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 36, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Msn Laboratories Private ... vs Acit, Central Circle-2(4), Hyderabad on 25 February, 2026

                                                       ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd




                      आयकर अपील य अ धकरण, है दराबाद पीठ
         IN THE INCOME TAX APPELLATE TRIBUNAL
                Hyderabad ' B ' Bench, Hyderabad
 ी वजय पाल राव, उपा य एवं ी मंजुनाथ जी, लेखा सद य के सम                                 ।

              Before Shri Vijay Pal Rao, Vice-President
                                AND
             Shri Manjunatha G. Accountant Member

             आ.अपी.सं /ITA Nos.2304 & 2305/Hyd/2025
         (िनधारण वष /Assessment Years: 2018-19 & 2019-20)

   M/s. MSN Laboratories               Vs.            Assistant Commissioner
 Private Limited, Hyderabad                                of Income Tax
    PAN:AADCM6283F                                      Central Circle 2(4)
                                                             Hyderabad
       (Appellant)                                         (Respondent)

        िनधा रती ारा /Assessee by:
                                 Shri M.V. Prasad, CA
          राज व ारा /Revenue by: Dr. Sachin Kumar, Sr. AR


 सु न वाई की तारीख /Date of hearing:
                                21/01/2026
 घोषणा की तारीख /Pronouncement: 25/02/2026


                                  आदे श/ORDER

Per. MANJUNATHA, G. A.M. These two appeals filed by the assessee are directed against the separate orders passed by the Learned Commissioner of Income Tax (Appeals)-12, Hyderabad, both dated 04.11.2025, for the A.Ys 2018-19 & 2019-20 respectively. Since identical issues are involved in these two appeals, for the sake of convenience, these appeals were heard together and are being disposed off, by this common consolidated order.

Page 1 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd ITA No. 2304/Hyd/2025 A.Y 2018-19

2. The assessee has raised the following grounds of appeal:

Page 2 of 53
ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

3. The brief facts of the case are that the assessee company is engaged in manufacturing of bulk drugs and formulation products, filed its return of income for the A.Y 2018- 19 on 29/11/2018 admitting total income of Rs.59,39,27,230/-. A Search and seizure operations u/s 132 of the Income Tax Act, 1961 was carried out in M/s MSN Group of cases on 24-02-2021 and the assessee is part of the MSN Group companies, is also covered u/s 132 of the I.T. Act, 1961. During the course of search, at registered and corporate office of the assessee on 24.02.2021, it was found that used solvents in the form of effluents/recovered waste/spent solvents were sold to vendors in unorganized sector, mostly in cash. From a Sony make Pen drive of 16GB (seized as Annex. A/MSN/OFF/HD1) found in the possession of Sri B. Buchi Reddy, Cashier, which contain various Excel sheet data, it was made out that the spent solvents/scrap were sold in cash and such transactions were not recorded in the books of account. The evidences found during the course of search in the case of the assessee were confronted and a statement under section 132(4) of the Act was recorded from Sri B Buchi Reddy. The statement recorded from the Cashier was put before the M.D. of the assessee company Shri M.S.N. Reddy and a statement was recorded on 27/02/2021. In his statement, the MD admitted that there are errors in the books and requested time to reconcile the same. Thereafter, in the statement recorded under section 132(4) of the Act dated 27/04/2021 at the registered office of the assessee company, additional income towards unaccounted cash receipts from sale of spent solvent and Page 3 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd scrap was admitted. In line with the admission made during the course of search, the assessee company admitted Rs.6,77,03,448/- as additional income towards unaccounted sale of spent solvent and scraps for the year under consideration.

4. Consequent to the search, notice under section 153A of the Act dated 5/10/2021 was issued and served on the assessee. In response, the assessee filed its return of income on 2/11/2021 declaring total income of Rs.67,30,91,940/-. In the return filed under section 153A of the Act, the assessee had admitted the following additional income:

Page 4 of 53
ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

5. The case of the assessee was selected for scrutiny and during the course of assessment proceedings, the A.O on the basis of incriminating material found during the course of search coupled with the admission of additional income in the return of income filed under section 153A of the Act, has assessed the additional income of Rs.6,77,03,448/-. Further, the A.O had also assessed the additional income returned by the assessee in the return of income filed under section 153A of the Act towards inflation of purchase of raw material, expenses incurred in cash and booked under the head travelling and conveyance expenses incurred in cash and booked under the head foreign travelling expenses and expenses incurred in cash and booked under the head "other expenses". The A.O had also initiated penalty proceedings under section 270A of the I.T. Act, 1961 for misreporting of the income.

6. During the course of penalty proceedings under section 270A of the Act, a show-cause notice under section 274 r.w.s. 270A of the Act dated 14/04/2023 was issued and served on the assessee and called upon the assessee to file its explanation as to why the penalty under section 270A shall not be levied for misreporting of income. During the penalty proceedings, the A.O noticed that the assessee preferred an appeal before the Ld. CIT (A)-12, Hyderabad. The Ld. CIT (A) vide its order dated 19/08/2024 partly allowed the appeal of the assessee. Aggrieved with the order of the Ld. CIT (A), the assessee preferred an appeal Page 5 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd before the Tribunal and the Tribunal vide its order in ITA No.1048/Hyd/ 2024, dated 26/11/2024 partly allowed the appeal of the assessee and deleted the addition of 60% of Rs.6,77,03,448/- as per the seized document found during the course of search and upheld the addition of 40% amounting to Rs.2,70,81,379/-. The AO after considering relevant facts has provided one more opportunity to the assessee vide show cause notice dated 17/06/2025 and called upon the assessee to file explanation if any, as to why penalty under section 270A of the Act shall not be levied. In response, the assessee vide letter dated 12/06/2025 submitted that subsequent to search, it has filed a return of income under section 153A of the Act and admitted income towards additional income for sale of spent solvent and scraps and unsubstantiated raw material purchases and unsubstantiated expenses etc. Further, while completing the assessment, the A.O has accepted the return of income filed under section 153A of the Act. Therefore, the voluntary admission given by the assessee company towards the sale of spent solvent and scrap and unsubstantiated expenses cannot be considered as misreporting of income for the purpose of section 270A of the Act.

7. The A.O after considering the submission of the assessee and also taking note of the income assessed towards the additional income admitted for sale of spent solvent and scraps and also additional income offered towards disallowance of unsubstantiated purchase and other expenses, observed that the disclosure made by the assessee was based on the unaccounted Page 6 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd sale of spent solvent and scraps. Further, the additional income offered towards unsubstantiated purchase of raw materials and expenses is not for the purpose of business. The sale of spent solvent and scrap did not form part of regular books of account and were not disclosed to the I.T. Department. Since the assessee has disclosed the additional income in consequent to search on the basis of incriminating material found which is not recorded in the books of account and further the additional income has been offered for unsubstantiated expenditure, the provisions of section 270A of the Act are squarely applicable for misreporting of income. During the course of penalty proceedings, the assessee has not provided proper explanation with regard to the default committed within the meaning of section 270A of the Act. Since the assessee has under reported income in consequent of misreporting thereof as envisaged in section 270A(9) of the Act, it is a fit case for levy of penalty under section 270A of the Act. Therefore, rejected the explanation of the assessee and levied penalty of Rs.2,66,77,675/- @ 200% of the tax payable on under reported income in consequence of misreporting thereof under section 270A(9) of the Act.

8. Aggrieved with the penalty order, the assessee preferred an appeal before the Ld. CIT (A). Before the Ld. CIT (A), the assessee has filed a detailed written submission which has been reproduced in para no. 5 on pages 14 to 16 of the Ld. CIT (A)'s order. The sum and substance of the argument of the assessee before the Ld. CIT (A) is that, voluntary admission of Page 7 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd additional income towards various discrepancies including disallowance of expenses cannot be considered as under reporting of income in consequence of mis-reporting thereof as per section 270A(9) of the Act.

9. The Ld. CIT (A) after considering the relevant submissions of the assessee and also taking note of various facts, rejected the explanation of the assessee and upheld the penalty levied by the A.O under section 270A(9) of the Act. Although, the assessee, has voluntarily disclosed the additional income in the return of income filed under section 153A of the Act, but fact remains that the unaccounted receipts and inflated claims of expenditure were discovered only through search action. The intention was to avoid tax through suppression of facts which is exactly what section 270A(9) seeks to penalize. Therefore, by taking note of certain judicial precedents, rejected the explanation of the assessee and upheld the penalty levied by the A.O. Further, the Ld. CIT (A) also rejected the legal ground taken by the assessee challenging the validity of the order passed by the A.O imposing penalty under section 270A of the Act in light of notice issued under section 270 r.w.s.274 of the Act dated 27/03/2023 dated 12/06/2025 by holding that, for penalty notice, the appellant has filed detailed replies dated 23/06/2025 addressing each proposed addition thereon by demonstrating that the assessee was well aware of the precise charge of the reasons for initiation of penalty. Therefore, the contention of the assessee that the A.O failed to record satisfaction or that the penalty was Page 8 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd mechanically initiated is without substance. The relevant findings of the Ld. CIT (A) are as under:

Page 9 of 53
ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 10 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 11 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 12 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 13 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 14 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 15 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 16 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 17 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Page 18 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

10. Aggrieved by the order of the Ld. CIT (A), the assessee is in appeal before the Tribunal.

11. The learned Counsel for the assessee, Shri. M.V. Prasad, CA, referring to Ground No.4 of the assessee's appeal with regard to the validity of penalty orders passed under section 270A of the Act submitted that, the show cause notice issued by the A.O under section 274 r.w.s. 270A of the Act dated 20/07/2023 and 12/06/2025 is vague, without any application of mind and thereby penalty proceedings without recording mandatory satisfaction as required under law before initiating penalty proceedings under section 270A of the Act is bad in law and void Page 19 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd ab-initio. The learned Counsel for the assessee further submitted that the A.O initiated penalty proceedings under section 270A of the Act for misreporting of income which is evident from the assessment order passed by the A.O. The misreporting of income referred to in sub-section (8) has 6 limbs from (a) to (f). The A.O initiated the penalty proceedings and issued show cause notice under section 274 r.w.s. 270A of the Act, without specifying particular clause under which penalty proceedings has been initiated, whether it is for misrepresentation or suppression of facts or claim of expenditure not substantiated by evidence or failed to record any expenses in the books of account having a bearing on total income etc. Since the additions considered by the A.O for the purpose of levy of penalty under section 270A(9) of the Act, falls under different categories of misreporting, it is the duty of the of the A.O to specifically refer to sub clause and issue a show cause notice to the assessee for its explanation. Since the A.O has not specified in the notice under which clause the assessee company is liable for underreporting of income in consequent to misreporting thereon, the notice issued by the A.O is bad in law and consequent penalty proceedings are abinitio. The learned Counsel for the assessee further submitted that it is a settled law that under provisions of section 271(1)(c) of the Act, the notice issued for initiating penalty should specifically set out grounds for such initiation as to whether for furnishing any inaccurate particulars of income or concealment of particulars of income. Provisions of section 270A of the Act is para materia to section 271(1)(c) of the Act, because it has 2 limbs of penalty i.e. Page 20 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd one for underreporting of income and another for misreporting of income. Therefore, the A.O is bound to issue show cause notice and specify the charge under which he propose to initiate the penalty proceedings, whether it is for under reporting of income or misreporting of income and in case it is for misreporting, then he must specify the sub clause provided thereon. Since the show cause notice issued by the A.O is vague without application of mind, the entire proceedings become vitiate and consequently, the penalty levied by the A.O cannot be upheld. In this regard, he relied upon the decision of the Hon'ble Supreme Court in the case of CIT vs. SSA's Emerald Meadows (2016) 73 Taxman.com 248 (SC) wherein the SLP filed against the judgement of the Hon'ble Karnataka High Court in the said case was dismissed. The said judgement of the Hon'ble Karnataka High Court was rendered by following the earlier judgment of the same Court in the case of CIT vs. Manjunatha Cotton & Ginning Factory (2013) 35 taxmann.com 250 (Kar.). The assessee also relied on the decision of Hon'ble Delhi High Court in the case of Prem Brothers Infrastructure LLP vs. National Faceless Assessment Centre (2022) 142 taxmann.com 38 and the decision in the case of Schneider Electric South East Asia (HQ) PTE Ltd vs. Assistant Commissioner of Income Tax (International Taxation) 2022(443 ITR 186). The appellant had also relied upon the decision of Chennai Bench in the case of M/s. Enrica Enterprises (P) Ltd vs. DCIT (2024) 163 Taxmann.com 105, Page 21 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

12. The learned Counsel for the assessee referring to grounds 5 & 6 of the assessee's appeal, which deals with the case on merits submitted that the assessee company had admitted additional income during the course of search proceedings and the same is being disclosed while filing the return of income u/s 153A of the Act. There is no difference between the returned income and assessed income. The assessment and return of income has been considered under section 153A of the Act. As per section 153A, once a return of income was filed, and then it is as good as if such return were required to be furnished under section 139(1) of the Act. As per the provisions of section 270A, the underreported income shall be in a case where the income has been assessed for the first time, if the return has been furnished, the difference between the amount of income assessed and the amount of income determined under clause (a) of sub-section (1) of section 143. Since there was no provisions of assessing income under section 143(1) of the Act after filing the return of income under section 153A of the Act, and further return filed under section 153A partakes the nature of return filed under section 139(1) of the Act, unless there is a difference in returned income and assessed income, penalty under section 270A cannot be levied for under reported income. In this regard, he relied upon the decision of the Hon'ble Gujarat High Court in the case of Kirit Dahyabhai Patel vs. Assistant Commissioner of Income Tax (2017) 80 taxmann.com 162 and the Hon'ble Delhi High Court in the case of Pr. CIT vs. Neeraj Jindal (2017) 79 taxmann.com 96.

Page 22 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

13. The learned Counsel for the assessee further submitted that the voluntary surrender of income towards various discrepancies cannot per-se leads to a conclusion that the assessee has under reported income as a consequence of misreporting thereon. Further, once the income has been determined on estimation basis, there is no question of imposition of penalty under section 270A (6) of the Act. Since the assessee has explained the issue to the satisfaction of the A.O, the assessee's case falls under the provisions of section 270A(6) of the Act and thus, the A.O ought not to have levied penalty under section 270A(9) of the Act. In this regard, he relied upon the decision of the Chennai Bench in the case of Enrica Enterprises Pvt Ltd Vs DCIT [2024] 163 taxmann.com 105 (Chennai - Trib.).

14. The learned Sr. AR, Dr. Sachin Kumar appeared for the Revenue, supporting the order of the Ld. CIT (A) submitted that, it is a clear case of under reporting of income as a consequence of misreporting of income which is evident from the assessment order passed by the A.O, where the A.O has assessed the additional income disclosed by the assessee in the return of income filed under section 153A of the Act and initiated penalty proceedings under section 270A of the Act for misreporting of income. Further, the assessee had admitted additional income towards sale of spent solvent and scraps on the basis of evidence found during the course of search which clearly shows misreporting of income or not recording the receipts in the books of account which clearly falls under section 270A(9) of the Act.

Page 23 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd Further, the assessee had offered additional income towards unsubstantiated purchase of raw material and other expenditure in cash and the same is falls under section 270A(9) of the Act. Since the assessee has under reported income as a consequence of misreporting of income thereof, the A.O has rightly initiated penalty proceedings for misreporting of income. Therefore, there is no merit in the argument of the assessee that the assessee's case falls under section 270A(6) of the Act.

15. The Ld. Sr. AR, further referring to the show cause notice issued under section 274 r.w.s 270A of the act submitted that there is no merit in the argument of the assessee that the notice issued under section 270A of the Act is vague and without any application of mind, because the A.O has arrived at clear satisfaction of under reporting of income as a consequence of mis reporting thereof which is clearly evidenced from the assessment order passed by the A.O. Further, the A.O had also issued a show cause notice for misreporting of income as per section 270A(9) of the Act, therefore, not referring sub clause referred to under section 270A(9) will not invalidate the penalty proceedings. Therefore, he submitted that there is no merit in the legal ground taken by the assessee and the caselaw relied upon by the learned Counsel for the assessee are also on the issue of penalty proceedings under section 271(1)(c) of the Act which stands on different footing and at any stretch of imagination cannot be applied to the case of penalty under section 270A of the Act. The ld. Sr. AR further referring to the scheme of assessment provided Page 24 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd under section 153A of the Act submitted that once there is a search, the assessment of relevant A.Ys is mandatory and filing of return of income under section 153A of the Act and consequent treatment of said return of income as if such returns were filed under section 139(1) is applicable to the limited purpose and therefore, the same cannot be stretched to the extent there is no difference between the assessed income and the reported income. The under reporting of income has been defined under section 270A of the Act in light of original return of income filed under section 139(1) of the Act and subsequent assessment of income under section 143(3) or under section 153A of the Act. In the present case, since there is a clear difference between the returned income and the assessed income, it is a clear case of under reporting of income as a consequence of misreporting thereof. The Ld. CIT (A) after considering the relevant facts has rightly sustained the penalty levied by the A.O. Therefore, he submitted that the order of the Ld. CIT (A) should be upheld.

16. We have heard both the parties, perused the materials on record and had gone through the orders of the authorities below. We have also carefully considered the relevant show cause notice under section 274 r.w.s 270A of the I.T. Act, 1961 dated 27/03/2023 and 12/06/2025 in light of provisions of section 270A of the I.T. Act, 1961. The A.O levied penalty under section 270A(9) of the Act, for under reporting of income in consequence of misreporting of income thereof on additional income admitted by the assessee in the return of income filed under section 153A Page 25 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd of the Act towards receipts from sale of spent solvent and scraps, unsubstantiated inflation of purchase of raw material and unsubstantiated expenses incurred in cash and booked under the head "travelling and conveyance, foreign travel expenses and other expenses. Out of the additions considered by the A.O for the purpose of levy of penalty under section 270A of the Act, the first addition was unaccounted receipts from sale of spent solvent and scraps for Rs.2,70,81,379/-. The assessee company had admitted unaccounted income of Rs.6,77,03,448/- on the basis of evidence found during the course of search coupled with the statement recorded from the M.D of the assessee company, where the company had admitted unaccounted income from sale of spent solvent and scraps and also filed return of income under section 153A of the Act and paid taxes. However, in the appellate proceedings, the appellant has claimed deduction for expenditure incurred for handling the spent solvent and scraps which is also available in the very same seized material which has been considered for the purpose of ascertaining unaccounted receipts from sale of spent solvent and scraps. The ITAT, Hyderabad Benches had considered the issue in light of relevant incriminating material found during the source of search and has allowed deduction towards various expenditure for handing spent solvent and scraps to the extent of 60% of receipts and directed the A.O to sustain the additions to the extent of 40% of receipts admitted by the assessee. In other words, out of the gross receipts admitted by the assessee towards sale of spent solvent and scraps for Rs. 6,77,03,448/-, finally the addition has been reduced to the Page 26 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd extent of Rs.2,70,81,379/-. The other additions considered by the A.O for the purpose of levy of penalty under section 270A(9) of the Act is additions towards unsubstantiated inflation of purchase of raw material and expenses incurred in cash and booked under the head travelling and conveying expenses, foreign travel expenses and other expenses. The additional income offered towards the disallowance of unsubstantiated expenditure was already recorded in the regular books of account of the assessee and were also part of return of income filed for the year under consideration on or before the due date provided under section 139(1) of the Act. Therefore, it is necessary for us to adjudicate the issue of penalty levied under section 270A(9) of the Act, for under reporting of income as a consequence of misreporting of income thereof in light of provisions of section 270A of the Act, the arguments of the learned Counsel for the assessee and the Sr. AR present for the revenue and the facts available on record.

17. The assessee has raised a preliminary objection and questioned validity of penalty proceedings in light of notice issued under section 274 r.w.s. 270A of he I.T. Act and claimed that the show cause notice issued by the A.O without specifying a particular charge under which penalty is initiated, vitiate the entire penalty proceedings and consequently, the order passed by the A.O under section 270A of the Act is bad in law and liable to be quashed. In light of above factual back ground, if we examine the order passed by the AO, imposing penalty u/s.270A(9) of the Act, it is necessary to refer to provisions of Sec.270A of the Act, Page 27 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd and the reasons given by the AO to impose penalty u/s.270A(9) of the Act. The provisions of Sec.270A of the Act, deals with penalty for 'under reporting of income and under reporting as a consequence of misreporting of income'. Sub-section (1) to (6) of Sec.270A of the Act deals with 'under reporting of income and under reporting as a consequence of misreporting of income', has been specified in sub-section (7) to Sec.270A of the Act. Sub- section (8) & (9) deals with 'under reporting of income and under reporting as a consequence of misreporting of income' thereof by any person and such case of 'misreporting of income' referred to in sub-sec.(8) has been specified in Sec.(9) of Sec.270A of the Act. From the above, it is manifestly clear that a provision of Sec.270A of the Act has two limbs or two charges for which penalty can be levied. The first limb or first charge is 'under reporting of income and such under reporting of income' has been specifically referred to in sub-sections (2) of Sec.270A of the Act. In the present case, these provisions are not relevant, because the AO has not invoked under reporting of income. The second limb or charge is 'under reporting of income as consequence of misreporting of income' thereof and in the present case, the AO invoked the second limb of provisions of Sec.270A of the Act. Admittedly, these provisions have been substituted by the Finance Act, 2016 w.e.f.01.04.2017 and applicable for AY 2017-18 onwards. Prior to insertion of Sec.270A of the Act, a similar provision was existed in the statue by way of sec.271(1)(c) of the Act, for concealment of particulars of income or furnishing of inaccurate particulars of income. Provisions of Sec.271(1)(c) of the Act, was also having two limbs or Page 28 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd two charges i.e. i) for concealment of particular of income and ii) furnishing of inaccurate particulars of income. If you go by provisions of Sec. 271(1)(c) of the Act & Sec.270A of the Act, and wordings therein, both provisions are similar and para materia to each other. Although, the term 'tax evasion' has been redefined by way of 'under reporting of income and under reporting as a consequence of misreporting of income' but it is synonymous with concealment of particular of income or furnishing of inaccurate particulars of income. Therefore, it is necessary to examine, whether penalty proceedings u/s.270A of the Act, is mandatory in nature and further, such penalty can be invoked without providing an opportunity to the assessee as required u/s.274 of the Act.

18. The order passed u/s.270A of the Act, is an appealable order u/s.246A of the Act before the First Appellate Authority. If the penalty u/s.270A of the Act had been mandatory, then there cannot be any provision of appeal u/s.246A of the Act. Since, the order passed Sec.270A of the Act, is an appealable order, it cannot be said that penalty u/s.270A of the Act, is mandatory in nature. Since, penalty u/s.270A of the Act, is not mandatory in nature, the AO is required to give an opportunity to the assessee to show cause 'as to why' penalty should be levied in terms of sec.274 of the Act, therefore, it is important to see the reasons given by the in the order in light of show cause notice u/s 274 r.w.s 270A of the Act. Admittedly, the AO issued notice u/s.274 r.w.s.270A of the Act. Sec.274 of the Act deals with the procedure Page 29 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd for levy of penalty, wherein, it directs that no order imposing penalty shall be made unless the assessee has been heard or has been given a reasonable opportunity of hearing. Thus, it is evident that the penalty u/s.270A of the Act, cannot be imposed unless the assessee has given a reasonable opportunity and the assessee is being heard. Once, the AO is bound to act to hear the assessee and give reasonable opportunity to explain its case, then, there is no mandatory requirement of imposing penalty, because the opportunity of hearing is not a mere formality, and it is in order to the principle of natural justice. Therefore, in our considered view, the penalty u/s.270A of the Act, is not mandatory and it is based on the facts and explanation placed before the AO.

19. Having said so, let us come back to notice issued u/s.274 r.w.s.270A of the Act. We have gone through relevant show cause notice issued by the AO, wherein, the AO has stated that 'under reporting of income and under reporting as a consequence of misreporting of income'. From the above, it is not discernable, whether penalty has been initiated for 'under reporting of income' as per section 270A (1) to (6) or 'misreporting of income' as per section (8) & (9) of Sec.270A of the Act. The AO issued a notice in a routine manner without specifying under which clause of Sec.270A of the Act, the assessee is liable for penalty. Though, the AO while passing the impugned order has imposed penalty u/s.270A(9) of the Act, but no such ground was specified in the show cause notice. In our considered view, notice u/s.274 r.w.s.270A of the Act, is not valid for the reason that the Page 30 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd AO did not specify the satisfaction as to whether assessee had either 'under reporting of income' or 'misreporting of income'. In absence of proper notice, which is mandatory, the AO cannot impose penalty, because, it is a clear violation of principles of natural justice. Further, issuing a vague notice without specifying the charge under which limb the proposed penalty proceedings is initiated, would vitiate the entire proceedings, because the assessee was not given an opportunity to explain its case on specific charge. Therefore, in our considered view, penalty levied on the basis of invalid or vague notice is invalid and void ab initio. The concept of 'under reporting of income' and 'misreporting of income' are two different charges with very clear boundaries. As we have already discussed in earlier part of this order, sub- section (2) to (6) of sec Sec.270A of the Act, deals with concept of 'under reporting of income', for which separate rate of penalty is provided. Sub-sec.(9) deals with a concept of 'misreporting of income' and for this cases separate rate of penalty is provided. Therefore, 'under reporting of income' and 'misreporting of income' shall not be used interchangeably, nor are they synonymous, but each operates under strict definition and do not overlap each other. Since, 'under reporting of income' and 'misreporting of income' are two concepts and separate charges, the AO before initiating penalty proceedings should specifically arrive at a satisfaction to the effect that, for which charge, he has initiated penalty Sec.270A of the Act. In the present case, if you go by the assessment order passed by the AO, there is no satisfaction in respect of initiation of penalty proceedings Page 31 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd u/s.270A of the Act, whether it is for 'under reporting of income and under reporting as a consequence of misreporting of income' thereof which is clearly evident from the assessment order passed by the AO, where, the AO simply referred to initiation of penalty proceedings u/s.270A of the Act for misreporting of income. Then, said lapse is even continued while issuing show cause notice u/s.274 r.w.s.270A of the Act, where the AO specified 'under reporting of income and under reporting as a consequence of misreporting of income', without specifying for which charge the assessee is directed to pay penalty u/s.270A of the Act. There is no whisper as to which limb of Sec.270A of the Act, is attracted and how the ingredients of clause (a) to (f) of sub-sec.(9) of Sec.270A of the Act specified. In absence of such particulars, the mere reference to the word 'misreporting of income' in the assessment order or in the show cause notice makes the impugned order manifestly arbitrarily.

20. In the present case, the A.O initiated penalty proceedings under section 270A of the Act for misreporting of income, which is evident from the assessment order passed by the A.O. The misreporting of income referred to in sub-section (8) has Six limbs from (a) to (f). The A.O initiated the penalty proceedings and issued show cause notice under section 274 r.w.s. 270A of the Act, without specifying particular clause under which penalty proceedings has been initiated, whether it is for misrepresentation or suppression of facts or claim of expenditure not substantiated by evidence or failed to record any expenses in the books of Page 32 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd account having a bearing on total income etc. Since the additions considered by the A.O for the purpose of levy of penalty under section 270A(9) of the Act, falls under different categories of misreporting, it is the duty of the of the A.O to specifically refer to sub clause and issue a show cause notice to the assessee for its explanation. Since the A.O has not specified in the notice under which clause the assessee company is liable for underreporting of income in consequent to misreporting thereon, the notice issued by the A.O is bad in law and consequent penalty proceedings are abinitio. It is a settled law that under provisions of section 271(1)(c) of the Act, the notice issued for initiating penalty should specifically set out grounds for such initiation as to whether for furnishing any inaccurate particulars of income or concealment of particulars of income. Provisions of section 270A of the Act is para materia to section 271(1)(c) of the Act, because it has two limbs of penalty i.e. one for underreporting of income and another for misreporting of income. Therefore, the A.O is bound to issue show cause notice and specify the charge under which he propose to initiate the penalty proceedings, whether it is for under reporting of income or misreporting of income and in case, it is for misreporting, then he must specify the sub clause provided thereon. Since the show cause notice issued by the A.O is vague and without application of mind, the entire proceedings become vitiate and consequently, the penalty levied by the A.O cannot be upheld. This legal principle is supported by the decision of the Hon'ble Supreme Court in the case of CIT vs. SSA's Emerald Meadows (2016) 73 Taxman.com 248 (SC) wherein the SLP filed Page 33 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd against the judgement of the Hon'ble Karnataka High Court in the said case was dismissed. The said judgement of the Hon'ble Karnataka High Court was rendered by following the earlier judgment of the same Court in the case of CIT vs. Manjunatha Cotton & Ginning Factory (2013) 35 taxmann.com 250 (Kar.). Therefore, we are of the considered view that, show cause notice issued by the AO u/s.274 r.w.s.270A of the Act, without specifying the charge under which penalty is proposed u/s.270A of the Act, is a clear case of non-application of mind at the time of issuing show cause notice and thus, in absence of specific charge against the assessee, the assessee is not in a position to counter the show cause notice issued by the AO as well as cogent reply to the show cause notice and thus, entire proceedings becomes invalid and ab-initio.

21. The ld. Counsel for the assessee relied upon the decision of Hon'ble Delhi High Court in the case of Prem Brothers Infrastructure LLP (supra), where the Hon'ble Delhi High Court by following the earlier decision in the case of Schneider Electric South East Asia (HQ) Pte Ltd. v. ACIT, International Taxation in WP (C) No.5111 of 2022 dated 28.03.2022, held that in view of vague notice without any whisper as to which limb of section 270A of the Act is attracted and how ingredients of sub-section (9) is satisfied, initiation of penalty u/s.270A of the Act for 'misreporting of income' is not only erroneous, but also arbitrary and bereft of any reason and consequently, penalty order passed Page 34 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd by the AO, cannot be sustained. The relevant findings of the Hon'ble Delhi High Court are as under:

6. This court in the case of Schneider Electric South East Asia (HQ) PTE Ltd.

Vs. ACIT, International Taxation Circle 3(1)(2), New Delhi and Ors. W.P.(C) No. 5111/2022 vide judgment dated 28.03.2022 observed as under:-

"6. Having perused the impugned order dated 9th March, 2022, this Court is of the view that the Respondents' action of denying the benefit of immunity on the ground that the penalty was initiated under Section 270A of the Act for misreporting of income is not only erroneous but also arbitrary and bereft of any W.P.(C) 7092/2022 Page 4 of 6 reason as in the penalty notice the Respondents have failed to specify the limb - "underreporting" or "misreporting" of income, under which the penalty proceedings had been initiated.
7. This Court also finds that there is not even a whisper as to which limb of Section 270A of the Act is attracted and how the ingredient of sub-section (9) of Section 270A is satisfied. In the absence of such particulars, the mere reference to the word "misreporting" by the Respondents in the assessment order to deny immunity from imposition of penalty and prosecution makes the impugned order manifestly arbitrary.
8. This Court is of the opinion that the entire edifice of the assessment order framed by Respondent No.1 was actually voluntary computation of income filed by the Petitioner to buy peace and avoid litigation, which fact has been duly noted and accepted in the assessment order as well and consequently, there is no question of any misreporting.
9. This Court is further of the view that the impugned action of Respondent No.1 is contrary to the avowed Legislative intent of Section 270AA of the Act to encourage/incentivize a taxpayer to (i) fast-track settlement of issue, (ii) recover tax demand; and (iii) reduce protracted litigation.
10. Consequently, the impugned order dated 09th W.P.(C) 7092/2022 Page 5 of 6 March 2022 passed by Respondent No.1 under Section 270AA (4) of the Act is set aside and Respondent No.1 is directed to grant immunity under Section 270AA of the Act to the Petitioner."

7. This Court is of the opinion that the only addition in the assessment order framed by Respondent No.1 is in respect of disallowance under section 14A of the Act. The Petitioner has made a disallowance of Rs.3,20,14,010/- which was recomputed by the Assessing Officer at Rs.6,82,45,759/-. Thus, this is a case where the amount of underreporting of income is consequent to increase in the disallowance voluntarily estimated by the assessee. This court is conscious of the fact that there can be cases where underreporting of income may result in misreporting of income, however, in peculiar facts of the present case, the Page 35 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd underreporting allegedly done by the assessee cannot amount to misreporting as the assessee had furnished all the details of the transactions relating to disallowance made under Section 14A of the Act and the AO as well as assessee has used the same details to arrive at different conclusions i.e. differing quantum of disallowances under Section 14A of the Act. This by no stretch of imagination can be held to be 'misreporting'.

8. This Court also finds that there is not even a whisper as to which limb of Section 270A of the Act is attracted and how the ingredient of sub-section (9) of Section 270A is satisfied. In the absence of such particulars, the mere reference to the word "misreporting" by the Respondents in the penalty order to deny immunity from imposition of penalty and prosecution makes the impugned order manifestly arbitrary. W.P.(C)

9. Consequently, the impugned penalty order dated 28th March 2022 passed by Respondent No.1 under Section 270A of the Act is quashed and Respondent No.1 is directed to grant immunity under Section 270AA of the Act to the Petitioner.

22. The appellant had also relied upon the decision of the ITAT, Chennai Benches in the case of Enrica Enterprises Pvt Ltd Vs DCIT (Supra). The Chennai Benches of the Tribunal has considered an identical issue of penalty levied under section 270A of the Act for under reporting of income, in consequence of misreporting thereof and after considering the relevant facts, including the show cause notice issued under section 274 r.w.s. 270A of the Act held as under:

"12. We have heard both the parties, perused the materials available on record and gone through orders of the authorities below. The AO levied penalty u/s.270A of the Act, for both the assessment years on the ground that the assessee has 'under reporting of income and under reporting as a consequence of misreporting of income'. The AO invoked provisions of clauses (c) & (d) of Sec.270A(9) of the Act, which deals with claim of expenditure not substantiated by any evidence and recording of any false entry in the books of accounts. The AO has arrived at the above conclusion on the basis of findings in the assessment order, where income admitted by the assessee in the return of income filed in response to notice u/s.153A of the Act, has been accepted.
Page 36 of 53
ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd In the revised return u/s.153A of the Act, the assessee has admitted taxable income of Rs.2,55,35,485/- which is higher than the last return filed u/s.139 of the Act. According to the AO, the assessee has 'under reporting of income and under reporting as a consequence of misreporting of income' in respect of marketing expenses, which is clearly evident from information gathered during the course of search coupled with statement recorded from the Director of the assessee company and also enquiries conducted with suppliers of 'gift articles during the course of assessment proceedings. The AO further observed that search was not taken place u/s.132 of the Act and hence, the 'under reporting of income and under reporting as a consequence of misreporting of income' would not have come to light. Therefore, the AO opined that it is a clear case of 'under reporting of income and under reporting as a consequence of misreporting of income' which attracts provisions of Sec.270A(9) of the Act, and thus, levied penalty for both the assessment years for 'under reporting of income and under reporting as a consequence of misreporting of income'.
13. The facts with regard to seizure of huge unaccounted cash during the course of search on __ was not disputed. It is also an admitted fact that the assessee company has offered additional income of Rs.16.39 Crs. & Rs.23.62 Crs. towards disallowance of estimated marketing expenses @ 1/3rd of total expenses incurred under the head 'marketing expenses' for both the assessment years. The cash seized during the course of search was telescoped against additional income offered by the assessee towards estimated disallowance of marketing expenses. The assessee has filed return in response to notice u/s.153A of the Act, for both the assessment years and offered additional income admitted during the course of search in respect of disallowance of marketing expenses and paid taxes. The AO has also accepted retuned income filed by the assessee in response to notice u/s.153A of the Act, without any further addition and also recorded a clear finding in the assessment order that after going through the circumstances in its entirety, the income offered by the assessee, including estimated disallowance of portion of marketing expenses, is found to be in order and accepted. In other words, there is no separate addition towards marketing expenses, but the assessment has been completed by accepting additional income offered by the assessee towards estimated disallowance of marketing expenses for both the assessment years.
Page 37 of 53
ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd
14. In light of above factual back ground, if we examine the order passed by the AO imposing penalty u/s.270A(9) of the Act, it is necessary to refer to provisions of Sec.270A of the Act, and the reasons given by the AO to impose penalty u/s.270A(9) of the Act. Provisions of Sec.270A of the Act, deals with penalty for 'under reporting of income and under reporting as a consequence of misreporting of income'. Sub- section 1 to 6 of Sec.270A of the Act deals with 'under reporting of income and under reporting as a consequence of misreporting of income', has been specified in sub-section 7 to Sec.270A of the Act. Sub-section 8 & 9 deals with 'under reporting of income and under reporting as a consequence of misreporting of income' thereof by any person and such case of 'misreporting of income' referred to sub-sec.8 has been specified in Sec.9 of Sec.270A of the Act. From the above, it is manifestly clear that provisions of Sec.270A of the Act has two limbs or two charges for which penalty can be levied. The first limb or first charge is 'under reporting of income and such under reporting of income' has been specifically referred to in two sub-sections of Sec.270A of the Act. In the present case, these provisions are not relevant because the AO has not invoked under reporting of income. The second limb or charge is 'under reporting of income as consequence of misreporting of income' thereof and in the present case, the AO invoked the second limb of provisions of Sec.270A of the Act. Admittedly, these provisions have been substituted by the Finance Act, 2016 w.e.f.01.04.2017 and applicable for AY 2017-18 onwards. Prior to insertion of Sec.270A of the Act, a similar provision was existed in the statue by way of sec.271(1)(c) of the Act, for concealment of particulars of income or furnishing of inaccurate particulars of income. Provisions of Sec.271(1)(c) of the Act, was also having two limbs or two charges i.e. i) for concealment of particular of income and ii) furnishing of inaccurate particulars of income. If you go by provisions of Sec. 271(1)(c) of the Act & Sec.270A of the Act, and wordings therein both provisions are similar and para materia to each other. Although, the term 'tax evasion' has been redefined by way of 'under reporting of income and under reporting as a consequence of misreporting of income' but it is synonymous concealment of particular of income or furnishing of inaccurate particulars of income. Therefore, it is necessary to examine whether penalty proceedings u/s.270A of the Act, is mandatory in nature and further, such penalty can be invoked without providing an opportunity to the assessee as required u/s.274 of the Act.
Page 38 of 53
ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd
15. The order imposing penalty u/s.270A of the Act, is an appealable order u/s.246A of the Act before the First Appellate Authority. If the penalty u/s.270A of the Act, had been mandatory, there have not been any provision of appeal u/s.246A of the Act. Since, the order imposing penalty Sec.270A of the Act, is an appealable order, then, it cannot be said that penalty u/s.270A of the Act, is not mandatory in nature. Since, penalty u/s.270A of the Act, is not mandatory in nature, the AO is required to give an opportunity to the assessee to show cause 'as to why' penalty should be levied in terms of sec.274 of the Act. Admittedly, the AO issued notice u/s.274 r.w.s.270A of the Act. Sec.274 of the Act deals with the procedure for levy of penalty, wherein, it directs that no order imposing penalty shall be made unless the assessee has been heard or has been given a reasonable opportunity of hearing. Thus, it is evident that the penalty u/s.270A of the Act, cannot be imposed unless the assessee has given a reasonable opportunity and the assessee is being heard. Once, the AO is bound to act to hear the assessee and give reasonable opportunity to explain its case, then, there is no mandatory requirement of imposing penalty, because the opportunity of hearing is not a mere formality, it is to order to the principle of natural justice. Therefore, in our considered view, the penalty u/s.270A of the Act, is not mandatory and it is based on the facts and merits placed before the AO.
16. Having said so, let us come back to notice issued u/s.274 r.w.s.270A of the Act. We have gone through notice dated 26.07.2021, wherein, the AO has stated that 'under reporting of income and under reporting as a consequence of misreporting of income'. From the above, it is not discernable whether penalty has been initiated for 'under reporting of income' as per section 270A (1) to (6) or 'misreporting of income' as per section 8 & 9 of Sec.270A of the Act. The AO issued a notice in a routine manner without specifying under which clause of Sec.270A of the Act, the assessee is liable for penalty. Though, the AO while passing the impugned order has imposed penalty u/s.270A(9) of the Act, but no such ground was specified in the show cause notice dated 26.07.2021. In our considered view, notice u/s.274 r.w.s.270A of the Act, is not a valid for the reason that the AO did not specify the satisfaction as to whether assessee had either 'under reporting of income' or 'misreporting of income'. In absence of proper notice, which is mandatory, the AO cannot impose penalty, because, it is a clear violation of principles of natural justice, because, Page 39 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd issuing a vague notice without specifying the charge under which limb the proposed penalty proceedings is initiated, would vitiate the entire proceedings, because, the assessee was not given an opportunity to explain its case on specific charge. Therefore, in our considered view, penalty levied on the basis of invalid or vague notice is invalid void ab initio. The concept of 'under reporting of income' and 'misreporting of income' are two different charges with very clear boundaries. As we have already discussed in earlier part of this order, sub-section 2 to 6 of sec Sec.270A of the Act, deals with concept of 'under reporting of income', then, separate rate of penalty is provided. Sub-sec.9 deals with a concept of 'misreporting of income' and for those a separate rate of penalty is provided. Therefore, 'under reporting of income' and 'misreporting of income' shall not be used interchangeably nor are they synonymous, but each operates under strict definition and do not overlap each other. Since, 'under reporting of income' and 'misreporting of income' are two concepts and separate charges, the AO before initiating penalty proceedings should specifically arrived at a satisfaction to the effect that, for which charge, he has initiated penalty Sec.270A of the Act. In the present case, if you go by the assessment order passed by the AO, there is no satisfaction in respect of initiation of penalty proceedings u/s.270A of the Act, whether it is for 'under reporting of income and under reporting as a consequence of misreporting of income' thereof which is clearly evident from the assessment order passed by the AO, where, the AO simply referred to initiation of penalty proceedings u/s.270A of the Act. Then, said lapse is even continued while issuing show cause notice u/s.274 r.w.s.270A of the Act, where, the AO specified 'under reporting of income and under reporting as a consequence of misreporting of income', without specifying for which charge the assessee is directed to pay penalty u/s.270A of the Act. There is no whisper as to which limb of Sec.270A of the Act, is attracted and how the ingredients of the sub-sec.9 of Sec.270A of the Act specified. In absence of such particulars, the mere reference to the word 'misreporting of income' in the assessment order or in the show cause notice makes the impugned order manifestly arbitrarily. Therefore, we are of the considered view that show cause notice issued by the AO u/s.274 r.w.s.270A of the Act, without specifying the charge under which penalty is proposed u/s.270A of the Act, is a clear case of non- application of mind at the time of issuing show cause notice and thus, in absence of specific charge against the assessee. The assessee is not in a position to counter the show cause Page 40 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd notice issued by the AO as well as cogent reply to the show cause notice. This legal position is strengthened by the decision of the Hon'ble Delhi High Court in the case of Prem Brothers Infrastructure LLP (supra), where the Hon'ble Delhi High Court by following the earlier decision in the case of Schneider Electric South East Asia (HQ) Pte Ltd. v. ACIT, International Taxation in WP (C) No.5111 of 2022 dated 28.03.2022, held that in view of vague notice without any whisper as to which limb of section 270A of the Act is attracted and how ingredients of sub-section 9 is specified, initiation of penalty u/s.270A of the Act for 'misreporting of income' is not erroneous but also arbitrary and bereft of any reason and consequently, penalty order passed by the AO, cannot be sustained. The relevant findings of the Hon'ble Delhi High Court are as under:
6. This court in the case of Schneider Electric South East Asia (HQ) PTE Ltd. Vs. ACIT, International Taxation Circle 3(1)(2), New Delhi and Ors. W.P.(C) No. 5111/2022 vide judgment dated 28.03.2022 observed as under:-
"6. Having perused the impugned order dated 9th March, 2022, this Court is of the view that the Respondents' action of denying the benefit of immunity on the ground that the penalty was initiated under Section 270A of the Act for misreporting of income is not only erroneous but also arbitrary and bereft of any W.P.(C) 7092/2022 Page 4 of 6 reason as in the penalty notice the Respondents have failed to specify the limb - "underreporting" or "misreporting" of income, under which the penalty proceedings had been initiated.
7. This Court also finds that there is not even a whisper as to which limb of Section 270A of the Act is attracted and how the ingredient of sub-section (9) of Section 270A is satisfied. In the absence of such particulars, the mere reference to the word "misreporting" by the Respondents in the assessment order to deny immunity from imposition of penalty and prosecution makes the impugned order manifestly arbitrary.
8. This Court is of the opinion that the entire edifice of the assessment order framed by Respondent No.1 was actually voluntary computation of income filed by the Petitioner to buy peace and avoid litigation, which fact has been duly noted and accepted in the assessment order as well and consequently, there is no question of any misreporting.
Page 41 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

9. This Court is further of the view that the impugned action of Respondent No.1 is contrary to the avowed Legislative intent of Section 270AA of the Act to encourage/incentivize a taxpayer to (i) fast-track settlement of issue, (ii) recover tax demand; and (iii) reduce protracted litigation.

10. Consequently, the impugned order dated 09th W.P.(C) 7092/2022 Page 5 of 6 March 2022 passed by Respondent No.1 under Section 270AA (4) of the Act is set aside and Respondent No.1 is directed to grant immunity under Section 270AA of the Act to the Petitioner."

7. This Court is of the opinion that the only addition in the assessment order framed by Respondent No.1 is in respect of disallowance under section 14A of the Act. The Petitioner has made a disallowance of Rs.3,20,14,010/- which was recomputed by the Assessing Officer at Rs.6,82,45,759/-. Thus, this is a case where the amount of underreporting of income is consequent to increase in the disallowance voluntarily estimated by the assessee. This court is conscious of the fact that there can be cases where underreporting of income may result in misreporting of income, however, in peculiar facts of the present case, the underreporting allegedly done by the assessee cannot amount to misreporting as the assessee had furnished all the details of the transactions relating to disallowance made under Section 14A of the Act and the AO as well as assessee has used the same details to arrive at different conclusions i.e. differing quantum of disallowances under Section 14A of the Act. This by no stretch of imagination can be held to be 'misreporting'.

8. This Court also finds that there is not even a whisper as to which limb of Section 270A of the Act is attracted and how the ingredient of sub-section (9) of Section 270A is satisfied. In the absence of such particulars, the mere reference to the word "misreporting" by the Respondents in the penalty order to deny immunity from imposition of penalty and prosecution makes the impugned order manifestly arbitrary. W.P.(C)

9. Consequently, the impugned penalty order dated 28th March 2022 passed by Respondent No.1 under Section 270A of the Act is quashed and Respondent No.1 is directed to grant immunity under Section 270AA of the Act to the Petitioner.

17. At this stage, it is relevant to consider the decision of jurisdictional the Hon'ble Madras High Court in the Page 42 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd case of Babuji reported in 430 237 where, the Hon'ble jurisdictional Madras High Court in the case of Babuji Jacob v. ITO reported in [2021] 430 ITR 259 (Madras) has dealt with the issue of show cause notice u/s.274 r.w.s.271(1)(c) of the Act, after considering its earlier decision in the case of Sundaram Finance Ltd. v. ACIT reported in [2018] 93 taxmann.com 250, held that issuing a printed form of notice without striking inapplicable portion in the notice and not charging the assessee for particular evasion vitiates the entire penalty proceedings, including the order passed by the AO imposing penalty u/s.271(1)(c) of the Act. A similar view has been taken by the Hon'ble Karnataka High Court in the case of CIT v. Manjunatha Cotton & Ginning Factory reported in [2013] 359 ITR 565, where the issue of show cause notice and consequent penalty proceedings has been dealt in the issue by the Hon'ble Madras High Court and held that penalty proceedings consequent to vague and invalid notice becomes invalid and liable to be quashed. The Hon'ble Supreme Court has upheld the decision of the Hon'ble Supreme Court of Karnataka in the case of CIT v. SSA's Emerald Meadows reported in [2016] 73 taxmann.com 241. From the ratio of above case laws, it is undisputedly clear that the satisfaction of the AO should be discernable from the show cause notice issued by the AO u/s.274 r.w.s.270A of the Act. In absence of any particular charge for which, the assessee is directed to pay penalty to the entire proceedings becomes invalid and liable to be quashed.

18. In this view of the matter and by following the ratio laid down by the Hon'ble Supreme Court and various High Courts referred to hereinabove, we are of the considered view that show cause notice issued by the AO u/s.274 r.w.s.270A of the Act, is illegal and liable to be quashed an thus, we quashed the order of the AO u/s.270A(9) of the Act. The assessment proceedings and penalty proceedings are two separate proceedings. The findings in the assessment proceedings cannot be considered as conclusive and final for the purpose of imposing penalty. The Hon'ble Supreme Court in the case of CIT v. Anwar Ali, reported in [1970] 76 ITR 696 (SC) observed that the findings in assessment proceedings may constitute co-evidence in the penalty proceedings, but it does not follow that penalty is mandatory whenever addition or disallowance is made. Further, the jurisdictional High Court in the case of CIT v. Gem Granites reported in [2013] 86 CCH 160 (Madras), observed that merely because, the assessment proceedings namely the quantum assessment having been confirmed, cannot automatically lead to the conclusion that the Page 43 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd penalty proceedings are justified. In other words, there should be an independent finding from the AO regarding under reporting of income or misreporting of income in the penalty proceedings which alone can lead to conclusion that it is a fit case for levy of penalty."

23. In the present case, there is no dispute with regard to the fact that the show cause notice issued by the A.O under section 274 r.w.s. 270A of the Act dated 27/03/2023 and 12/06/2025 is issued without any specific charge as to which clause, whether it is clause (a) or clause (c) or clause (e) of sub section (9) of section 270A of the Act is applicable. Further, in the assessment order also, the A.O simply stated that the penalty proceedings under section 270A is initiated for misreporting of income without any satisfaction as to for which default the assessee is liable to pay penalty under section 270A of the Act. Since the notice issued by the A.O is vague in nature, without satisfying specific charge under which the proposed penalty proceedings are initiated, in our considered view the order passed by the A.O under section 270A of the Act on the basis of vague show cause notice vitiate the entire penalty proceedings. Therefore, in our considered view, penalty levied by the A.O under section 270A(9) of the Act cannot be upheld on this ground itself.

24. Having said so, let us come back whether penalty levied under section 270A of the Act is sustainable in law. Admittedly, the A.O initiated penalty proceedings under section 270A(9) of the Act, for under reporting of income is in consequence of misreporting thereof. The A.O had considered five additions for the purpose of levy of penalty under section 270A(9) Page 44 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd of the Act. The first addition considered by the A.O is additional income offered by the assessee towards unaccounted receipts from sale of spent solvent and scraps. There is no dispute that the assessee had admitted additional income of Rs.6,77,03,448/- in the return of income filed under section 153A of the Act. However, finally the additional income offered by the assessee on this account has finally reduced to Rs.2,71,81,379/- and such additional income has been determined on estimation basis. The additional income considered by the A.O towards unaccounted receipts from sale of spent solvent and scraps has been finally determined on the basis of estimation of income, where the Tribunal has sustained unaccounted income from sale of spent solvent and scraps of Rs.2,70,81,379/- by estimating 40% profit from receipts from sale of spent solvent and scraps. Further, the A.O had considered various expenses incurred in cash and booked under the head travelling and conveyance, foreign travel expenses, purchase of raw material and other expenses for the purpose of levy of penalty under section 270A(9) of the Act. Admittedly, except the additional income from unaccounted receipts from sale of spent solvent and scraps, remaining additions like expenses incurred in cash and booked under the head travelling and conveyance, foreign travel expenses, purchase of raw material and other expenses are recorded in the regular books of account maintained by the assessee for the A.Y under consideration. The disallowed above expenditures either for not substantiating said expenditure with supporting evidence or for violation of section 40A(3) and for personal nature of expenses. The assessee Page 45 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd explained that mere admission of additional income towards sale of spent solvent and scraps and also disallowance of unsubstantiated expenses cannot per se lead to a conclusion that the assessee had under reported income is in consequence of misreporting thereof. Admittedly, there is no finding from the A.O in the assessment order about the incorrectness in additional income admitted by the assessee towards unaccounted receipts and spent solvent and scraps and also unsubstantiated expenses incurred in cash. The A.O has accepted the additional income declared by the assessee without any modification and also not made any observation with regard to expenditure claimed by the assessee and its correctness. Therefore, it is necessary to examine the argument of the learned Counsel for the assessee in light of sub-section (6) of section 270A which deals with a case, where the under reported income for the purpose of this section shall not include the amount of income in respect of which the assessee offers an explanation and the A.O is satisfied that the explanation is bonafide and the assessee has disclosed all the material facts to substantiate the explanation offered.

25. Sub-section (6) of section 270A deals with the cases of income determined on the basis of estimation. In the present case, admittedly, the addition considered by the A.O for the purpose of levy of penalty under section 270A of the Act in respect of unaccounted receipts from sale of spent solvent and scraps is determined on the basis of estimation only. Further, the addition considered by the AO towards unsubstantiated expenditure Page 46 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd incurred in cash and accounted in the books are also on the basis of books of account maintained by the assessee. The A.O neither made out a case of incorrectness in the books of account nor find fault with the explanation of the assessee. Since the explanation offered by the assessee is bonafide and the assessee has disclosed all the material facts to substantiate the explanation, in our considered view, mere disclosure of additional income in the return of income filed under section 153A of the Act does not warrants levy of penalty under section 270A of the Act. Further, other additions considered by the AO for levy of penalty u/s 270A are various expenditure incurred in cash and accounted under the heads travelling and conveyance, foreign travel expenses and other expenses. Admittedly, these expenditures have been identified from regular books of accounts of the assessee. Further, the above expenditures are supported by necessary bills and vouchers. The only observation of the AO is above expenditures had been incurred in cash. In our considered view, expenditure incurred in cash, per se does not lead to a cases of un- substantiating nature of expenses. Since, the assessee explained the expenditure in cash and further, the explanation of the assessee is bonafied, in our considered view, the case of the assessee clearly falls under sub section (6) of section 270A of the Act, and therefore, the A.O ought not to have levied the penalty under section 270A of the I.T. Act, 1961. Therefore, on this ground itself, penalty levied by the AO cannot be sustained.

Page 47 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

26. Coming to ground Nos. 5 & 6 of assessee's appeal, which relates to challenging the levy of penalty under section 270A(9) of the Act, in light of return of income filed in response to notice under section 153A of the Act and income returned thereon and the assessment order passed by the A.O under section 143(3) r.w.s. 153A of the Act dated 31/03/2023 and income assessed thereon. The learned Counsel for the assessee argued that the admission of income during the course of search proceedings and filed by return of income under section 153A of the Act does not lead to under reporting is in consequence of misreporting of income for the purpose of section 270A(9) of the Act. The learned Counsel for the assessee had also supported his argument in light of certain judicial precedents including the decision of the Hon'ble Gujarat High Court in the case of Kirit Dahyabhai Patel vs. Assistant Commissioner of Income Tax (Supra) and the decision of the Hon'ble Delhi High Court in the case of PCIT vs. Pr. CIT vs. Neeraj Jindal (Supra). The Hon'ble Delhi High Court had considered an identical issue of levy of penalty under section 271(1)(c) of the Act in light of difference between the assessed income and income returned as per return of income filed under section 153A of the Act, and after considering relevant facts had held as under:

"21. Thus, it is clear that when the A.O. has accepted the revised return filed by the assessee under Section 153A, no occasion arises to refer to the previous return filed under Section 139 of the Act. For all purposes, including for the purpose of levying penalty under Section 271(1)(c) of the Act, the return that has to be looked at is the one filed under Section 153A. In fact, the second proviso to Section 153A(1) provides that "assessment or reassessment, if any, relating Page 48 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd to any assessment year falling within the period of six assessment years referred to in this sub-section pending on the date of initiation of the search under Section 132 or making of requisition under Section 132A, as the case may be, shall abate." What is clear from this is that Section 153A is in the nature of a second chance given to the assessee, which incidentally gives him an opportunity to make good omission, if any, in the original return. Once the A.O. accepts the revised return filed under Section 153A, the original return under Section 139 abates and becomes non-est. Now, it is trite to say that the "concealment" has to be seen with reference to the return that it is filed by the assessee. Thus, for the purpose of levying penalty under Section 271(1)(c), what has to be seen is whether there is any concealment in the return filed by the assessee under Section 153A, and not vis-a vis the original return under Section 139."

27. A similar view has been taken by the Hon'ble Gujrat High Court in the case of Kirit Dahyabhai Patel vs. Assistant Commissioner of Income Tax (Supra), where under identical set of facts and in light of penalty levied under section 271(1)(c) of the Act, on the basis of difference between assessed income and income returned as per return of income filed under section 153A of the Act had held as under:

13. Considering the facts and circumstances of the case and also considering the decisions relied upon by learned senior advocate for the appellant, we are of the considered opinion that the view taken by the Tribunal is erroneous. The CIT (A) rightly held that it is not relevant whether any return of income was filed by the assessee prior to the date of search and whether any income was undisclosed in that return of income. In view of specific provision of Section 153A of the I.T. Act, the return of income filed in response to notice under Section 153(a) of the I.T. Act is to be considered as return filed under Section 139 of the Act, as the Assessing Officer has made assessment on the said return and therefore, the return is to be considered for the purpose of penalty under Section 271(1)(c ) of the I.T. Act and the penalty is to be levied on the income assessed over and above the income returned under Section 153A, if any.
Page 49 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

14. Further, in the present case, it appears from the record that the assessees had satisfied all the conditions which are required for claiming immunity from payment of penalty under Section 271(1) of the Act. The provision does not specify any time limit during which the aforesaid amount i.e., the amount of penalty with interest has to be paid. Admittedly when the assessees herein have paid the entire amount with interest, the Assessing Officer ought to have granted them immunity available under Section 271(1)(C ) of the Income Tax Act."

28. The sum and substance of ratios laid down by the Hon'ble Delhi High Court in the case of Pr. CIT vs. Neeraj Jindal (Supra) and The Hon'ble Gujrat High Court in the case of Kirit Dahyabhai Patel vs. Assistant Commissioner of Income Tax (Supra) is that, once there is no difference between the assessed income and returned income as per the return of income filed under section 153A of the Act, then for the purpose of levy of penalty under section 271(1)(c) of the Act, what is to be seen whether any concealment in the return filed by the assessee under section 153A of the Act and not vis-à-vis the original return filed under section 139 of the Act. The Hon'ble Courts further held that once the A.O accepted the revised return filed by the assessee under section 153A of the Act, no occasion arises to refer to the previous return filed under section 139 of the Act. For all the purpose including for the purpose of levy of penalty, the return that has to be looked at is one filed under section 153A (1) of the Act, and any return filed in response to notice under section 153A of the Act shall so far as be treated as such returns where a return is required to be furnished under section 139 of Page 50 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd the Act. Once the A.O accepted the revised return filed under section 153A of the Act, then under reporting of income if any should be considered in light of assessed income and returned income as per section 153A of the Act, and if there is no difference between the assessed income and returned income, the question of under reporting of income does not arise for the purpose of section 270A of the Act.

29. In the present case, going by the facts available on record, we find that the assessee had admitted additional income in the course of search and also filed return of income in response to notice under section 153A of the Act and disclosed additional income offered during the course of search and the same has been accepted by the A.O without any further addition. In other words, there is no difference between the income returned as per the return of income filed in response to notice under section 153A of the Act on 2/11/2021 which was at Rs.67,30,91,940/- and assessed income as per assessment order under section 143(3) r.w.s. 153A of the act dated 31/03/2023, it was at Rs.67,30,91,940/-. Therefore, as per the provisions of section 270A of the Act, the amount of under reported income shall be in a case where income has been assessed for the first time, if return has been furnished, the difference between the amount of income assessed and the amount of income determined u/s 143(1) of the Act. Since there is no provision under the Act to assess or to process the return of income filed in response to notice under section 153A as per the provisions of section 143(1) of the Act and Page 51 of 53 ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd further once the return of income filed under section 153A of the Act, has been treated as return filed u/s 139(1), in our considered view when when there is no difference between the assessed income and the returned income, the concept of under reporting of income cannot be applied for the purpose of levy of penalty under section 270A of the Act. Therefore, in our considered view, on this ground also, the penalty levied under section 270A of the Act cannot be sustained.

30. In this view of the matter and considering the facts and circumstances of the case and also by considering the ratios of various case laws discussed herein above, we are of the considered view that penalty levied by the A.O under section 270A(9) of the Act is unsustainable in law. Thus, we direct the A.O to delete the penalty under section 270A(9) of the Act for the A.Y 2018-19.

ITA No 2305/Hyd/2025 A.Y 2019-20

31. The facts and issues involved in this appeal are identical to the facts and issues, which we had considered in assessee's appeal in ITA No.2304/Hyd/2025 for the A.Y 2018-19. The reasons given by us in preceding paragraph Nos. 16 to 31 of this order shall equally, applies to this appeal as well. Therefore, for similar reasons, we direct the A.O to delete the penalty under section 270A(9) of the Act for the A.Y 2019-20.

Page 52 of 53

ITA Nos 2304 and 2305 of 2025 MSN Laboratories P Ltd

32. In the result, both the appeals filed by the assessee are allowed.

Order pronounced in the Open Court on 25th February 2026.

          Sd/-                              Sd/-
    (VIJAY PAL RAO)                   (MANJUNATHA, G.)
    VICE PRESIDENT                  ACCOUNTANT MEMBER
Hyderabad, dated 25th February 2026.
VBP/sps


Copy to:
S.No      Addresses
1         M/s. MSN Laboratories (P)Ltd Plot No.C-24, MSN House, Sanath
          Nagar, Hyderabad 500038
2         Assistant Commissioner of Income Tax, Central Circle 2(4)

Aayakar Bhavan, Opp: LB Stadium, Basheerbagh, Hyderabad 500004 3 Pr. CIT - Central, Hyderabad 4 DR, ITAT Hyderabad Benches 5 Guard File By Order VADREVU Digitally by VADREVU signed PRASADA PRASADA RAO Date: 2026.02.25 RAO 13:10:50 +05'30' Page 53 of 53