discernible principle emerging from the impugned act and if so,
does it satisfy the test of reasonableness. Where a mode is
prescribed for doing an act and there is no impediment in
following that procedure, performance of the act otherwise and
in a manner which does not disclose any discernible principle
http://www.judis.nic.in
271
which is reasonable, may itself attract the vice of arbitrariness.
Every State action must be informed by reason and it follows
that an act uninformed by reason, is arbitrary. Rule of law
contemplates governance by laws and not by humour, whims or
caprices of the men to whom the governance is entrusted for
the time being. It is trite that be you ever so high, the laws are
above you'. This is what men in power must remember, always.
37. Almost a quarter century back, this Court in S.G.
Jaisinghani v. Union of India and Ors., [1967] 2 SCR 703, at p.
7 18-19, indicated the test of arbitrariness and the pit- falls to
be avoided in all State actions to prevent that vice, in a passage
as under:
"In this context it is important to emphasize that the
absence of arbitrary power is the first essential of the rule of law
upon which our whole constitutional system is based. In a
system governed by rule of law, discretion, when conferred
upon executive authorities, must be confined within clearly
defined limits. The rule of law from this point of view means
that decisions should be made by the application of known
principles and rules and, in general, such decisions should be
predictable and the citizen should know where he is. If a
decision is taken without any principle or without any rule it is
unpredictable and such a decision is the antithesis of a decision
taken in accordance with the rule of law. (See Dicey--"Law of
the Constitution"-Tenth Edn., Introduction cx). "Law has
reached its finest moments", stated Douglas, J. in United States
v. Wunderlick, (*), "when it has freed man from the unlimited
discretion of some ruler ... Where discretion is absolute, man
has always suffered". It is in this sense that the rule of law may
be said to be the sworn enemy of caprice. Discretion, as Lord
http://www.judis.nic.in
272
Mansfield stated it in classic terms in the case of John Wilker
(*), "means sound discretion guided by law. It must be
governed by rule, not humour: it must not be arbitrary, vague
and fanciful."
38. After Jaisinghani's case (supra), long strides have
been taken in several well-known decisions of this Court
expanding the scope of judicial review in such matters. It has
been emphasized time and again that arbitrariness is anathema
to State action in every sphere and wherever the vice
percolates, this Court would not be impeded by technicalities to
trace it and strike it down. This is the surest way to ensure the
majesty of rule of law guaranteed by the Constitution of India.
It is, therefore, obvious that irrespective of the nature of
appointment of the Government Counsel in the districts in the
State of U.P. and the security of tenure being even minimal as
claimed by the State, the impugned circular, in order to survive,
must withstand the attack of arbitrariness and be supported as
an informed decision which is reasonable.
39. No doubt, it is for the person alleging arbitrariness
who has to prove it. This can be done by showing in the first
instance that the impugned State action is uninformed by
reason inasmuch as there is no discernible principle on which it
is based or it is Contrary to the prescribed mode of exercise of
the power or is unreasonable. If this is shown, then the burden
is shifted to the State to repel the attack by disclosing the
material and reasons which led to the action being taken in
order to show that it was an informed decision Which was
reasonable. If after a prima facie case of arbitrariness is made
out, the State is unable to show that the decision is an informed
action which is reasonable, the State action must perish as
http://www.judis.nic.in
273
arbitrary."
197. At this juncture, it is useful to refer, De Smith's Judicial
Review of Administrative Action, Fourth Edition Page 283 and 285,
considered in Andhra Pradesh S.R.T.C. v. State Transport Appellate
Tribunal, reported in 1998 7 SCC 353, held as follows:-
"An authority may have a discretion whether to exercise a
power, and a discretion in the manner of exercising it. But
discretionary powers are frequently coupled with duties. A
Minister may be empowered to confirm or refuse to confirm a
compulsory purchase order. In making his decision he is entitled
to exercise a very wide discretion, but he is under a legal duty
to determine the application for confirmation one way or the
other. Again, to the extent that a discretionary power is not
absolute, the repository of a discretion is under a legal duty to
observe certain requirements that condition the manner in
which its discretion may be exercised." Page 285:-
"The relevant principles formulated by the courts may be
broadly summarised as follows. The authority in which a
discretion is authority in which a discretion is vested can be
compelled to exercise that discretion, but not to exercise it in
any particular manner. In general, a discretion must be
exercised only by the authority to which it is committed. That
authority must genuinely address itself to the matter before it:
it must not act under the dictation of another body or disable
itself from exercising a discretion in each individual case. In the
purported exercise of its discretion it must not do what it has
been forbidden to do, nor must it do what it has not been
authorised to do. it must act in good faith, must have regard to
http://www.judis.nic.in
274
all relevant considerations and must not be swayed by irrelevant
considerations, must not seek to promote purposes alien to the
letter or to the spirit of the legislation that gives it power to act,
and must not act arbitrarily or capriciously."
198. Before proceeding with any action, it is the duty of the assessing
officer to arrive at a conclusion, as to whether, there is an undisclosed
income under Section 2(11) and a duty is cast on the assessing officer to
form an opinion, under Section 2(11). Expression, "undisclosed source of
investment" depends on the existence of the above and the opinion is
dependent on each one of the facts. Show cause notice issued is totally
extraneous to Section 2(11) of the Act.
199. At this juncture, it is pertinent to consider, what "satisfaction"
means. "Satisfaction" means to be satisfied with a state of things, meaning
thereby, to be satisfied in one's own mind. Satisfaction is essentially a
conclusion of mind. The word "satisfied" means, "makes up its mind".
Reference can be made to the decision, Blyth vs Blyth reported in (1966) 1
All England Reporter 541, Smith,J., in Angland vs Payne reported in (1944)
NLLR 610, 626 stated that "satisfied" means, a mind which has reached a
clear conclusion.
200. Referring to the clarifications on tax compliance, on undisclosed
foreign income and assets, Circular No.13 of 2015, dated 06.07.2015, issued
by the Central Board of Direct Taxes (TPL Division), Department of Revenue,
http://www.judis.nic.in
275
Ministry of Finance, Government of India, on the frequently asked questions
and answers given by the Board and in particular, to Question No.18 and the
answer given, Mr.Gopal Subramanium, learned Senior Counsel submitted
that there was a serious flaw in the software prepared by the Department in
Schedule FA of the Income Tax Returns and therefore, Question No.18 came
to be raised by the assessees and answered by the Board. Question No.18
and the answer are extracted hereunder:
"Question No.18: A person holds certain foreign
assets which are fully explained and acquired out of tax
paid income. However, he has not reported these assets
in Schedule FA of the Income-tax Return in the past.
Should he declare such assets under Chapter VI of the
Act?
Answer: Since, these assets are fully explained they are
not treated as undisclosed foreign assets and should not be
declared under Chapter VI of the Act. However, if these assets
are not reported in Schedule FA of the Income-tax return for
assessment year 2016-17 (relating to previous year 2015-16)
or any subsequent assessment year by a person, being a
resident (other than not ordinarily resident), then he shall be
liable for penalty of Rs.10 lakhs under Section 43 of the Act.
The penalty is, however, not applicable in respect of an asset
being one or more foreign bank accounts having an aggregate
balance not exceeding an amount equivalent to Rs.5 Lakhs, at
any time during the previous year."
201. Reading of the question raised and the answer given by the
http://www.judis.nic.in
276
Board, makes it clear that when a person holds certain foreign assets, which
are fully explained and acquired, out of tax paid income, but the assessee did
not report the said assets in Schedule FA of the Income Tax Returns, in the
past and as to the specific question of the assessee, as to whether, he
should declare such assets under Chapter VI of the Black Money Act, the
Central Board of Direct Taxes, in its letter, dated 06.07.2015, has opined
that, if the assets are not reported, in Schedule FA of the Income-tax return
for assessment year 2016-17 (relating to previous year 2015-16) or any
subsequent assessment year by a person, being a resident (other than not
ordinarily resident), then he shall be liable for penalty of Rs.10 lakhs under
Section 43 of the Act. Penalty, however, is not applicable in respect of an
asset, being one or more foreign bank accounts, having an aggregate
balance not exceeding an amount equivalent to Rs.5 Lakhs, at any time
during the previous year.
202. In the case on hand, the assessees have furnished the details of
the assets in Schedule FA of the Income-Tax returns, under Section 139(5).
Thus, even taking it for granted that the assessees have omitted to furnish
the details in the returns under Section 139(1) of the Act, in the light of the
decision of Central Board of Direct Taxes, prosecution cannot be launched,
but at best, there could only be penal proceedings.
203. Income Tax Department and Government of India have
http://www.judis.nic.in
277
introduced a scheme, called as, "Income Declaration Scheme, 2016", which
has come into force, on the first day of June, 2016. Chapter IX of the Finance
Act, 2016 and Section 183 deals with declaration of undisclosed income and
it reads thus,
"183. (1) Subject to the provisions of this Scheme, any
person may make, on or after the date of commencement of
this Scheme but before a date to be notified by the Central
Government in the Official Gazette, a declaration in respect of
any income chargeable to tax under the Income-tax Act for any
assessment year prior to the assessment year beginning on the
1st day of April, 2017-
(a) for which he has failed to furnish a return under
section 139 of the Income-tax Act;
(b) which he has failed to disclose in a return of income
furnished by him under the Income-tax Act before the date of
commencement of this Scheme;
(c) which has escaped assessment by reason of the
omission or failure on the part of such person to furnish a
return under the Income-tax Act or to disclose fully and truly all
material facts necessary for the assessment or otherwise.
(2) Where the income chargeable to tax is declared in
the form of investment in any asset, the fair market value of
such asset as on the date of commencement of this Scheme
shall be deemed to be the undisclosed income for the purposes
of sub-section (1).
(3) The fair market value of any asset shall be
determined in such manner, as may be prescribed.
(4) No deduction in respect of any expenditure or
allowance shall be allowed against the income in respect of
http://www.judis.nic.in
278
which declaration under this section is made."
204. As per Section 196(d) of Income Declaration Scheme, 2016, the
provision of the scheme shall not apply, in relation to any undisclosed foreign
income and asset which is chargeable to tax under the Black Money
(Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015
(22 of 2015).
205. Under the Scheme, even in case of (i) failure to furnish a return,
under Section 139 of the Income Tax Act; (ii) failure to disclose in a return of
income furnished by him under the Income-tax Act, before the date of
commencement of this Scheme; and (iii) in the case of escaped assessment,
by reason of omission or failure to furnish a return under the Income-tax Act
or to disclose fully and truly all material facts necessary for the assessment
or otherwise, the assessees can make a declaration to disclose fully or truly,
all material facts necessary for assessment or otherwise.
206. The expression, "or otherwise", has been used in Section
186(1)(c) of the Act, let us consider few decision as to how the words or
otherwise has been interpreted by the Courts.
207. In Chotanagpur Banking Association Ltd and others v.
Govt. of India and others reported in AIR 1957 PATNA 666, a Hon'ble
http://www.judis.nic.in
279
Division Bench of the Patna High Court held as follows:
20. There is no doubt that the word "or" in "or
otherwise'' is a disjunctive that marks an alternative
which generally corresponds to the word "either". Where
general words follow the designation of particular things,
or classes of persons or subjects, the general words will
usually be construed to include only those persons or
things of the same class or general nature as those
specifically enumerated. This is the rule known as
"ejusdem generis", and it is founded upon the idea that if
the legislature intended the general words to be used in
an unrestricted sense, the particular classes would not
have 'been mentioned. It is specially applicable to penal
statutes.
But under no circumstances, and regardless of the
type of statute involved, must the rule be used where
the language of the statute under consideration is plain
and there is no uncertainty. Its use is permissible only as
an aid to the Court in its attempt to ascertain the intent
of the law makers. Nor will it to be proper for the Court
to follow the rule where to do so will defeat or impair the
plain purpose of the legislature. It cannot be employed to
restrict the operation of an Act within narrower limits
than was intended by the lawmakers.
Nor is the rule to be applied where specific words
enumerate subjects which greatly differ from each other,
or where the specific words exhaust all the objects of the
class mentioned. Under these circumstances, the general
words must have a different meaning from that of the
http://www.judis.nic.in
280
specific words or be meaningless; See Crawford, The
Construction. of Statutes, 1940 Edition, pages 326-28.
21. It should be remembered that the rule of
construction, which is called the ejusdem generis
doctrine, or sometimes the doctrine 'noscitur a sociis".
which is that, where general wards immediately follow or
are closely associated with specific words, their meaning
must be limited by reference to the 'preceding words' is
one which ought to be applied with great caution;
because it implies a departure from the natural meaning
of words, in order to give them a meaning which may or
may not have been the intention of the legislature:
Smelting Co. of Australia, Ltd. v. Commr. of Inland
Revenue, (1897) 1 QB 175 at p. 182 (A).
22. The principle, which should govern such a
case, in my opinion, has been clearly set out in Randall
on Cardinal Rules of Legal Interpretation, Third Edition,
at page 355. They are in these words :
"General words in a statute are prima facie to be
taken in their usual sense.
General words following specific words in a statute
are prima facie to be taken in their general sense unless
the reasonable interpretation of the statute requires
them to be used in a sense limited to things ejusdem
generis with those which have been specifically
mentioned before.
If the particular words exhaust the whole genus
the general word must refer to some larger genus."
23. One of the safest guides to the construction of
such sweeping general words is to find out the intention
http://www.judis.nic.in
281
of the legislature in using such general words, when it is
difficult to apply them in their literal sense and to hold
them to be limited to alia similia. As observed by
Hawkins, J. in Hawke V. Dunn, (1897) 1 QB 579, at p.
586 (B) :
"I, of course, recognise the usual rule observed in
the construction of Acts of Parliament, that general,
following specific, words should, be limited to things
ejusdem generis with those before enumerated; but this
rule of construction must be controlled by another
equally general one, that Acts of Parliament ought, like
wills or other documents, to be construed so as to carry
out the object sought to be accomplished by them so far
as it can be collected from the language employed."
24. The question when the rule of ejusdem generis
is to be applied with reference to the words "Or
otherwise" came up for determination recently before the
Supreme Court in Lila Vati Bai v. State of Bombay, (S)
AIR 1957 SC 521 (C). Their Lordships were considering
the constitutionality of the Bombay Land Requisition Act
(Act XXXIII), 1948. Explanation (a) to Section 6 of the
Act contained the words (omitting other words not
necessary) "premises which are in the occupation of the
landlord, the tenant or the sub-tenant, as the case may
be, shall be deemed to become vacant when such
landlord ceases to be in occupation......upon termination
of his tenancy, eviction, or assignment or- transfer in
any other manner of his interest in the promises 'or
otherwise' (underlined (here in ' ') by me)".
http://www.judis.nic.in
282
The argument presented there was that in that
case admittedly there was no termination, eviction,
assignment or transfer, and that the words "or
otherwise" must be construed as ejusdem generis with
the words immediately preceding them. This argument,
which was pressed as an off-shoot of the main argument,
was ejected by their Lordships. In delivering the
unanimous opinion of the Court his Lordship Sinha, J.
observed :
"In the second place, the rule of ejusdem generis sought to be pressed in aid of the petitioner can possibly have no application. The Legislature has been cautious and thorough-going enough to bar all avenues of escape by using the words "or otherwise". Those words are not words of limitation but of extension so as to cover all possible ways in which a vacancy may occur. Generally speaking, a tenant's occupation of his premises ceases when his tenancy is terminated by acts of parties or by operation of law or by eviction by the landlord or by assignment or transfer of the tenant's interest. But the Legislature, when it used the words "or otherwise"
apparently intended to cover other cases which may not come within the meaning of the preceding clauses, for example, a case where the tenant's occupation has ceased as a result of trespass by a third party.
The Legislature, in our opinion, intended to cover all possible cases of vacancy occurring due to any reasons whatsoever. Hence, far from using those words ejusdem generis with the preceding clauses of the explanation, the Legislature used those words in an all http://www.judis.nic.in 283 inclusive sense. NO decided case of any Court, holding that the words "or otherwise" have ever been used in the sense contended for on behalf of the petitioner, has been brought to our notice."
His Lordship proceeding further referred, by way of illustration, the case of Skinner & Co. v. Shew and Co. (1893) 1 Ch 413 (D), and observed:
"The rule of ejusdem generis is intended to be applied where general words have been used following particular and specific words of the same nature on the established rule of construction that the Legislature presumed to use the general words in a restricted sense, that is to say, as belonging to the same genus as the particular and specific words. Such a restricted meaning has to be given to words of general import only where the context of the whole scheme of legislation requires it. But where the context and the object and mischief of the enactment do not require such restricted meaning to be attached to words of general import, it becomes the duty of the Courts to give these words their plain and ordinary meaning. In our opinion, in the context of the object and the mischief of the enactment there is no room for the application of the rule of ejusdem generis. Hence it follows that the vacancy as declared by the order impugned in this case, even though it may not be covered by the specific words used, is certainly covered by the legal import of the words "or otherwise"."
In my judgment, therefore, the rule of ejusdem generis pressed in aid of his argument by Mr. Chatterji cannot be applied here.
http://www.judis.nic.in 284
25. In the present case, there is no doubt that if the ejusdem generis doctrine is applied, it would impily a departure from the natural meaning of words in order to give them a meaning which may or may not have been the intention of the Legislature. If the intention of the Legislature would have been to include in the words "or otherwise" the same kind of transfer which is contemplated by the earlier words "by way o±" transfer", there was no necessity of using the general words "or otherwise", in that, the earlier specific words "by way of transfer" were wide enough to include all kinds of transfers. An interpretation of the general words "or otherwise", limiting them to the matters and things of the same kind as the previous words would make the general words "or otherwise" following the pre ceding specific words, redundant In my opinion, therefore, the proper construction to be applied to the present case is to construe the general words "or otherwise" in such a way as to carry out the object sought to he accomplished by them, so, far as it can be collected from the language employed. The Legislature, when it used the words "or otherwise", apparently intended to cover other cases which may not come within the meaning of the preceding words. The Legislature, in our opinion, intended to cover all possible cases of transfers, which were not transfers inter vivos or by act of parties. Hence, far from iising those words ejusdem generis with the preceding words, the Legislature used those words in an all inclusive sense to bar all avenues of escape. These words "or otherwise", are, therefore, not words of limitation, but of extension http://www.judis.nic.in 285 so as to cover all possible ways in which title may vest in the land in the unauthorised occupation of the person concerned.
26. An acquisition under Rule 75A(3) of the Defence of India Rules is not a transfer in the strict sense, properly speaking but such an acquisition by operation of law amounts to a statutory transfer which would be a transfer in the wider sense, although not a transfer in the narrower sense so as to come under the Transfer of Property Act. It follows, therefore, that such a statutory transfer is one of such legal transfers which was certainly covered by the legal import of the words "or otherwise", and, which was obviously in contemplation of the Legislature in providing the general words "or otherwise", after the preceding specific words "by way of transfer", in Section 2 (ii)(e) of the Bihar Land Encroachment Act, 1950, even though such a statutory transfer may not be covered by the specific words used.
208. In George Da Costa v. Controller of Estate Duty, Mysore reported in AIR 1967 SC 849, the Hon'ble Supreme Court, based on the decision of Hamilton J in 1911-2-KB 688, and the expression by contract or otherwise, subject matter therein, construed the word, 'otherwise', as ejusdem generis and thus at paragraph No.6, held as follows:
"(6) The second part of the section has two limbs:
the deceased must be entirely excluded (i) from the property, and (ii) from any benefit by contract or otherwise. It was argued for the appellant that the http://www.judis.nic.in 286 expression "by contract or otherwise" should be construed ejusdem generis and reference was made to the decision of Hamilton, J. in 1911-2 KB 688. On this aspect of the case we think that the argument of the appellant is justified. In the context of the section the word "otherwise" should, in our opinion, be construed ejusdem generis and it must be interpreted to mean some kind of legal obligation or some transaction enforceable at law or in equity which, though not in the form of a contract, may confer a benefit on the donor.
209. In R&B Falcon (A) PTY Limited vs. Commissioner of Income Tax reported in (2008) 12 SCC 466, the Hon'ble Supreme Court at paragraph Nos.24 to 26, considered the word, 'otherwise', as follows:
"24. The Advanced Law Lexicon defines "otherwise" as:
"By other like means; contrarily; different from that to which it relates; in a different manner; in another way; in any other way; differently in other respects in different respects; in some other like capacity."
25. "Otherwise" is defined by the Standard Dictionary as meaning 'in a different manner, in another way; differently in other respects'; by Webster, 'in a different manner; in other respects'.
26. As a general rule, 'otherwise' when following an enumeration, should receive an ejusdem generis interpretation (per CLEASBY, B. Monck v. Hilton, 46 LJMC 167, The words 'or otherwise', in law, when used as a general phrase following an enumeration of http://www.judis.nic.in 287 particulars, are commonly interpreted in a restricted sense, as referring to such other matters as a are kindred to the classes before mentioned, (Cent. Dict.)"
210. In the said reported case, the Hon'ble Supreme Court further held that, "If the latter part of sub-Section (3) cannot be given any meaning, it will result in an anomaly or absurdity. It is also now a well settled principle of law that the Court shall avoid such constructions which would render a part of the statutory provision otiose or meaningless."
211. When the language of the scheme, 2016, is referable to the whole of Section 139 of the Income Tax Act, 1961, it is not open to the respondents to restrict only to the return filed, under Section 139(1) of the Income Tax Act.
212. Section 183(1)(C) of the Scheme, enables the assessee not only to disclose fully and truly all material facts, necessary for assessment, or otherwise. The words, "or otherwise" have to be given the meaning that it is not only for assessment, but for any other action to be taken, under the Income Tax Act, 1961 or Black Money Act, 2015, as the case may be. Permission granted to submit a declaration of fully and truly all material facts, should be for all purposes and for any other action to be taken, under the Income Tax Act, 1961 or Black Money Act, 2015. In this context, it is useful to refer few judgments of the Hon'ble Supreme Court on purposive http://www.judis.nic.in 288 construction of a statute, in the case on hand, Section 183(1)(c) of the Finance Act.
(i) In Tanna & Modi vs. CIT, Mumbai XXV and Others reported in (2007) 7 SCC 434, the Hon'ble Supreme Court at paragraph No.22 held as follows:
22. In Francis Bennion's Statutory Interpretation, purposive construction has been described in the following manner:
"A purposive construction of an enactment is one which gives effect to the legislative purpose by -
(a) following the literal meaning of the enactment where that meaning is in accordance with the legislative purpose (in this Code called a purposive and literal construction), or
(b) applying a strained meaning where the literal meaning is not in accordance with the legislative purpose (in the Code called a purposive and strained construction).
213. In the light of the above decisions and discussion, we are of the considered view that Section 55 Block Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015 is not attracted. There was no failure to furnish any information relating to any foreign asset or investment. The Company has filed the original return of income, as well as the revised return of income within the time stipulated under the Income Tax Act, 1961. An assessee can file a revised return of income or even more than one http://www.judis.nic.in 289 revised return of income under Section 139(5) of the Income Tax Act, 1961 as long as it is filed within time. Revised return of income is the only relevant return of income that can be relied upon or referred to. Revised return of income obliterates or effaces any earlier return of income. A return of income has many schedules and all the schedules are part of the 'return of income' referred to in Section 139 of the Income-tax Act. Offence under Section 50 is made out only if, in the return of income under sub-section (1) or sub- Section (4) or Sub- Section (5) of Section 139 of the Income-tax Act, there has been a wilful failure to disclose any information relating to foreign asset.
214. It is an admitted fact that the foreign asset in each case was acquired with money that was disclosed in the books of account of the assessee (and tax paid) and which was remitted through banking channels under schemes approved by the RBI. There is no allegation of Black Money or unaccounted money or money that has escaped tax or money that was remitted through illegal channels. It is not disputed by the Income-Tax department - that the source of investment was tax paid money remitted through banking channels in accordance with schemes approved by the RBI.
215. In the case of the petitioners, the asset was ultimately disclosed in Schedule FA and in the case of Karti P Chidambaram, in the Original return of income and, in the other three cases, in the Revised return of income filed http://www.judis.nic.in 290 within the due date.
216. Though reliance was placed to paragraph Nos.5 and 7 of the Order dated 03.05.2018, that this Court directed the Authority to bear in mind all the relevant provisions of the Income Tax Act and Black Money Act and the implications that they may throw. But the Authorities were also directed to grant the Petitioners due and proper opportunity to present their side of the case and disregarding the directions of this High Court, the Authority, without applying his mind to the two questions set out in the Order and without giving an opportunity to the noticees/assessees, proceeded to sanction prosecution and filed the complaints against the Petitioners on 11.05.2018, in view of the foregoing discussions, it is not necessary to delve into the said aspect.
217. In the light of the decisions, on the power coupled with duty and on consideration of the materials, we are of the view that the Sanctioning Authority has failed to consider the above, and has come to an erroneous conclusion that the case deserve prosecution for non-disclosure of the details of the asset in the return filed under Section 139(1) of the Act. Sanction order deserves to be set aside and accordingly, set aside.
218. Going by the definition of Section 50 of the Black Money Act, read with Section 2(11) of the Act, and in the light of the above discussion and http://www.judis.nic.in 291 decisions, we are of the view that the offence under Section 50 is not made out. Consequently, complaints filed in C.C.Nos.4482 to 4485 of 2018 dated 11.05.2018 are quashed.
219. In W.P.Nos.8834 and 8835, the petitioners therein have sought for Writs of Prohibition, prohibiting the Principal Chief Commissioner of Income Tax (Tamil Nadu and Puducherry), Chennai, 1st respondent therein, from sanctioning any prosecution against them and the Director General of Income Tax (Investigation) and Deputy Director of Income Tax (Investigation), Chennai, respondents 2 and 3 therein, from instituting any prosecution against them, under Chapter V of the Act (Act 22 of 2015) before the Special Court for Economic Offences.
220. W.P.Nos.8832, 8833, 8840 and 8841 of 2018, have been filed, for a direction, to the Deputy Director of Income Tax (Investigation), Chennai, 3rd respondent herein, to pass orders forthwith under Section 10(3) of the Act (Act 22 of 2015), dated 04.08.2017, 08.08.2017, 01.11.2017 and 31.08.2017 issued by the 3rd respondent therein, to them, under Section 10(1) of the Act 22 of 2015 and replies furnished by them to the said notices on 17.08.2017, 04.09.2017, 07.11.2017, 14.11.2017 and 07.02.2018 and pursuant to the enquiry conducted by the 3rd respondent.
221. After hearing the parties, all the writ petitions were dismissed, by a common order, dated 12.04.2018. Being aggrieved by the same, W.A.Nos.1125 to 1128, 1130 and 1131 of 2018, have been filed. As the http://www.judis.nic.in 292 sanction orders and prosecution proceedings have been quashed by this Court, no further orders are required in appeals in W.A.Nos.1125 to 1128, 1130 and 1131 of 2018.
222. W.P.Nos.13005 and 13071 of 2018 are for issuance of declaration, declaring that the Principal Director of Income Tax (Investigation), Chennai, 2nd respondent is not an authority having jurisdiction/competence under section 55 Block Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015, to sanction prosecution or file a prosecution compliant for offences under Section 50 of the Black Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015 against the petitioners. This Court, on 12.10.2018, has passed the following orders, "On this day, when W.P.Nos.13005 of 2018, etc. batch were listed for further arguments, on the aspect, as to whether, the Court can take cognizance of the complaint, in the absence of a notification, under Section 80 of the Black Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015, read with Section 280-A of the Income Tax Act, referring to Section Section 80 of the Black Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015 and Section 280-A of the Income Tax Act, Mr.A.P.Srinivas, learned Central Government Standing Counsel submitted that even in the absence of any notification, issued by the State/Central Government, still, the Court not lesser than Chief Metropolitan Magistrate, is empowered to take cognizance of complaint and proceed further. He further submitted that prosecution if any launched by the Department of Income Tax, cannot be said to be faulty and that Court has no power to proceed further. He further http://www.judis.nic.in 293 added that if there is no notification, it cannot be understood that no prosecution can ever be lodged under the Black Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015. Submission is placed on record."
223. Respondents in their counter affidavit have contended that as per section 2(16) of the Income-tax Act, 1961, the word "Commissioner" has been defined, inter-alia, to include a person appointed as Principal Director of Income-tax and since the Commissioner is also one of the competent authority for according sanction under section 55 of the Black Money Act, the same covers the Principal Director of Income-tax also. Except Mr.ARL.Sundaresan, learned Senior Counsel for the petitioners, no serious contentions, on the above aspect, were made. Respondents have explained the competence of the Principal Director of Income Tax, and other authorities under the Income Tax Act, 1961, to accord sanction for prosecution and going through the provisions of the Income Tax Act, 1961, we do not accept the contention of the petitioners that the Principal Director of Income Tax is not an authority, jurisdiction/competence under Section 55 of the Black Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015, to sanction prosecution or file a prosecution complaint for offences, under Section 50 of the Black Money (Undisclosed Foreign Income and Assets) and Imposition of Tax Act, 2015.
224. In the light of the above, W.P.Nos.13005 and 13071 of 2018 are http://www.judis.nic.in 294 disposed of.
225. In the light of the above discussion, there no need to delve into the review petitions and hence, they are dismissed. No Cost. Consequently connected miscellaneous petitions are closed.
(S.M.K., J.) (S.P., J.)
02.11.2018
Index : Yes/No
Internet : Yes/No
kk/dm/asr
http://www.judis.nic.in
295
S.MANIKUMAR, J.
AND
SUBRAMONIAM PRASAD, J.
kk/dm/asr
W.A.Nos.1125 to 1128, 1130 & 1131 of 2018,
W.P.Nos.13005 to 13007, 13008 to 13010,
13070 to 13072, 13041 to 13043, 11714,
11715 & 22329 to 22331 & 22333 of 2018
and Rev.Appl.Nos.79 to 82 of 2018
and Connected WMPs, CMPs and MPs.
Dated : 02.11.2018
http://www.judis.nic.in