Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 3]

Rajasthan High Court - Jaipur

Usha Gupta vs Commissioner Of Income Tax on 25 October, 2005

Equivalent citations: (2006)204CTR(RAJ)399, [2008]296ITR287(RAJ)

JUDGMENT

1. Following questions have been raised in this appeal:

(i) Whether, under the facts and circumstances of the case, the order passed by the learned Tribunal is not perverse, contrary to the facts and material available on record and ex facie illegal ?
(ii) Whether prima facie adjustment under Section 143(1)(a) of the Act can be made to deny exemption under Section 54F of the Act, for want of enclosure of the proof to the return of income ?
(iii) Whether an exemption can be considered to be prima facie inadmissible for want of proof under Section 143(1)(a) on the basis of return of income enclosed to the return where there is no statutory requirement of enclosure of proof to the return of income ?
(iv) Whether, learned Tribunal was justified in setting aside the matter by giving a direction to AO to pass afresh order after allowing an opportunity of being heard to the assessee when the statutory provision do not permit calling of the assessee under Section 143(1)(a) of the Act ?
(v) Should the provisions of Section 143(2) not be invoked for seeking information from the assessee when this specific provision exists for seeking the information from the assessee?

2. The short controversy involved is whether the Tribunal was justified in remanding the matter back to the AO to place on record the material evidence for claiming benefit provided under Section 54F of the IT Act, 1961. The AO denied the benefit of deduction under Section 54F to the assessee on the ground that no evidence had been annexed along with the returns. Against that order appeal was filed by the assessee before the CIT (A). CIT (A) after considering the documents placed before him regarding benefit under Section 54F of the Act found that the assessee is not full owner of the property in question and she had not attached those documents along with returns and as such no benefit can be granted. In appeal before the Tribunal, the Tribunal though agreed that in absence of the evidence, benefit of deduction under Section 54F of the Act cannot be allowed, but remitted the matter back to the AO to give an opportunity of hearing to the assessee and pass a fresh order.

3. Clause (b) of Sub-section (1) of Section 143 of the Act of 1961 provides that AO can rectify any arithmetical mistakes in the returns, accounts and documents, referred to in Clause (a) Clause (a) of Sub-section (1) of Section 143 provides that the AO may, without requiring the presence of the assessee or the production by him of any evidence in support of the return, make an assessment of the total income or loss of the assessee after making such adjustments to the income or loss declared in the return,

4. Admittedly the assessee has claimed deduction under Section 54F of the Act without annexing any documents in support of the claim. When no document is annexed in support of the claim for deduction, mere claim of deduction under Section 54F cannot be allowed. It cannot be the intention of the legislature to accept whatever assessee says without proper evidence in support of that claim. If there is mere claim without support by the documents in favour of that claim, the AO has no power to adjust that income or deduction, as provided under the Act. If the view is taken that even without any evidence or document annexed with the return the claim of assessee for any deduction is to be allowed, there is no purpose of even filing the returns or sending the intimation to the assessee under Section 143(1) of the Act.

5. In our view the Tribunal was too liberal in remitting the matter back to the AO for giving opportunity to the assessee. However, the Department is not in appeal, therefore, we cannot interfere with the order of Tribunal to the extent it is in favour of the assessee.

6. No case is made out for admission of the appeal. The appeal is dismissed at the admission stage.