Gujarat High Court High Court

Commissioner Of Income-Tax vs Pankajkumar R. Shah on 24 July, 1999

Gujarat High Court
Commissioner Of Income-Tax vs Pankajkumar R. Shah on 24 July, 1999
Equivalent citations: 2001 252 ITR 434 Guj
Bench: B Patel, M Patel


JUDGMENT

1. The Commissioner of Income-tax (Gujarat-III), Ahmedabad, has filed this application seeking answer on the following two questions :

“(1) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in coming to the conclusion that the reopening of assessment under Section 147(b) of the Act was not valid ?

(2) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in coming to the conclusion that the ex parte assessment order passed by the Income-tax Officer was not legal and valid ?”

2. From the record it transpires that for the assessment year 1975-76, the Assessing Officer assessing the income of the assessee under Section 143(1) of the Income-tax Act, 1961 {hereinafter referred to as “the Act”), by an order dated November 15, 1976, determined the total income of the asses-see at Rs. 4,660. On or about December 23, 1978, notice under Section 148 of the Act was issued, which was served on the assessee on January 3, 1979. The Assessing Officer by order dated March 31,1980, determined the total income at Rs. 91,844. It appears that the Assessing Officer was of the view that the income earned by the assessee by way of capital gain has escaped the assessment. He was of the view that transfer of 700 shares of Arvind Mills as stock-in-trade to the partnership firm styled as Shah Traders in which the assessee was a partner would amount to transfer of shares and would attract the provisions of the Act. The Assessing Officer considering the market rate, cost of acquisition and permissible deduction held that the assessee was required to pay tax on capital gain of Rs. 87,140. The aforesaid order was challenged before the Appellate Assistant Commissioner who allowed the appeal preferred by the assessee, The Revenue carried the matter before the Tribunal contending that the Appellate

Assistant Commissioner was not justified in holding that initiation of proceedings under Section 147 was ab initio void.

3. It is required to be noted that the assessee in his return disclosed the transaction in the statement of income attached with the return. Thus, there was disclosure of the fact that the shares of Arvind Mills were introduced in the name of Shah Traders towards his share capital. It was pointed out before the Tribunal that the matter was discussed with the Assessing Officer and the assessment was made on the basis of full disclosure of facts made by the assessee. It was pointed out to the appellate authority that there was no fresh information or new material which could be said to have come into the possession of the Assessing Officer justifying reopening of the assessment under the provisions of Section 147(b) of the Act.

4. The audit party drew the attention of the Assessing Officer to the fact that the transfer of shares of Arvind Mills by the assessee would amount to relinquishing the right over the property and that would amount to transfer within the meaning of Section 2(47) of the Act. Thus, the audit party merely invited the Income-tax Officer’s attention to the legal position and had not expressed any legal opinion. It may be stated at this stage that the facts were stated in the return. Taking into consideration the binding instructions of the Commissioner, the audit party pointed out to the Assessing Officer the nature of the instructions. However, the same would not amount to information from external source and would not confer any jurisdiction on the Assessing Officer to reopen the assessment which was already closed. Existing instructions were brought to the notice of the Income-tax Officer would not constitute information as to the facts which would be permissible in accordance with the principles laid down by the apex court to reopen the assessment. It is clear from the facts that the Assessing Officer has not traced any fresh information which would enable him to reopen the assessment. The audit party was not competent to pronounce the judgment on the legal implication of the transaction. The audit party was not clothed with the jurisdiction to pronounce judgment and as the facts were very much before the Income-tax Officer, it cannot be said that the new facts were unearthed by the Assessing Officer. Section 147(b) of the Act would authorise the Assessing Officer to reopen the assessment. Section 147(a) and (b) as applicable reads as under :

“147. If-

(a) the Income-tax Officer has reason to believe that, by reason of the omission or failure on the part of an assessee to make a return under Section 139 for any assessment year to the Income-tax Officer or to disclose fully and truly all material facts necessary for his assessment for that year, income chargeable to tax has escaped assessment for that year, or

(b) notwithstanding that there has been no omission or failure as mentioned in Clause (a) on the part of the assessee, the Income-tax Officer has in consequence of information in his possession reason to believe that income chargeable to tax has escaped assessment for any assessment year,

he may, subject to the provisions of Sections 148 to 153, assess or reassess such income or recompute the loss or the depreciation allowance, as the case may be, for the assessment year concerned . . .”

5. From the facts, it cannot be said that the assessee failed to disclose fully and truly all material facts necessary for assessment for that year and that the Income-tax Officer in consequence of information in his possession had reason to believe that income chargeable has escaped the assessment. The apex court in the case of Indian and Eastern Newspaper Society v. CIT [1979] 119 ITR 996 pointed out what is information. The material was already with the Assessing Officer. The apex court in the case of Indian and Eastern Newspaper Society v. CIT [1979] 119 ITR 996 (SC) held that (headnote): “The opinion of the audit party on a point of law could not be regarded as ‘information’ enabling the Income-tax Officer to initiate reassessment proceedings under Section 147(b). The Income-tax Officer had, when he made the original assessment, considered the provisions of Sections 9 and 10 of the Indian Income-tax Act, 1922. Any different view taken by him afterwards on the application of those provisions would amount to a change of opinion on material already considered by him”. Thus, the material which was already before him, the Assessing Officer passed an assessment order. In our opinion, the Tribunal has rightly rejected the appeal preferred by the Revenue.

6. In view of what is stated hereinabove, we answer the question in the affirmative, against the Revenue and in favour of the assessee. Rule discharged with no order as to costs.