Income Tax Appellate Tribunal - Bangalore
M/S Samanthu Business Forms Pvt Ltd , ... vs Deputy Commissioner Of Income Tax ... on 4 September, 2019
IN THE INCOME TAX APPELLATE TRIBUNAL
"A" BENCH : BANGALORE
BEFORE SHRI N. V. VASUDEVAN, VICE PRESIDENT AND
SHRI JASON P. BOAZ, ACCOUNTANT MEMBER
ITA No.847/Bang/2019
SP No.201/Bang/2019
Assessment Year : 2012-13
M/s. Samanthu Business Forms Pvt. Ltd., Vs. Deputy Commissioner of
37/3, Basavanapura Main Road, Income-Tax,
Bhattarahalli, Beedarahalli, Central Circle 2(2),
Bangalore - 560 049. Bangalore.
PAN : AABCS 9498 Q
APPELLANT RESPONDENT
Assessee by : Shri. Siddesh Gaddi, CA
Revenue by : Shri. Vikas Suryavamshi, Addl. CIT(DR)(ITAT), Bengaluru
Date of hearing : 12.07.2019
Date of Pronouncement : 04.09.2019
ORDER
Per Jason P. Boaz, A.M.
This appeal by the assessee is directed against the order dated 22.02.2019 of CIT(A) - 11, Bangalore, relating to Assessment Year 2012-13 whereby the CIT(A) confirmed the order of the Assessing Officer (AO) dated 31.08.2015 imposing penalty of Rs.14,04,106/- on the assessee under section 271(1)(c) of the Income Tax Act, 1961 (in short 'the Act').
2. Briefly stated, the facts relevant for disposal of this appeal are as under:-
ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 2 of 132.1 The assessee company, engaged in business of manufacturing of stationery products, filed its return for Assessment Year 2012-13 on 29.09.2012 declaring income of Rs.74,843/-, and subsequently filed a revised return declaring Nil income. A survey under section 133A of the Act was conducted at the assessee's business premises on 20.03.2014. The case was taken up for scrutiny for this Assessment Year and the assessment was concluded under section 143(3) of the Act vide order dated 16.02.2015 and the AO simultaneously initiated proceedings under section 274 r.w.s. 271 of the Act. Subsequently, the AO passed an order dated 31.08.2015 levying penalty of Rs.14,04,106/- under section 271(1)(c) of the Act which was upheld by the CIT(A) vide an ex-parte order dated 22.02.2019; without the benefit of the assessee's submissions in the matter.
3. Aggrieved by the ex-parte order of CIT(A) - 11, Bangalore, dated 22.02.2019, upholding the AO's action in levying penalty of Rs.14,04,106/-
under section 271(1)(c) of the Act for Assessment Year 2012-13, the assessee has filed this appeal wherein it has raised the following grounds:
1. The Order of the Learned Commissioner of Income Tax (Appeals) - 11, Bangalore, rCIT(A)1 to the extent prejudicial to the Appellant is bad in law and on facts; against the provisions of the Income-tax, Act, 1961 ['the Act'] and weight of evidence and probabilities of the case;
2. The Learned CIT(A) has erred in law and on facts in perversely stating `despite several notices issued / sent providing the appellant an opportunity to appear and put forth its submissions, there was no compliance on its part whatsoever', thereby further erred in passing order without considering representations / submissions made;
3. The Learned CIT(A) has erred in law and on facts in not adjudicating on the grounds raised / contentions on law and merits of the Act, thus the order of the Learned CIT(A) is against principles of natural justice, provisions of section 250(6) and liable to be set aside;ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 3 of 13
4. The Learned CIT(A) has erred in upholding order levying penalty failing to notice that it is bad in law as it is based on notice dated 24.06.2015 which is vague, issued without application of mind and without specifying the exact conduct contumacious;
5. The Learned CIT(A) has erred in law in not appreciating that the penalty, order is bad in law as it is based on the notice which does not unambiguously state whether the Appellant has concealed its income or furnished inaccurate particulars thereof;
6. The Learned CIT(A) has grossly erred in upholding levy of penalty without appreciating that penalty cannot be levied on additions made on protective basis in the assessment proceedings;
7. Without prejudice to the above, the Learned CIT(A) and the AO have erred in concluding that the Appellant has furnished inaccurate particulars of income;
8. The Learned CIT(A) has erred not following binding precedence of judicial bodies which are covered in favour of the Appellant on the impugned issue;
9. The Learned CIT(A) has erred in failing to appreciate that there was no conscious act of furnishing inaccurate particular or concealment of income on the part of the Appellant.
4. Ground Nos.4 and 5 : In support of these grounds (supra) raised before the Tribunal, the learned Counsel for the assessee contended that the CIT(A) failed to follow the binding decision of Hon'ble Karnataka High Court in the case of Manjunatha Cotton & Ginning Factory 359 ITR 565 (Kar); and since the notice issued under section 274 r.w.s. 271 of the Act for imposing penalty under section 271(1)(c) of the Act was not in accordance with law, on this ground alone, the order imposing penalty should be quashed. The learned Counsel for the assessee also drew our attention to the show cause notice issued under section 274 r.w.s 271 of the Act for initiating penalty proceedings dated 24.06.2015 and submitted that the said notice does not specify as to whether the assessee is guilty of having "furnished inaccurate particulars of income" or of having "concealed ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 4 of 13 particulars of such income". He pointed out that the show cause notice does not strike out the irrelevant portion viz., "furnished inaccurate particulars of income"
or "concealed particulars of such income". He drew our attention to a decision of the Hon'ble Karnataka High Court in the case of CIT Vs. Manjunatha Cotton & Ginning Factory 359 ITR 565 (Karn); wherein it was held that if the show cause notice issued for levy of penalty under section 271(1)(c) of the Act does not specify as to the exact charge viz., whether the charge is that the assessee has "furnished inaccurate particulars of income" or "concealed particulars of income" by striking out the irrelevant portion of printed show cause notice, then the imposition of penalty on the basis of such invalid show cause notice cannot be sustained. It was further submitted by the learned AR that the issue of the penalty order being passed pursuant to issue of defective notice being invalid has been raised before the CIT(A) as additional grounds and the fact thereof has been recorded at para 6 of the impugned order of the CIT(A).
5. We have also perused the show-cause notice issued under section 274 r.w.s. 271 of the Act for the Assessment Year 2012-13 (placed at page 2 of paper book). The AO, in the said show cause notice, has not struck off the irrelevant portion as to whether the charge against the assessee is "concealing particulars of income" or "furnishing of inaccurate particulars of income".
6. The learned DR relied on the order of the CIT(A). He placed reliance on the decision of the Hon'ble ITAT Bangalore Bench in the case of Shri P.M.Abdulla Vs. ITO ITA No.1223 & 1224/Bang/2012 order dated 17.10.2016 taking a view that absence of specific mention in the show cause notice under section 274 of the Act about the charge under section 271(1)(c ) of the Act is not fatal to levy of penalty under section 271(1)(c) of the Act. In coming to the aforesaid conclusion, the Bench followed ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 5 of 13 decision of Hon'ble Karnataka High Court in the case of CIT Vs. Sri Durga Enterprises (2014) Taxmann.com 442 (Karnataka). A Co-ordinate bench in the case of Shri A Nagarju (ITA No.2196/Bang/2016 dated 6/4/2018), has considered the decision cited by the learned DR in the case of P.M.Abdullah (supra) and has held that the same is contrary to the decision of Hon'ble Karnataka High Court in the case of Manjunatha Cotton & Ginning Factory Ltd., (supra) and therefore cannot be followed. The decision rendered in the case of Sri Durga Enterprises (supra) was in a totally different context of defect in notice issued under section148 of the Act wherein the AY was not mentioned and period within which the return was to be filed was not mentioned. The defect was held to be curable under section 292B of the Act. The same reasoning cannot be applied in the context of show cause notice under section 271(1)(c) of the Act. Similarly the decision of Hon'ble Supreme Court in the case of Skylight Hospitality LLP Vs. ACIT (2018) 92 taxmann.com 93(SC) was rendered in the context of Section148 of the Act wherein the name of the erstwhile company which got converted into an LLP was mentioned. The defect was held to be curable and falling within the mischief of Section292B of the Act. This decision rendered in the context of Section 148, of the Act in our view is not relevant in the present case. The same reasoning would apply to the decision of the ITAT Bangalore in the case of Jayson Infrastructure India Ltd. (supra).
7. The learned DR relied on the decision of Mumbai ITAT in the case of Earthmoving Equipment Service Corporation Vs. DCIT 22(2), Mumbai, (2017) 84 taxmann.com 51. In this case the ITAT Mumbai did not follow the decision rendered in the case of Manjunatha Cotton & Ginning Factory (supra) for the reason that penalty in that case was ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 6 of 13 deleted for so many reasons and not solely on the basis of defect in show cause notice under section 274 of the Act. This decision is also contrary to the decision of Hon'ble Karnataka High Court which is the jurisdictional High Court as far as the Bangalore Benches of ITAT are concerned and is therefore not binding.
8. The Hon'ble Karnataka High Court in the case of CIT & Anr. v. Manjunatha Cotton and Ginning Factory, 359 ITR 565 (Karn), has held that notice under section 274 of the Act should specifically state as to whether penalty is being proposed to be imposed for concealment of particulars of income or for furnishing inaccurate particulars of income. The Hon'ble High court has further laid down that certain printed form where all the grounds given in section 271 are given would not satisfy the requirement of law. The Court has also held that initiating penalty proceedings on one limb and holding the Assessee guilty on another limb of Section 271(1)(c) of the Act is not valid. The Hon'ble Karnataka High Court in the case of CIT & Anr. v. Manjunatha Cotton and Ginning Factory (supra) has laid down the following principles to be followed in the matter of imposing penalty under section 271(1)(c) of the Act.
"NOTICE UNDER SECTION 274
59. As the provision stands, the penalty proceedings can be initiated on various ground set out therein. If the order passed by the Authority categorically records a finding regarding the existence of any said grounds mentioned therein and then penalty proceedings is initiated, in the notice to be issued under Section 274, they could conveniently refer to the said order which contains the satisfaction of the authority which has passed the order. However, if the existence of the conditions could not be ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 7 of 13 discerned from the said order and if it is a case of relying on deeming provision contained in Explanation-1 or in Explanation-1(B), then though penalty proceedings are in the nature of civil liability, in fact, it is penal in nature. In either event, the person who is accused of the conditions mentioned in Section 271 should be made known about the grounds on which they intend imposing penalty on him as the Section 274 makes it clear that assessee has a right to contest such proceedings and should have full opportunity to meet the case of the Department and show that the conditions stipulated in Section 271(1)(c) do not exist as such he is not liable to pay penalty. The practice of the Department sending a printed farm where all the ground mentioned in Section 271 are mentioned would not satisfy requirement of law when the consequences of the assessee not rebutting the initial presumption is serious in nature and he had to pay penalty from 100% to 300% of the tax liability. As the said provisions have to be held to be strictly construed, notice issued under Section 274 should satisfy the grounds which he has to meet specifically. Otherwise, principles of natural justice is offended if the show cause notice is vague. On the basis of such proceedings, no penalty could be imposed on the assessee.
60. Clause (c) deals with two specific offences, that is to say, concealing particulars of income or furnishing inaccurate particulars of income. No doubt, the facts of some cases may attract both the offences and in some cases there may be overlapping of the two offences but in such cases the initiation of the penalty proceedings also must be for both the offences. But drawing up penalty proceedings for one offence and finding the assessee guilty of another offence or finding him guilty for either the one or the other cannot be sustained in law. It is needless to point out satisfaction of the existence of the grounds mentioned in Section 271(1)(c) when it is a sine qua non for initiation or proceedings, the penalty proceedings should be confined only to those grounds and ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 8 of 13 the said grounds have to be specifically stated so that the assessee would have the opportunity to meet those grounds. After, he places his version and tries to substantiate his claim, if at all, penalty is to be imposed, it should be imposed only on the grounds on which he is called upon to answer. It is not open to the authority, at the time of imposing penalty to impose penalty on the grounds other than what assessee was called upon to meet. Otherwise though the initiation of penalty proceedings may be valid and legal, the final order imposing penalty would offend principles of natural justice and cannot be sustained. Thus once the proceedings are initiated on one ground, the penalty should also be imposed on the same ground. Where the basis of the initiation of penalty proceedings is not identical with the ground on which the penalty was imposed, the imposition of penalty is not valid. The validity of the order of penalty must be determined with reference to the information, facts and materials in the hands of the authority imposing the penalty at the time the order was passed and further discovery of facts subsequent to the imposition of penalty cannot validate the order of penalty which, when passed, was not sustainable.
6.1 The Assessing Officer is empowered under the Act to initiate penalty proceedings once he is satisfied in the course of any proceedings that there is concealment of income or furnishing of inaccurate particulars of total income under clause (c). Concealment, furnishing inaccurate particulars of income are different. Thus the Assessing Officer while issuing notice has to come to the conclusion that whether is it a case of concealment of income or is it a case of furnishing of inaccurate particulars. The Apex Court in the case of Ashok Pai reported in 292 ITR 11 at page 19 has held that concealment of income and furnishing inaccurate particulars of income carry different connotations. The Gujarat High Court in the case of MANU ENGINEERING reported in 122 ITR 306 and the Delhi High Court in the ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 9 of 13 case of VIRGO MARKETING reported in 171 Taxman 156, has held that levy of penalty has to be clear as to the limb for which it is levied and the position being unclear penalty is not sustainable. Therefore, when the Assessing Officer proposes to invoke the first limb being concealment, then the notice has to be appropriately marked. Similar is the case for furnishing inaccurate particulars of income. The standard proforma without striking of the relevant clauses will lead to an inference as to non-application of mind.'
9. The final conclusion of the Hon'ble Court was as follows:-
"63. In the light of what is stated above, what emerges is as under:
a) Penalty under Section 271(1)(c) is a civil liability.
b) Mens rea is not an essential element for imposing penalty for breach of civil obligations or liabilities.
c) Willful concealment is not an essential ingredient for attracting civil liability.
d) Existence of conditions stipulated in Section 271(1)(c) is a sine qua non for initiation of penalty proceedings under Section 271.
e) The existence of such conditions should be discernible from the Assessment Order or order of the Appellate Authority or Revisional Authority.
f) Even if there is no specific finding regarding the existence of the conditions mentioned in Section 271(1)(c), at least the facts set out in Explanation 1(A) & (B) it should be discernible from the said order which would by a legal fiction constitute concealment because of deeming provision.ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 10 of 13
g) Even if these conditions do not exist in the assessment order passed, at least, a direction to initiate proceedings under Section 271(I)(c) is a sine qua non for the Assessment Officer to initiate the proceedings because of the deeming provision contained in Section 1(B).
h) The said deeming provisions are not applicable to the orders passed by the Commissioner of Appeals and the Commissioner.
i) The imposition of penalty is not automatic. j) Imposition of penalty even if the tax liability is admitted is not automatic. k) Even if the assessee has not challenged the order of
assessment levying tax and interest and has paid tax and interest that by itself would not be sufficient for the authorities either to initiate penalty proceedings or impose penalty. unless it is discernible from the assessment order that.
it is on account of such unearthing or enquiry concluded by authorities it has resulted in payment of such tax or such tax liability came to be admitted and if not it would have escaped from tax net and as opined by the assessing officer in the assessment order.
l) Only when no explanation is offered or the explanation offered is found to be false or when the assessee fails to prove that the explanation offered is not bonafide. an order imposing penalty could be passed.
m) If the explanation offered, even though not substantiated by the assessee. but is found to be bonafide and all facts relating to the same and material to the computation of his total income have been disclosed by him, no penalty could be imposed.
n) The direction referred to in Explanation IB to Section 271 of the Act should be clear and without any ambiguity.
o) If the Assessing Officer has not recorded any satisfaction or has not issued any direction to initiate penalty proceedings, in ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 11 of 13 appeal. if the appellate authority records satisfaction, then the penalty proceedings have to be initiated by the appellate authority and not the Assessing Authority.
p) Notice under Section 274 of the Act should specifically state the grounds mentioned in Section 271(1)(c), i.e., whether it is for concealment of income or for furnishing of incorrect particulars of income.
q) Sending printed form where all the ground mentioned in Section 271 are mentioned would not satisfy requirement of law.
r) The assessee should know the grounds which he has to meet specifically. Otherwise, principles of natural justice is offended. On the basis of such proceedings, no penalty could be imposed to the assessee.
s) Taking up of penalty proceedings on one limb and finding the assessee guilty of another limb is bad in law.
t) The penalty proceedings are distinct from the assessment proceedings. The proceedings for imposition of penalty though emanate from proceedings of assessment. it is independent and separate aspect of the proceedings.
u) The findings recorded in the assessment proceedings in so far as "concealment of income" and "furnishing of incorrect particulars" would not operate as res judicata in the penalty proceedings. It is open to the assessee to contest the said proceedings on merits. However, the validity of the assessment or reassessment in pursuance of which penalty is levied, cannot be the subject matter of penalty proceedings.
The assessment or reassessment cannot be declared as invalid in the penalty proceedings."
(emphasis supplied) ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 12 of 13
10. It is clear from the aforesaid decision that, on the facts of the case on hand, evidently the show cause notice u/s. 271(1)(c) of the Act dated 31.12.2008 is defective as it does not spell out the grounds on which the penalty is sought to be imposed. The Hon'ble Karnataka High Court in the case of CIT vs. SSA's Emerald Meadows in ITA No.380 of 2015 dated 23.11.2015 wherein the Hon'ble Karnataka High Court following its own decision in the case of CIT vs Manjunatha Cotton and Ginning factory (2013) 359 ITR 565 took a view that imposing of penalty u/s 271(1)(c) of the Act is bad in law and invalid for the reason that the show cause notice u/s 274 of the Act does not specify the charge against the assessee as to whether it is for concealment of particulars of income or furnishing of inaccurate particulars of income. The Id. Counsel further brought to our notice that as against the decision of the Hon'ble Karnataka High Court the revenue preferred an appeal in SLP in CC No.11485 of 2016 and the Hon'ble Supreme Court by its order dated 05.08.2016 dismissed the SLP preferred by the department.
11. We have already observed that the notice issued in the case on hand under section 274 r.w.s 271 of the Act for levy of penalty under section 271(1)(c) of the Act does not specify the charge against the assessee as to whether it is for "concealing particulars of income" or "furnishing inaccurate particulars of income". The said show cause notice does not strike out the inappropriate words. In these circumstances, we are of the view that imposition of penalty cannot be sustained. The plea of the ld. Counsel for the assessee which is based on the decisions referred to in the earlier part of this order has to be accepted. We therefore hold that imposition of penalty in the present case cannot be sustained and the same are directed to be cancelled.
ITA No.847/Bang/2019 SP No.201/Bang/2019 Page 13 of 1312. In view of our above orders cancelling the penalty imposed under section 271(1)(c) of the Act for Assessment Year 2012-13, the Stay Petition in SP No.201/Bang/2019 for Assessment Year 2012-13 is rendered infructuous and is accordingly dismissed.
13. In the result, the assessee's appeal for Assessment Year 2012-13 is allowed and the assessee's Stay Petition is dismissed.
Pronounced in the open court on 4th September, 2019.
Sd/- Sd/-
(N. V. VASUDEVAN) (JASON P. BOAZ)
VICE PRESIDENT Accountant Member
Bangalore.
Dated: 4th September, 2019.
/NS/*
Copy to:
1. Appellants 2. Respondent
3. CIT 4. CIT(A)
5. DR, ITAT, Bangalore. 6. Guard file
By order
Assistant Registrar,
ITAT, Bangalore.