High Court Punjab-Haryana High Court

Commissioner Of Income Tax vs Haryana Warehousing Corporation on 1 July, 2009

Punjab-Haryana High Court
Commissioner Of Income Tax vs Haryana Warehousing Corporation on 1 July, 2009
ITA No.871 of 2008                    1



IN THE HIGH COURTOF PUNJAB AND HARYANA, CHANDIGARH.

                                           ITA No. 871 of 2008
                                           Date of decision:1.7.2009


Commissioner of Income Tax, Panchkula.

                                             ....Appellant

                         vs.

Haryana Warehousing Corporation
                                             ...Respondent


CORAM:      HON'BLE MR.JUSTICE J.S.KHEHAR.
            HON'BLE MR.JUSTICE AJAY TEWARI.

                              ---
Present:    Mr. Sanjay Bansal, Senior Advocate, with
            Mr.Prashat Bansal, Advocate, for the appellant.

                         --
J.S.KHEHAR,J.

1. The respondent-assessee i.e. the Haryana Warehousing

Corporation, is a State Government Undertaking created under the

Warehousing Corporation Act, 1962. The creation of the respondent-

assessee was with the aim of building warehouses all over the State of

Haryana, for storage of food grains on behalf of the Food Corporation of

India.

2. It would be pertinent to mention, that the respondent-assessee

was assessed to income tax for the assessment year 1993-94 at

Rs.1,04,61,330/- vide order dated 21.4.2006, as against a nil income tax

return, submitted by the respondent-assessee on 31.12.1993. The Assessing

Officer, accordingly arrived at the conclusion, that by filing a nil income tax

return for the assessment year 1993-94, the respondent-assessee had sought

to evade income tax to the tune of Rs.1,04,61,330/-. The minimum penalty
ITA No.871 of 2008 2

imposable for the same being the quantum of tax evaded, the Assessing

Officer imposed the penalty of Rs.1,04,61,330/-. The aforesaid

determination at the hands of the Assessing Officer was affirmed by the

Commissioner of Income Tax (Appeals) vide his order dated 2.9.2006.

3. The instant appeal has been preferred against the order passed

by the Income Tax Appellate Tribunal dated 4.10.2007 by which the orders

passed by the Assessing Officer, and the Commissioner of Income Tax

(Appeals) dated 30.3.2006 and 2.9.2006 respectively, imposing a penalty on

the respondent-assessee under section 271(1)(c) of the Act, has been set

aside.

4. Before proceeding to determine the merits of the claim raised

by the revenue in the instant appeal, it would be essential to narrate the

background on the basis of which proceedings under section 271(1)((c) of

the Act, were initiated against the respondent-assessee. In this behalf, it

would be pertinent to mention, that the respondent-assessee had been

claiming exemption of its entire income under section 10(29) of the Act.

Section 10(29) of the Act, is being extracted hereunder:-

“10. Incomes not included in total income- In computing the
total income of a previous year of any person, any income
falling within any of the following clauses shall not be
included-

(1) to (28) xx xx
(29) in the case of an authority constituted under any law for
the time being in force for the marketing of commodities, any
income derived from the letting out of godown or warehouses
for storage, processing or facilitating the marketing of
commodities”.

It is not a matter of dispute that upto the assessment year 1991-92 the
ITA No.871 of 2008 3

respondent-assessee i.e., the Haryana Warehousing Corporation claimed the

benefit of tax exemption under section 10(29) of the Act, in respect of its

entire income. This claim made by the respondent-assessee was accepted by

the revenue. Accordingly, it would not be incorrect to record, that the

respondent-assessee was allowed the benefit of deduction under section 10

(29) of the Act uninterruptedly till the assessment year 1991-92.

5. It would also be pertinent to notice that the claim of the

respondent-assessee was based on a decision rendered by a Division Bench

of Allahabd High Court in CIT v. U.P. State Warehousing Corporation,

(1992) 195 ITR 273, which had held that the entire income of warehousing

including the income derived from procurement of wheat, as an agent of the

government, was exempt from the liability of tax. The High Court had

upheld the determination rendered by the Income Tax Appellate Tribunal

that income received by the Warehousing Corporation, though described as

miscellaneous receipts, was in-truth income derived from letting

warehouses for storage, processing and fecilitating the marketing of

commodities. And as such, the decision rendered by the Income Tax

Appellate Tribunal that the warehousing Corporation receipts and

commission was entitled to exemption under section 10(29) of the Act, was

also upheld by the High Court. The revenue had preferred an appeal against

the aforesaid decision of the Allahabad High Court before the Apex Court.

The Supreme Court while disposing of Civil Appeal Nos.1240 and 1241 of

1979 (filed against the aforesaid order passed by the Allahabad High Court)

passed the following order on 9.4.1996:-

“In view of the decision of this Court, in the case of the Union
of India & Another, U.P.State Warehousing Corporation, 187
ITA No.871 of 2008 4

ITR 54 which affirms the view taken in the impugned
judgment. These appeals are dismissed. No costs”.

It is,therefore, apparent that the Supreme Court did not find any justification

to interfere with the order passed by the Allahabd High Court in the

judgment referred to hereinabove.

6. It would also be pertinent to mention that on the same issue,

the opinion expressed by a Division Bench of the Madhya Pradesh High

Court in M.P.Warehousing Corporation v. (1982) CIT, 133 ITR 158, was at

variance with the one rendered by the Allahabad High Court. In the

aforecited judgment, the Madhya Pradesh High Court had concluded, that

only such income, as was earned by the Warehousing Corporation by letting

out godowns and warehouses for storage, processing or fecilitating

marketing of commodities was exempt from income tax. Income derived by

the Warehousing Corporation by letting of godowns or warehouses for any

other purpose, was not emanable to such exemption. In the instant

judgment, the Madhya Pradesh High Court expressly arrived at the

conclusion, that income derived from commission earned from handling

agricultural commodities, as well as, income derived on account of interest

earned on fixed deposits with banks, were not exempt from income tax

under section 10(29) of the Act.

7. Likewise a Division Bench of Karnataka High Court in

Karnataka State Warehousing Corporation v. CIT (1990) 185 ITR 25

arrived at the conclusion, that income earned out of fumigation charges, as

well as, income derived from laboratory installation fee were not exempt

from income tax under section 10(29) of the Act. The High Court in clear

and categoric terms concluded that income received by the Warehousing
ITA No.871 of 2008 5

Corporation for services rendered in respect of goods not stored in the

assessee’s godowns was not exempt under section 10(29) of the Act.

8. Even the Rajasthan High Court in the case of CIT v. Rajasthan

State Warehousing Corporation,( 1994) 210 ITR 906, held that only rental

income earned by the Warehousing Corporation qualifies for exemption

under section 10(29) of the Act. The High Court expressly held the income

derived from procurement of grains, from administrative overheads, interest

received from banks, and the like, were not relatable to letting of godowns

and warehouses for fecilitating marketing of commodities and as such were

not exempt under section 10(29) of the Act. The High Court, however held,

that fumigation charges were in respect of service charges collected during

the course of storage of goods in godowns, and as such, were exempt from

the liability of tax. The Rajasthan Warehousing Corporation preferred an

appeal against the judgment rendered by the Division Bench of the

Rajasthan High Court in the case cited hereinabove, before the Apex Court.

The aforesaid appeal was however, dismissed by the Supreme Court on

1.4.1999.

9. In view of the conflicting legal position rendered by the

Allahabad High Court (paragraph 5 above) on the one hand, and by the

High Courts of Madhya Pradesh (paragraph 6 above), Karnataka

(paragraph 7 above) and Rajasthan (paragraph 8 above), it is apparent that

the matter needed to be settled by the Apex Court. The Supreme Court

referred the issue,namely, whether the entire income of a Warehousing

Corporation, was exempt under section 10(29) of the Act, or whether rental

income charged for storage, processing or fecilitating the marketing of

commodities in godowns and warehouses alone, was exempt from the
ITA No.871 of 2008 6

liability of tax, to a larger Bench in CIT v. Gujarat State Warehousing

Corporation (2000) 245 ITR 1.

10. In so far as the present appeal is concerned, as already noticed

hereinabove, the entire income of the respondent-assessee, was accepted by

the revenue as exempt from the liability of tax, upto the assessment year

1991-92. However, based on the judgments rendered by different High

Courts (other than Allahabad High Court), referred to in the foregoing

paragraphs, the revenue concluded, that income drawn by the respondent-

assessee from all heads other than rental income earned by it from letting

out godowns and warehouses, was taxable. The aforesaid determination by

the revenue against the respondent-assessee, was assailed by the

respondent-assessee in respect of the assessment years 1992-93 and 1993-94

before the Supreme Court, wherein, the Apex Court admitted the petitions

for Special Leave to Appeal, preferred by the respondent-assessee i.e., the

Haryana Warehousing Corporation.

11. In view of the above, the respondent-assessee i.e., the Haryana

Warehousing Corporation filed a nil income tax return for the assessment

1993-94 on 31.12.1993 claiming that its entire income was exempt from the

liability of tax under section 10(29) of the Act. Along with the aforesaid

return, a computation chart depicting the total income of the respondent-

assessee was also filed. The respondent-assessee also attached with its

return the audit report of its Chartered Accountant. A notice under section

143(2) of the Act, was issued to the respondent-assessee for initiation of

proceedings under section 143(3) of the Act, i.e., for framing regular

assessment. The aforesaid notice was issued on 10.1.2005. In reply to the

aforesaid notice, the respondent-assessee submitted a revised computation
ITA No.871 of 2008 7

of its income wherein it incorporated the following note:-

“Note

1.Entire income of the warehousing is claimed exempt
including from procurement of wheat as an agement of the
Govt. reliance for this is placed on the judgment of Hon’ble
Allahabd High Court reported in 195 ITR 273 in the case of
CIT Vs. U.P. Warehousing Corporation. The High Court while
delivering the judgment relied upon the Supreme Court
judgment 187 ITR 54.

2. Rebate on C.M. Relief Fund of Rs.5 lacs, be allowed under
section 80-G.

3. In case any income is held to be taxable then indivisible
expenses be apportioned between taxable and non-taxable
income.”

12. After taking into consideration the revised computation

submitted by the respondent-assessee the Assessing Officer passed an

assessment order on 2.2.1996 under section 143(3) of the Act. By the

aforesaid order, the respondent-assessee was denied exemption under

section 10(29) of the Act, on income earned by it from all other sources

except income derived by it on account of letting out godowns and

warehouses for storage, processing or fecilitating the marketing of

commodities. A perusal of the aforesaid assessment order reveals, that the

Assessing Officer was of the view, that the respondent-assessee had earned

income from fumigation charges (Rs.12,85,543/-), as well as, from way-

bridge charges (Rs.1,23,731/-). Although, it was submitted on behalf of the

respondent-assessee, that it had incurred losses under both the aforesaid

heads, yet the income of the respondent-assessee under the aforesaid heads,
ITA No.871 of 2008 8

was assessed as Rs.1,10,000/-. The Assessing Officer also arrived at the

conclusion, that the respondent-assessee had earned income of

Rs.17,27,481/- by way of interest on loans advanced to the Haryana State

Federation of Cooperative Sugar Mills (Sugar Federation). It was also held,

that the Haryana Warehousing Corporation had earned income of

Rs.2,24,34,767/- by way of trading in wheat. Additionally, the respondent-

assessee was found to have earned income of Rs.80,831/- on account of

forfeiture of earnest money from contractors who had been given contracts

for constructing godowns. The Haryana Warehousing Corporation was

additionally found to have earned incomes of Rs.14,510/- (for receipt of

tender fee) Rs.10,652/- (on account of stitching charges), Rs.7,29,360/- (by

way of sale of covers), and lastly, a sum of Rs.12,22,035/- (described as

supervision charges, which were earned by way of handling charges, from

persons who had availed of storage facilities). Eventually, the total income

of the respondent-assessee after allowing permissible deductions was

assessed at Rs.2,99,14,358/-.

13. The respondent-assessee preferred an appeal against the

aforesaid assessment order. The assessee’s appeal insofar as, the relief

claimed by it under section 10(29) of the Act, was dismissed by the Income

Tax Appellate Tribunal vide an order dated 18.5.2004. However, certain

claims raised by the respondent-assessee before the Income Tax Appellate

Tribunal were accepted, as a consequence whereof, the matter was

remanded to the Assessing Officer. Thereupon, the Assessing Officer,

worked out the taxable income of the respondent-assessee at

Rs.1,81,93,618/-. And on the basis thereof, the respondent-assessee was

assessed to income tax of Rs.1,04,61,330/- for the assessment year 1993-94.
ITA No.871 of 2008 9

14. After passing of the aforesaid assessment order, a notice under

section 271(1)(c) of the Act was issued to the respondent-assessee on

20.12.2005. The Haryana Warehousing Corporation responded to the

aforesaid notice vide its letter dated 27.3.2006. The Assessing Officer

while considering the reply furnished by the respondent-assessee held, that

the Haryana Warehousing Corporation, by filing a nil income tax return for

the assessment year 1993-94, had concealed its taxable income of

Rs.1,81,93,618/-(which was finally assessed to tax at Rs.1,04,61,330/-after

re-assessment was computed under section 254 of the Act). On account of

the fact that the liability of income tax of the respondent-assessee was

Rs.1,04,61,330/-, and the Assessing Officer could have imposed the

maximum penalty of Rs.3,13,83,990/-, the Assistant Commissioner of

Income Tax ,Panchkula, vide his order dated 30.3.2006,however, imposed

the minimum permissible penalty of Rs.1,04,61,330/-.

15. The Haryana Warehousing Corporation preferred an appeal

against the order dated 30.3.2006 before the Commissioner of Income Tax

(Appeals) Panchkula. While disposing of the aforesaid appeal, the Appellate

Authority, inter alia, noticed as under:-

“…Firstly, the assessee wrongly and deliberately claimed the
entire income as exempt u/s 10(29). the assessee was fully
aware of the fact that this was not the deduction eligible to it. In
addition, the assessee was aware that the eligible deduction was
actually less than what was claimed. Once the assessee had
claimed a deduction, that particular part of income was exempt,
the assessee was under a legal obligation to realize that the
expenses related to this income were not to be set off against
the taxable income”.

Based on the aforesaid determination, the Appellate Authority upheld the
ITA No.871 of 2008 10

imposition of the minimum penalty of Rs.1,04,61,330/- for concealment of

income under section 271(1)(c) of the Act, vide its order dated 2.9.2006.

16. Dissatisfied with the orders passed by the Assessing Officer

dated 30.3.2006, as also by the Appellate Authority dated 2.9.2006, the

respondent-assessee preferred an appeal before the Income Tax Appellate

Tribunal.

17. The Income Tax Apepllate Tribunal, inter alia, took into

consideration the following issues canvassed on behalf of the respondent-

assessee:-

Firstly, that the respondent-assessee had relied on the judgment

rendered by the Allahabad High Court in CIT v. U.P. Warehousing

Corporation 195 ITR 273, as against which a petition for Special

Leave to Appeal preferred by the revenue has been dismissed by the

Supreme Court. Relying on the aforesaid judgment the respondent-

assessee had also incorporated a note in its reply to the notice under

section 148 of the Act, issued to the respondent-assessee.

Secondly, at the time of filing of the return by the respondent-

assessee a petition for Special Leave to Appeal was pending before

the Supreme Court against the order passed by the Rajasthan High

Court in CIT v. Rajasthan Warehousing Corporation 210 ITR 906,

wherein, the Rajasthan Warehousing Corporation had raised the

same claims under section 10(29) of the Act, as was being canvassed

by the respondent-assessee.

Thirdly, petitions for Special Leave to Appeal, filed by the

respondent-assessee i.e., the Haryana Warehousing Corporation,

before the Supreme Court, where the respondent-assessee had raised
ITA No.871 of 2008 11

the same plea as it had raised in the return under reference seeking

exemption of its entire income from tax liability under setion 10(29)

of the Act for the assessment years 1992-93(had been granted) and

1993-94 (was pending) were still under consideration.

Fourthly, the Assessing Officer had passed an order under section

143(3) of the Act, in respect of the assessment year 1991-92 just

before the return under reference had been filed, wherein the

Assessing Officer had allowed the exemption sought by the

respondent-assessee under section 10(29) of the Act in respect of its

entire income, by an order dated 15.12.1993. The Assessing Officer

had merely 15 days before the return for the assessment year (1993-

94) was filed by the respondent- assessee on 31.12.1993 allowed the

exemption claimed by the assessee to it.

Fifthly, despite the fact that the respondent-assessee had filed a nil

income tax return for the assessment year 1993-94, claiming

exemption under section 10(29) of the Act, yet it had disclosed its

entire income by, depicting clearly the various heads under which the

said income had been earned. And as such, it was not as if the

respondent assessee had “concealed the particulars of his income” or

“furnished inaccurate particulars of his income”.

Based on the aforesaid considerations, the Income Tax Appellate Tribunal

arrived at the conclusion that the respondent-assessee could not have been

penalised for filing a false or inaccurate return, so as to impose upon it any

penalty under section 271(1)(c) of the Act.

18. The aforesaid findings recorded by the Income Tax Appellate

Tribunal are subject matter of challenge at the hands of the revenue through
ITA No.871 of 2008 12

the instant appeal. When the instant appeal came up for hearing for the first

time on 11.2.2009, keeping in mind the fact that the Income Tax Appellate

Tribunal had clearly and unambiguously recorded that the respondent-

assessee i.e., the Haryana Warehousing Corporation had not furnished any

inaccurate particulars, nor concealed its income. And also because the

appellant revenue had not controverted the aforesaid factual position in the

grounds of appeal raised by it. Learned counsel for the appellant-revenue

was confronted with the aforesaid factual position. Learned counsel sought,

and was afforded an an adjournment, to obtain instructions on the matter.

While allowing the aforesaid adjournment, this Court passed the following

order on 11.2.2009:-

” The issue under consideration in the present appeal is,
whether the respondent-assessee is guilty of having furnished
inaccurate particulars. In this behalf, it would be pertinent to
mention, that the respondent-assessee in its return claimed
exemption under section 10(29) of the Income Tax Act, 1961.
It is the vehement contention of the learned counsel for the
appellant, that the respondent-assessee was not entitled to
exemption under section 10(29) of the Income Tax Act, 1961,
as the activity in question in furtherance whereof, the
respondent-assessee was deriving income, was not in respect of
letting out godown but on account of trading activity.

Learned counsel for the appellant seeks an adjournment,
so as to enable him to obtain instructions whether or not the
respondent- assessee had disclosed the income earned by it in
respect whereof, penalty proceedings under section 271(c) of
the Income Tax Act, 1961 were initiated against him.
Adjourned to 25.2.2009.”

Despite various adjournments the appellant-revenue could not controvert

the factual position depicted in the impugned order passed by the Income
ITA No.871 of 2008 13

Tax Appellate Tribunal. It shall, therefore, be taken that the factual position

depicted in the order of the Income Tax Appellate Tribunal dated 4.10.2007,

that the respondent-assessee had not furnished any inaccurate particulars nor

had concealed any particulars of its income, must be deemed to be

uncontroverted.

19. Despite the aforesaid factual position, learned counsel for the

appellant-revenue on two occasions advanced submissions on merits. On

both occasions, we were of the view that the instant appeal had been filed

without application of mind, and as such, was liable to be dismissed with

costs. On both occasions when our impressions were conveyed to the

learned counsel for the appellant-revenue, he sought time to obtain further

instructions. We were informed by him, that he had addressed

communications to the concerned authorities informing them the intention

of this Court to impose costs, in case the revenue pressed the present appeal.

In the background of our view, that there was nothing for the revenue to

canvass, so as to controvert the conclusions drawn by the Income Tax

Appellate Tribunal, based on five submissions advanced on behalf of the

respondent-assessee (reproduced in paragraph 17 hereinabove) which prima

facie individually (and certainly collectively), were sufficient for upholding

the impugned order passed by the Income Tax Appellate Tribunal.

20. It seems to us that the revenue functions in the same manner as

other departments of administration, wherein the accepted norm is, to shift

the responsibility of decision making to the judiciary. In sum and substance,

the judiciary not only adjudicates upon legitimate controversies between

quarreling parties, but also discharges the executive function of decision

making. In furtherance of the intention expressed by this Court the revenue
ITA No.871 of 2008 14

took two steps. Firstly, it moved civil miscellaneou application No.12383-

CII-of 2009, so as to place on the record of this case an affidavit of the

Commissioner of Income,Panchkula, dated 19.5.2009. And secondly, it

engaged services of a senior counsel to represent the revenue in the instant

appeal before this Court, so as to require this Court to discharge its

executive function of decision making.

21. Before learned senior counsel commenced to address

arguments, we invited his attention to the factual position noticed in the

preceding paragraph. Learned senior counsel expressed his helplessness, he

was professionally duty bound to canvass the appeal on behalf of the

revenue. We granted him the liberty to raise submissions without any

interference during the course of hearing, so as to enable him to discharge

his professional responsibility. The few submissions raised by him have

individually been dealt with in the succeeding paragraphs.

22. The first submission advanced by the learned counsel for the

appellant-revenue was, that when the respondent-assessee i.e., the Haryana

Warehousing Corporation filed its return of income , it was clear to it that it

was not entitled to exemption of its entire income. It was submitted, that

the respondent-assessee was aware that income earned under heads other

than rental income earned by it by letting godowns and warehouses for

storage,processing or fecilitating the marketing of commodities, was

taxable. It was pointed out to us, that exemption under section 10(29) of the

Act could be availed of only for purposes of income relating to its

warehousing activity, and for no other income. It was therefore submitted,

that the claim made by the respondent-assessee, even as per its note

(extracted in paragraph 11 hereinabove) was not bona fide, and therefore,
ITA No.871 of 2008 15

the initiation as well as imposition of penalty upon the respondent-assessee,

under section 271(1)(c) of the Act, was not only valid but was also

legitimate.

23. It is not possible for us to accept the first contention advanced

by the learned counsel for the appellant-revenue. Undisputedly,in the

judgment rendered by the Allahabad High Court in CIT v. U.P. State

Warehousing Corporation, 195 ITR 273, it had been held that income

besides rental from warehousing activity was also exempt from income tax

under section 10(29) of the Act. A petition for Special Leave to Appeal

preferred by the revenue against the aforesaid judgment had been dismissed

by the Supreme Court on 9.4.1996 (for details refer to paragraph 5 above),

whereas, the nil return under reference was filed on 31.12.1993. Although,

the opinion expressed by the High Courts of Madhya Pradesh, Karnataka,

and Rajasthan were to the contrary, yet at the time of filing of the return

under reference, a petition for Special Leave to Appeal preferred by the

Rajasthan Warehousing Corporation was pending consideration before the

Supreme Court. On the same proposition of law the respondent-assessee

had itself assailed the action of the respondent in respect of assessment

years 1992-93 and 1993-1994 before the Supreme Court, and petition for

Special Leave to Appeal preferred by the respondent-assessee for the

assessment year 1992-93 had been granted, thereby, allowing the

respondent-assessee leave to appeal, and for the assessment year 1993-94

was pending. Later on, the issue under reference arising out of the judgment

rendered by the Gujarat High Court came to be referred to a larger Bench

by the Supreme Court itself in CIT v. Gujarat Warehousing Corporation,

(2000)245 ITR 1. It is, therefore, apparent that the legal position, which was
ITA No.871 of 2008 16

subject matter of consideration was still in flux and had not attained

finality. It would not therefore be correct to state that the filing of the

return by the respondent-assessee in any way lacked bona fide. In view of

the above, in our view, the first contention advanced on behalf of the

appellant-revenue is wholly misconceived. We may also add herein, that the

acceptance of the instant plea would lead to the inference, that an assessee

who canvasses a claim on the basis of its (assessee’s) interpretation of the

law, would be liable to penal action in case the revenue finds that the claim

raised by the assessee is not acceptable. Such a determination would place

curbs on the rights of an assessee, to raise claims it believes to be genuine,

under the law. We are satisfied, that no such fetters can be placed on the

rights of the assessee to raise genuine claims in its return. In the facts and

circumstances disclosed hereinabove, we are satisfied, that the deduction

claimed by the respondent-assessee was legitimate and bona fide, in terms of

the conflicting determination of law on the proposition in question at the

said juncture. We, therefore, find no merit in the first submission advanced

by the learned counsel for the appellant-revenue.

24. The second contention advanced by the learned counsel for the

appellant-revenue was, that the impugned order passed by the Income Tax

Appellate Tribunal deleting the penalty imposed on the respondent-assessee

under section 271(1)(c) of the Act, was not sustainable in law because of

the clear judgment rendered by the Supreme Court in Union of India v.

Dharamendra Textile Processors and others, 306 ITR 277. According to the

learned counsel for the appellant-revenue the entire income which remained

undisclosed, “with or without” any conscious act of the assessee, was liable

to penal action. It is submitted by the learned counsel for the appellant-
ITA No.871 of 2008 17

revenue, that the concept of law, with regard to levy of penalty has

drastically changed in view of the said judgment, inasmuch as, now penalty

can be levied even when an assessee claims deduction or exemption by

disclosing the correct particulars of its income. According to the learned

counsel, if an addition is made in quantum proceedings by the revenue-

authorities, which addition attains finality, an assessee per se becomes

liable for penal action under section 271(1)(c) of the Act. It is the vehement

contention of the learned counsel for the appellant-revenue, that a penalty

automatically became leviable against the respondent-assessee under

section 271(1)(c) of the Act, after the finalisation of quantum proceedings.

In this behalf, it is also pointed out, that in view of the judgment of the

Supreme Court referred to above, the dichotomy between penalty

proceedings and assessment proceedings stands completely obliterated.

25. We have considered the second contention advanced by the

learned counsel for the appellant revenue. To state the least, the instant

submission is absolutely absurd. The parameters of imposition of penalty

under section 271(1)(c) of the Act, have been incorporated in the provision

itself. Section 271(1)(c) of the Act ,is being extracted hereunder:-

             "Failure    to   furnish        returns,   comply    with   notices,
             concealment of income, etc.

271. (1) If the Assessing Officer or the Commissioner
(Appeals) orthe Commissioner in the course of any
proceedings under this Act, is satisfied that any person-

(a) to (b) xx xx
(c ) has concealed the particulars of his house or furnished
inaccurate particulars of such income, or

(d) xx xx
he may direct that such person shall pay by way of penalty-
ITA No.871 of 2008 18

(i) to (iii) xx xx
Explanation 1- Where in respect of any facts material to the
computation of the total income of any person under this Act
(A) such person fails to offer an explanation or offers an
explanation which is found by the Assessing Officer or the
Commissioner (Appeals) or the Commissioner to be false, or
(B) such peron offers an explanation which he is not able to
substantiate and fails to prove that such explanation is bona
fide and that all the facts relating to the same and material to
the computation of his total income have been disclosed by
him,
then, the amout added ordisallowed in computing the total
income of such person as a result thereof shall, for the purposes
of clause (c) of this sub-section, be deemed to represent the
income in respect of which particulars have been concealed.

Explanation-2 to 5-A xx xx”.

The essential pre-requisites section 271(1)(c) of the Act before a penalty

can be imposed are; the assessee should have either “concealed the

particulars of his income”, or alternatively the assessee should have

“furnished inaccurate particulars” of his income. Therefore, before

determining the liability of the respondent-assessee in the present case, it

would first have to be ascertained, whether or not, the respondent-assessee

had “concealed the particulars of his income”, or had furnished “inaccurate

particulars of his income”. The clear and categoric finding at the hands of

the Income Tax Appellate Tribunal in the impugned order dated

4.10.2007,was that the respondent-assessee had disclosed the entire facts

without having concealed any income. There is no allegation against the

respondent-assessee that it had furnished inaccurate particulars of its

income. The aforesaid determination at the hands of the Income Tax
ITA No.871 of 2008 19

Appellate Tribunal have not been controverted even in the grounds raised in

the instant appeal. Additionally, in spite of our order dated 11.2.2009

(extracted in paragraph 18 above) the appellant revenue has not been able

to controvert the aforesaid finding of fact. Concealment of particulars of

income, or furnishing incorrect particulars of income, have in our view, been

confused by the appellant-revenue, with, an unacceptable plea for exemption

of tax-liability. Section 271(1)(c) of the Act can be invoked for imposing a

penalty on an assessee, only if there is a “concealment of particulars of

income” or alternatively if an assessee furnishes “incorrect particulars of

income”. The respondent-assessee in the present controversy is guilty of

neither of the above. Accordingly, we are satisfied that in the absence of

the two pre-requisites postulated under section 271(1)(c) of the Act, it was

not open to the appellant-revenue to inflict any penalty on the respondent-

assessee.

26. It is also essential for us to notice, while dealing with the

second submission advanced by the learned counsel for the appellant-

revenue, that the issue which arose for determination before the Supreme

Court in Union of India v. Dharamendra Textiles Processors and others, 306

ITR 277 was, whether under section 11AC inserted in the Central Excise

Act, 1944, by the Finance Act 1996, penalty for evasion of payment of tax

had to be mandatorily levied, in case of short of levy or non-levy of duty

under the Central Excise Act, 1944, irrespective of the fact whether it was

an intentional or innocent ommission. In other words, the Apex Court was

examining a proposition, whether mens-rea was an essential ingredient

before penalty under section 11AC of the Central Excise Act, 1944 could be

levied. In view of the factual position noticed hereiinabove, the issue of
ITA No.871 of 2008 20

mens-rea does not arise in the present controversy because the ingredients

before any penalty can be imposed on an assessee under section 271 (1)(c)

of the Act, were not made out in the instant case, as has been concluded in

the foregoing paragraph. Thus viewed, the judgment relied upon by the

learned counsel for the appellant-revenue is, besides being a judgment under

a different legislative enactment, is totally inapplicable to the facts and

circumstances of this case. Accordingly, we find no merit even in the

second contention advanced by the learned counsel for the appellant-

revenue.

27. The third contention advanced on behalf of the appellant-

revenue was, that the finding recorded by the Income Tax Appellate

Tribunal, that since the Assessing Officer vide his assessment order dated

15.12.1993 had accepted the claim of the respondent-assessee under section

10(29) of the Act, whereby, the revenue accepted the claim of the

respondent-assessee that its entire income (including income from heads

other than rental income from its warehousing activity) was exempt from

tax, was not sustainable in law for two reasons. Firstly, because the order

dated 15.12.1993 was revised by the Commissioner of Income Tax, Rohtak,

under section 263 of the Act (vide order dated 7.2.1996), and specially

because, the respondent-assessee did not assail the same in appeal.

According to the learned counsel for the respondent-assessee, the decision at

the hands of the assessee to accept the said assessment order, also

demonstrates, that the respondent-assessee intentionally made a false claim.

Secondly, it is submitted, that the mere fact that the assessment order dated

15.12.1993 which had absolved the respondent-assessee from the liability of

tax, for an earlier assessment year, could not be taken into consideration to
ITA No.871 of 2008 21

absolve it from penal consequences, in view of the decision rendered by the

Supreme Court in Phool Chand Bajrang Lal v. ITO, 203 ITR 456, wherein

the Apex Court held as under:-

“We have to look to the purpose and intent of the provisions.
One of the purposes of Section 147 appears to us to be to ensure
that a party cannot get away willfully making a false or untrue
statement at the time of original assessment and when that
falsity comes to notice, to turn and around and say “you
accepted my lie, and now your hands are tied and you can do
nothing”. It would be a travesty of justice to allow the assessee
that latitude.” (at page 478).

The aforesaid observations aptly apply in the instant case
in as much as the object behind the enactment of section 271(1)

(c) and 147/148 of the Act is to provide for a remedy for loss of
revenue”.

To our mind, the third contention advanced by the learned counsel for the

appellant-revenue is wholly misconceived. What has to be taken into

consideration is the factual position, as it prevailed on 31.12.1993, when the

respondent-assessee filed a nil income tax return. At that juncture, the order

passed by the Commissioner of Income Tax, Rohtak, under section 263 of

the Act dated 7.2.1996, was not available to it. The prevailing factual/legal

position at the time offiling of the return dated 31.12.1993, was as has been

summarised in paragraph 17 hereinabove (in terms of the decision rendered

by the Income Tax Appellate Tribunal). The aforesaid factual/legal position

has neither been controverted in the grounds of appeal, nor in the affidavit

filed by the Commissioner of Income Tax, Panchkula, dated 19.5.2009. As

such, we find no merit in the first plea. The second plea, noticed above, is in

fact ridiculous, on account of the fact that the claim of the respondent-
ITA No.871 of 2008 22

assessee for exemption under section 10(29) of the Act was acceded to

during the course of assessment for the year 1991-92 (vide order dated

15.12.1993). It was in fact, to our mind,wholly justified for the respondent-

assessee to seek the same exemption when it filed return for the assessment

year 1993-94 on 31.12.1993 i.e., a mere 15 days after the same plea raised

by the respondent-assessee had been acceded to. For the aforesaid reason,

we find no merit even second plea advanced by the learned counsel for the

appellant-revenue.

28. No other submission, besides those noticed above, was raised

on behalf of the respondent-assessee, during the course of hearing of the

instant appeal.

29. In fact, to our mind all the five issues taken into consideration

by the Income Tax Appellate Tribunal, while passing the impugned order

dated 4.10.2007, were individually sufficient to accept the claim of the

respondent-assessee. We are satisfied, that the instant appeal was not filed

after due application of mind. Even after the passing of the order dated

11.2.2009 (extracted in paragraph 18 above), the appellant failed to

examine the controversy in its correct perspective. Without any justification

whatsoever, the appellant has pressed the instant appeal. As noticed

hereinabove, we were convinced that the instant appeal was frivolous and

ought not to have been filed. We had also made our intention clear that we

would impose costs on the appellant if a reasonable cause was not shown.

Pressing the instant appeal despite the expression of our verbal opinion

also shows that the revenue shirked its responsibility of genuine decision

making. We, for the present, refrain ourselves from imposing any costs on

the appellant. This restraint is, because of our desire to awaken the revenue
ITA No.871 of 2008 23

to its responsibility. Costs are generally imposed by Courts, not as a

measure of punishment, but as a matter of misuse of jurisdiction. A similar

situation in the future may prompt us to take the next undesired step of

imposing costs. We entertain the hope that in the future, the responsibility

of genuine decision making, will be taken seriously; not only for the purpose

of avoiding frivolous litigation and/or wasting Court time, but also for,

avoiding unnecessary expense and harassment to an innocent litigant. Had

we issued notice in the instant appeal and thereby summoned the

respondent, we would have had no re-course, but to compensate the

respondent by awarding appropriate costs. Since however, notice had not

been issued to the respondent-assessee in the instant appeal, we feel that our

note of caution and vigil, at the time of filing appeals, will suffice for the

present.

30. For the reasons recorded hereinabove, the instant appeal is

dismissed, without imposing any costs on the appellant-revenue.

( J.S.Khehar )
Judge

( Ajay Tewari )
Judge
1.7.2009
rk
ITA No.871 of 2008 24