Delhi High Court High Court

Sir Shadi Lal Enterprises Ltd. vs Deputy Commissioner Of Income … on 24 August, 1993

Delhi High Court
Sir Shadi Lal Enterprises Ltd. vs Deputy Commissioner Of Income … on 24 August, 1993
Equivalent citations: (1994) 48 TTJ Del 112


ORDER

M. A. BAKSHI, J. M. :

This appeal arises out of the order dt. 29th Nov., 1991 of the CIT(A), Muzaffarnagar. Briefly stating the facts, assessed had filed the return of income for asst. yr. 1990-91 on 21st Dec., 1990 declaring income of Rs. 1,68,48,754. This return of income was processed by the Assessing Officer on 8th Jan., 1991 after making certain adjustments and computing the income at Rs. 3,32,18,006. The intimation provided under S. 143(1) was served upon the assessed on 10th Jan., 1991. In between the processing of the return on 8th Jan., 1991 and service of intimation on 10th Jan., 1991, assessed filed a revised return on 9th Jan., 1991. This return was also processed on 16th Jan., 1991 under S. 143(1) and intimation served upon the assessed on 17th Jan., 1991. On receipt of the first intimation under S. 143(1) on 10th Jan., 1991 assessed wrote a letter dt. 14th Jan., 1991, referring to the discussion of the assesseds representative with the Assessing Officer on 7th Jan., 1991 and latter expressing doubts regarding sufficiency of evidence attached to the return in respect of payment of taxes, dues covered under S. 43B. The assessed has claimed that revised return filed on 9th Jan., 1991 on the basis of the discussion and it was contended that the adjustments made by the Assessing Officer under S. 143(1)(a) are not covered under the said section. By virtue of the said letter dt. 14th Jan., 1991, assessed requested the Assessing Officer to amend the intimation in the light of mandatory provisions of S. 143(1B). assessed also approached the Hon’ble High Court of Allahabad and the latter vide order dt. 14th Feb., 1991, directed the assessed to file an application under S. 154(1)(b) of the IT Act raising the contentions and objections as are open in law with regard to the intimation sent by the Assessing Officer under S. 143(1). The Dy. CIT was directed by the Hon’ble High Court to consider the said application of the assessed and the material enclosed thereto and pass orders within three weeks. assessed accordingly filed a letter dt. 20th Feb., 1991 which was followed by an application under S. 154 dt. 25th Feb., 1991. The Assessing Officer passed a detailed order on 15th March, 1991 in respect of assesseds letter dt. 14th Jan., 1991. He also passed a similar order in respect of the application filed under S. 154 in which it was pointed out that all the issues raised by the assessed in an application dt. 25th Feb., 1991 had been considered and disposed of vide order dt. 15th March, 1991. However, considering the directions of the Hon’ble High Court the Assessing Officer passed a separate order on the same lines as in respect of assesseds letter dt. 14th Jan., 1991.

2. assessed filed an appeal to the CIT(A) but failed. Before us several grounds of appeal were raised which have been concise on the directions of the Bench and are reproduced hereunder :

“1. That the learned CIT(A) erred in law and on facts in holding that the order passed under S. 154 was justified.

2. That the learned CIT(A) erred in holding that the adjustments made in the intimation under S. 143(1)(a) should be considered as prima facie adjustments.

3. That the learned CIT(A) erred in law and on facts in holding that the revised return filed on 9th Jan., 1991, was not a valid return and so it could not be taken into consideration for passing the revised intimation and for the purpose of rectification under S. 154.

4. That the learned CIT(A) ought to have held that the information filed in the original return as well as in the revised return could not be the basis for making prima facie adjustments under S. 143(1)(a).

5. That the learned CIT(A) ought to have directed the deletion of the so called prima facie adjustments in respect of the additions made under S. 43B of the IT Act.”

3. Giving background of the circumstances under which this appeal has arisen, the learned counsel for the assessed Shri K. C. Srivastava pointed out that assessed had filed the original return on 21st Dec., 1990, Along with a covering letter dt. 20th Dec., 1990 placed at pages 11 and 12 of the paper book. In this very letter the assessed had informed the Assessing Officer that the evidence relating to the payments was voluminous and that the same would be available on being requisitioned. The Assessing Officer discussed the matter with assesseds representative on 7th Jan., 1991 and expressed the view that the proof of payment had to be attached to the return of income notwithstanding the voluminous nature of evidence. assessed accordingly filed a revised return Along with the documents in support of the claim of statutory payments having been made before the time for filing of the return of income. The Assessing Officer, however, got the intimation under S. 143(1) served upon the assessed by a special messenger on 10th Jan., 1991 ignoring the revised return and making adjustments on account of bonus, sales-tax, etc., under S. 43B apart from other adjustments.

4. The learned counsel contended that Assessing Officer was wrong to make adjustments on account of bonus and taxes paid under S. 43B as assessed had made the payment before the time allowed for filing of the return of income and apart from giving details of such payments assessed had indicated the nature of proof available and its willingness to produce the evidence as and when demanded. The reasons for not furnishing the evidence were also given in the latter attached to the return of income. In these circumstances, according to the learned counsel, Assessing Officer was not justified in making the disallowance. The Assessing Officer should have allowed the deduction or in the alternative required the assessed to furnish proof in support of the claim of payment having been made within the stipulated time under proviso to S. 43B. Reliance was placed on the decision of the Delhi High Court in the case of SRF Charitable Trust vs. Union of India & Ors. (1992) 193 ITR 95 (Del) in support of the contention that adjustments that can be made should flow from the return and that the Assessing Officer has no power to disallow the claim of deduction for lack of proof of claim. According to the learned counsel, when proof is required, it was necessary for the Assessing Officer to issue a notice for production of evidence as held by their Lordships of the Delhi High Court in the aforementioned case. Reliance was also placed on the decision of the Bombay High Court in the case of Khatau Junkar Ltd. & Anr. vs. K. S. Pathania & Anr. (1992) 196 ITR 55 (Bom) in support of the contention that adjustment under S. 143(1) can be made only if the claim is prima facie inadmissible. In the case before us, according to the learned counsel, the claim under S. 43B regarding statutory payments could not be said to be prima facie inadmissible. Our attention was also drawn to the decision of the Tribunal in the case of New United Motors vs. Asstt. CIT (1993) 46 TTJ (Del) 186 : (1993) 45 ITD 502 (Del) where there was no information on record as to whether the assessed had made any payment on account of sales-tax before the time allowed for filing of the return, the Tribunal held that adjustments under S. 143(1) on account of unpaid sales-tax could not be made by the Assessing Officer. It was further held that Assessing Officer was duty bound to make an enquiry from the assessed before making the disallowance. In this case, it has been further held that prima facie disallowance could not be made simply because there was no evidence of proof of payment before the due date of filing of the return. According to the learned counsel the facts in the case of New United Motors (supra) are worse than the facts in the case of appellant. It was accordingly contended that Assessing Officer was not justified in declining to amend the intimation made under S. 143(1)(a).

5. In the alternative, the learned counsel contended that assuming that there was an omission on the part of the assessed at the time of filing of the return in so far as the voluminous evidence was not attached to the return of income then the assessed was justified in rectifying the omission by filing a revised return on being advised about such omission. The observation of the Assessing Officer that the revised return was a camouflage was unwarranted as under S. 139(5) assessed is entitled to rectify any omission made at the time of filing of the original return. Moreover, according to the learned counsel, assessed had revised the claim relating to depreciation as also claim under S. 43B. The observation of the Assessing Officer that the revised return was a camouflage, according to the learned counsel, is misconceived. It was accordingly pleaded that the appeal of the assessed may be accepted and the Assessing Officer directed to amend the intimation and allow deduction under S. 43B.

6. The learned Departmental Representative, on the other hand, contended that under proviso to S. 43B deduction on account of statutory payments are permissible if the payment is made before the time allowed for filing of the return and the proof of payment is attached to the return of income. In this case, assessed may have paid the taxes, etc., within the time allowed for filing of the return of income but the proof thereof had not been attached to the return of income, therefore, the benefit of the proviso was not available to the assessed. The learned Departmental Representative contended that where the provisions of the Act are unambiguous, there is no scope for going beyond the language of the statute. Referring to the decisions of the Delhi High Court in the case of SRF Charitable Trust vs. Union of India (supra) and the Bombay High Court in the case of Khatau Junkar Ltd. (supra), the learned Departmental Representative contended that these decisions are inapplicable to the facts of this case. It was contended that where there is no requirement of law to attach evidence to the return of income, the decision of the Delhi High Court would be applicable and adjustments not permissible on the ground of lack of evidence. However, where there is specific provision for attaching the proof of payments to the return of income, the decision of the Hon’ble High Court would be inapplicable. The decision of the Bombay High Court was also stated to be in applicable for the same reasons.

7. It was further contended that the revised return filed by the assessed on 9th Jan., 1991 was no return in the eye of law as the same was not a bona fide return as demonstrated by the Assessing Officer in his order passed under S. 154. According to the learned Departmental Representative, a revised return could be filed if there was omission by the assessed at the time of the filing of the original return and is later on discovered. In this case, according to the learned Departmental Representative, assessed was aware of the requirement of furnishing of proof Along with the return and, therefore, the omission cannot be said to have been discovered by the assessed after filing of the original return. Therefore, the omission of not filing of the proof Along with the return was not covered under S. 139(5), it was contended.

8. With regard to the revision of the claim relating to depreciation and small adjustments of Rs. 744 in respect of claim under S. 43B, the learned Departmental Representative referred to the decision of the Assessing Officer as also that of the CIT(A) in support of the contention that the return filed on 9th Jan., 1991 was a camouflage and not a bona fide return.

9. It was accordingly pleaded that the appeal of the assessed may be dismissed.

10. We have given our careful consideration to the rival contentions. The main issue involved in this appeal is as to whether the Assessing Officer was justified in making the adjustment under S. 143(1) in respect of statutory payments under S. 43B and whether the Assessing Officer on the facts and in the circumstances of the case, was justified in refusing to amend the intimation issued in respect of the return filed by the assessed on 8th Jan., 1991. The dispute has its origin on the interpretation of proviso to S. 43B inserted by the Finance Act of 1987 w.e.f. 1st April, 1988. Under S. 43B, deduction otherwise allowable under the IT Act in respect of : (a) any sum payable by the assessed by way of tax, duty, cess or fee by whatever name called under any law for the time being in force; or (b) any sum payable by the assessed as an employer by way of contribution to any provident fund or superannuation fund or gratuity fund or any other fund for the welfare of the employees; or (c) any sum referred to in cl. (ii) of sub-s. (1) of S. 36; or (d) any sum payable by the assessed as interest on any loan or borrowing from any public financial institution or State Financial Corporation or State Industrial Investment Corporation in accordance with terms and conditions of the agreement governing such loan or borrowing is allowed as a deduction in computing the income referred to in S. 28 of the previous year in which such sum is actually paid by him. Proviso inserted by the Finance Act, 1987 w.e.f. 1st April, 1988 provides that nothing contained in S. 43B shall apply in relation to any sum referred to in cl. (a) or cl. (c) or cl. (d) which is actually paid by the assessed on or before the due date applicable in his case for furnishing the return of income under sub-s. (1) of S. 139 in respect of the previous year in which the liability to pay such sum was incurred as aforesaid and the evidence of such payment is furnished by the assessed Along with such return. In this case, there is no dispute that assessed had made the payment of Rs. 1,26,19,206 (barring a payment of Rs. 743.50, which is a matter of dispute) before the due date for furnishing of the return under S. 139(1). However, the benefit of the proviso to S. 43B was denied to the assessed on the ground that sufficient proof of payment as required under the said proviso had not been attached to the original return filed under S. 139(1). On peeping deep, it is observed that assessed had added a sum of Rs. 744 in the original return under S. 43B as an amount disallowable with the following note :

“The details of such items provided in the accounting period ending 31st March, 1990 but remaining unpaid or described in F. No. 3CD Item No. 7(1) and Annexure 7. Out of the total amount of Rs. 1,26,19,206 provided during the year, small sum of Rs. 743.50 still remains payable representing fraction of bonus which is offered for disallowance as not paid before 31st Dec., 1990, the due date for filing of the return under S. 139(1). All other items has been paid as per evidence (confirmation attached) :”

This is indicated in the order under S. 154 at page 8. assessed had also filed a covering letter dt. 30th Dec., 1990 placed at pages 11 and 12 of the paper book. In this letter the penultimate para reads as under :

“The details or taxes, duties paid as referred to in S. 43B up to filing of the return are given above. The evidence being voluminous record can be made available on being requisitioned the brief of which is duly mentioned.”

Out of the total claim of Rs. 1,26,18,481 under proviso to S. 43B Assessing Officer allowed a deduction of Rs. 3,25,617 under proviso to S. 43B and made adjustment of Rs. 1,22,92,864 under S. 43B on the ground that no evidence of such payments has been furnished Along with the return of income as required by the first proviso to S. 43B. On receipt of the information on 10th Jan., 1991 assessed filed objections on 14th Jan., 1991. Drawing attention of the Assessing Officer about the note in assesseds covering letter of the return of income dt. 20th Dec., 1990 and filing of the revised return in consequence of informal discussion of assesseds representative with the Assessing Officer on 7th Jan., 1991. Assessing Officer had sent second intimation to the assessed on the basis of the revised return and the claim under S. 43B was disallowed on the ground that the evidence for payment under S. 43B should have been filed Along with the return under S. 139(1) and since the evidence had been filed Along with the return under S. 139(5), hence, the claim is inadmissible. assessed then approached the Hon’ble High Court and the latter directed the assessed to file an application under S. 154(1)(b) raising such contentions and objections as may be available under law and directed the Dy. IT to dispose of the same in accordance with law. The Assessing Officer has rejected the objections raised by the assessed as per application dt. 14th Jan., 1990 as also the subsequent application filed under S. 154 on the directions of the Hon’ble High Court. It is in these circumstances we have to consider as to whether the Assessing Officer was justified in making the adjustments under S. 143(1) on account of statutory payments referred to under S. 43B. At this stage, it may be useful to refer to some decided cases in this regard. In the case of SRF Charitable Trust vs. Union of India & Ors. (supra), their Lordships of the Delhi High Court have held that the Assessing Officer has no power to disallow the claim of deduction for lack of proof of claim. When proof is required, Assessing Officer is duty bound to issue notice for production of evidence in support of the return to be issued. However, the Assessing Officer cannot unilaterally disallow the deduction under S. 143(1)(a). In this case, Assessing Officer had disallowed the claim of the assessed which was a donation towards corpus as non-taxable receipt on the ground that no proof in respect of the claim had been filed with the return. Their Lordships held that adjustments under S. 143(1)(a) can be made only if on the basis of the information available in the return, accounts or documents accompanying it, the deduction or relief claimed is prima facie inadmissible. The conclusion, according to their Lordships, that the claim of the assessed is inadmissible must flow from the return as filed. Their Lordships further held that no power is given to the Assessing Officer to disallow a claim for the reason that there is no proof in support of the claim made by the assessed. For lack of proof, according to their Lordships, the only option open to the Assessing Officer is to require the assessed to furnish proof. Their Lordships observed that except the document specified, the assessed is not required to file the entire books of accounts or other documents and that it is not the law that in support of a claim made in the return for deduction or non-taxability of receipt the proof available and original document must be filed Along with the return. Their Lordships further held that the stage of furnishing of proof is reached as and when proof is demanded by the Assessing Officer on a notice under S. 143(2) being issued.

11. In the case of Khatau Junkar Ltd. vs. K. S. Pathania & Anr. (supra), their Lordships of the Bombay High Court have also held that adjustment under S. 143(1) can be made only if on the basis of material available in the return accompanying documents the claim of deduction is prima facie inadmissible. Their Lordships have also held that disallowance under S. 143(1)(a) cannot be made for lack of evidence.

12. At this stage it becomes relevant to deal with the contention raised on behalf of the Revenue that the decisions of the Delhi High Court and Bombay High Court are inapplicable in respect of deduction under proviso to S. 43B as the furnishing of evidence Along with the return of income is the requirement of law. The contention raised requires serious consideration. As already pointed out, S. 43B is inapplicable by virtue of first proviso if the sum referred to under S. 43B is actually paid by the assessed on or before the due date applicable in his case for furnishing the return of income under sub-s. (1) of S. 139 and the evidence of such payment is furnished by the assessed Along with such return. So far as applicability of the proviso to S. 43B is concerned, two conditions must be satisfied. One is that the payment must have been made before the due date of furnishing the return of income under sub-s. (1) of S. 139. The second condition is that the evidence of such payment is furnished by the assessed Along with the return.

13. There is no dispute that the two aforementioned conditions are statutory. However, there are certain statutory provision which are mandatory in character and there are some which are procedural in nature. Whereas mandatory provisions cannot but be strictly construed the provisions which belong to area of procedure cannot be so strictly construed without looking at the purpose intended to be served. We are fortified, in our view, in this regard by the decision of the Supreme Court in the case of Mangalore Chemicals & Fertilisers Ltd. vs. Dy. CIT CA No. 3235 of 1991 dt. 2nd Aug., 1991, reported in 21 Tax Gazette, 193 where the Hon’ble Supreme Court has held that the stringency and the mandatory nature of a provision must be justified by the purpose intended to be served. It was further held that the mere fact that provision is statutory does not matter one way or the other. Their Lordships have further held that it will be erroneous to attach equal importance to the non-observance of all conditions irrespective of the purpose they were intended to serve.

14. In order to consider as to whether a statutory provision is mandatory in nature or procedural in character, it becomes necessary for us to consider the purpose behind the provision. The purpose for insertion of the proviso to S. 43B can be derived from the speech of the Finance Minister at the time of introducing the Finance Bill of 1987 and the explanatory notes issued in this regard. In the Explanatory Notes to Finance Bill, 1987, (1987) 165 ITR (St) 125, it is provided as under :

“Clause (x) seeks to amend S. 43B of the IT Act relating to allowability of certain expenses only on actual payment. It is proposed to insert two provisos. The first proviso seeks to provide that the section shall apply to any sum referred to in cl. (a) if the sum is actually paid on or before the due date on which the return of income is due to be furnished under sub-s. (1) of S. 139 for the previous year in which the liability to pay such sum was incurred. The second proviso seeks to provide that no deduction shall be allowed in regard to the sum referred to in cl. (b) unless such sum has actually been paid during the previous year or before the due date. The due date for the purposes of this proviso shall be the due date as under Explanation to cl. (va) of sub-s. (1) of S. 36.

This amendment will take effect from 1st April, 1988 and will accordingly apply in relation to asst. yr. 1988-89 and subsequent years.”

15. As is clear from the above, the stress is on the actual payment before the specified date and there is no reference regarding the attachment of proof of payment. The purpose behind requirement of proof Along with the return, in our view, is to facilitate assessment and to discourage inaccurate claims by the assessed. Though the requirement of law is to file evidence Along with the return of income, Assessing Officer gets an occasion to consider the same only at the time of making the assessment or adjustment permissible under S. 143(1)(a). There seems to be a purpose behind requirement of law for furnishing of evidence Along with the return of income. In the present set up the thrust is upon dispensing with the requirements of the assessed to attend income-tax proceedings. The purpose, therefore, in our view, is to facilitate assessment without requiring the assessed to furnish the proof in support of the return under S. 143(2). Considering the purpose behind incorporation of proviso of S. 43B and the purpose for furnishing of proof Along with the return of income, we are of the view that the requirement of proof is only procedural and does not warrant strict interpretation. If the assessed for any reasons omits to furnish proof Along with the return he, in our view, would be at liberty to furnish proof at any time before making of the assessment. If assessed fails to attach proof of payment Along with the return, the Assessing Officer, in our view, is duty bound to give an opportunity to be assessed to furnish the same before declining to give benefit of proviso to S. 43B.

16. In this case assessed had given the entire information regarding the statutory payments having been made before the due date for furnishing of the return of income under S. 139(1). assessed had also informed the Assessing Officer that the voluminous evidence was available and would be furnished on demand. The reasons for not attaching the evidence to the return of income were also given in the covering letter attached to the return of income. Assessing Officer in our view is not only duty bound to make a fair assessment of tax but also to adopt reasonable and judicious approach in the matter of such assessments. In this case, assessed did give the reasons for not furnishing the complete evidence Along with the return of income. If the Assessing Officer considered the reasons indicated by the assessed as inadequate, he, in our view, was duty bound to inform the assessed about his opinion and demand proof so that intimation under S. 143(1)(a) could be issued. It seems from the letter dt. 14th Jan., 1991 of the assessed to the Assessing Officer that Assessing Officer had indicated to the assessed his view when the latters representative had an occasion to discuss the matter with the former on 7th Jan., 1991. However, instead of waiting for the evidence to be furnished, Assessing Officer completed the intimation under S. 143(1)(a) and served the same upon the assessed on 10th Jan., 1991, i.e., after the filing of the revised return by the assessed and furnishing of the evidence. We are of the considered view that this approach of the Assessing Officer was too harsh and unreasonable. Assessing Officer should not have proceeded to pass intimation order under S. 143(1)(a) without giving reasonable time to the assessed to furnish such proof as was considered necessary by him. This is one aspect of the matter.

17. The second aspect of the matter is that assessed had given the details of the payments and indicated the proof available in respect of the payments covered under S. 43B. On the basis of this information, a question arises as to whether adjustment could be made by disallowing the claim under S. 43B. As held by their Lordships of the Delhi High Court in the case of SRF Charitable Trust vs. Union of India (supra) and their Lordships of the Bombay High Court in the case of Khatau Junkar Ltd. (supra), disallowance under S. 143(1)(a) can be made only if the claim is prima facie inadmissible considering the fact that the statutory requirement of furnishing of evidence of payment Along with the return belongs to area of procedure, Assessing Officer as held earlier was duty bound to issue a notice to the assessed requiring the proof considered necessary by the former to support the claim. Such requisition not having been issued, the only course open to the Assessing Officer was to accept the claim on the basis of evidence furnished Along with the return of income, it could not be said that the claim made by the assessed was prima facie inadmissible. Lack of proof could be a ground for disallowance only if such proof was not furnished on demand. In the case of New United Motors vs. Asstt. CIT (supra), Delhi Bench A of the Tribunal has held that the word prima facie under S. 143(1) would mean on the face of it and that the disallowance could not be made simply because there was no evidence of proof of payment before the due date of the filing of the return. According to the Bench, the Assessing Officer was duty bound to make enquiry from the assessed and if the claim made by the assessed was found wrong, penal consequences would follow. In the case before us, Revenue is not disputing about the correctness of the claim made by the assessed regarding the payments having been made within the stipulated time under S. 43B. However, a disallowance of huge sum of Rs. 1 crore 26 lacs and add has been made on a technical ground by taking a very strict view of the proviso to S. 43B. Considering the facts and circumstances of this case, we are satisfied that assessed had made a bona fide claim in the return filed under S. 139(1) and had furnished the primary evidence in support of the claim of having made the payments. In respect of supporting evidence assessed had indicated that the same would be furnished on demand as it could not be attached because of its big volume.

18. assessed did file a revised return on 9th Jan., 1991, when it had not received any intimation from the Assessing Officer regarding the original return. This return has been considered by the Assessing Officer as a camouflage. In this regard reference has been made by the Assessing Officer to the claim of depreciation made by the assessed. We need not go into the claim of depreciation which has been altered by the assessed in the revised return as that loses its importance when we consider that assessed had furnished evidence in support of the claim under proviso to S. 43B Along with the revised return. The claim of the assessed relating to statutory payments has been disallowed by the Assessing Officer on the ground of omission by the assessed to attach evidence Along with the return of income. If the view of the Assessing Officer were to be accepted then there is no doubt that assessed had made an omission at the time of filing of the original return. Under S. 139(5), if assessed discovers any omission or any wrong statement after filing of original return, he may furnish a revised return at any time before the expiry of time specified under that sub-section. If Assessing Officer is of the view that Assessing Officer has made an omission, there is no reason why assessed could not file a revised return to correct that omission. There may be two possible views in respects of furnishing of proof under proviso to S. 43B Along with the return. However, in this case, on the one hand, the Revenue has treated the non-filing of the sufficient evidence Along with the return in support of the claim under S. 43B as a ground for denying the claim and on the other hand, it has been held that the revised return was a camouflage. The Revenue wants to blow hot and cold in same breath. It wants to eat the cake and have it too. If there is omission in furnishing of proof of original return, assessed would be entitled to file a revised return under S. 139(5). The view of the Revenue on the one hand that there was omission by the assessed to furnish the proof along with the original return of income and on the other than there was no omission enabling the assessed to file a revised return under S. 139(5) is contradictory any unwarranted.

19. Considering totality and the circumstances of this case, we are of the view that the adjustment made by the Assessing Officer under S. 143(1)(a) on account of statutory payments made before the due date of furnishing the return of income under S. 139(1) was uncalled for, and that the adjustment made by the Assessing Officer in respect of statutory payments under S. 43B was not prima facie disallowable claim. The lack of sufficient proof did not warrant raising the demand against the assessed by way of adjustment under S. 143(1)(a). The deficiency of proof could be cured only by issue of notice under S. 143(2) and if the assessed failed to furnish proof on demand by the Assessing Officer, disallowance would then be justified. However, in a case like that of present one where complete information is furnished, evidence is referred to and the reasons for not furnishing the same are indicated, the Assessing Officer not demanding the proof, in our view, calls for only one conclusion that is the adjustment made by the Assessing Officer under S. 143(1)(a) in respect of statutory payments was unjustifiable and uncalled for. We, therefore, direct the Assessing Officer to modify his intimation order and allow deduction to the assessed on the basis of information and evidence available on record including the evidence furnished by the assessed Along with the revised return and intimation amended accordingly.

20. In the result, appeal of the assessed is allowed.