Gauhati High Court High Court

Surajmal Parsuram Todi vs Commissioner Of Income-Tax on 6 August, 1996

Gauhati High Court
Surajmal Parsuram Todi vs Commissioner Of Income-Tax on 6 August, 1996
Equivalent citations: 1996 222 ITR 691 Gauhati
Bench: D Baruah, S B Roy


JUDGMENT

1. At the instance of the assessee, the following question has been referred by the Income-tax Appellate Tribunal under Section 256(1) of the Income-tax Act, 1961 (for short, “the Act”), for opinion of this court :

“Whether, on the facts and in the circumstances of the case, the Tribunal was right in upholding the levy of penalty on the assessee under Section 271B of the Income-tax Act, 1961 ?”

2. The facts for answering the question may be stated as follows ;

3. The Income-tax Officer after completion of the assessment of the assessee initiated penalty proceedings under Section 271B of the Act for not getting the books of account audited under Section 44AB of the Act. The assessee contended that because of the nature of work it carried on the books of account could not be maintained. The admitted fact is that the assessee had not maintained the books of account for several years. Against that an appeal was preferred before the Commissioner of Income-tax (Appeals) who turned down the contentions of the assessee. Then the assessee preferred an appeal before the Income-tax Appellate Tribunal. However, the Tribunal affirmed the penalty. The assessee requested the Tribunal to refer six questions to this court for its opinion as mentioned in paragraphs 1 and 2 of the paper book. However, the Tribunal referred only one question as stated above.

4. Heard Mr. R.K. Joshi, learned counsel appearing for the assessee, and Dr. A.K. Saraf, learned special counsel appearing on behalf of the respondent/Income-tax Department.

5. Mr. R.K. Joshi submits that it is an admitted fact that the assessee did not maintain any books of account and, therefore, the question of the books of account being audited as per the provisions of Section 44AB docs not arise. Therefore, the Tribunal erred in law in holding that the assessee was guilty of penalty under Section 27113 of the Act. On the other hand, Dr. Saraf, learned special counsel appearing on behalf of the Revenue, submits that maintenance of hooks of account is one of the conditions as contemplated by Section 44AA and Section 44AB contemplates audit of account and penalty is provided under Sections 271A and 27113 of the Act,

6. We have gone through the provisions of Sections 44AA, 44AB, 271A
and 271B of the Act. Maintenance of accounts is envisaged under Section
44AA and on failure to do so the assessee shall he guilty and liable to be
penalised under Section 271A. Even after maintenance of books of account
the obligation of the assessee does not come to an end. He is required to
do something more, i.e., by getting the books of account audited by an
accountant. But when a person commits an offence by not maintaining
the books of account as contemplated by Section 44AA the offence is
complete. After that there can be no possibility of any offence as contemplated by Section 44AB and, therefore, in our opinion, the imposition of
penalty under Section 271B is erroneous. The Tribunal has overlooked this
aspect of the matter. Of course, it is apparent from the records that the
assessee failed to maintain the books of account as required under Section
44AA and for that penalty is prescribed under Section 271A. It is for the
Tribunal to take action in accordance with law.

7. In view of the above observations, we answer the question in the negative and in favour of the assessee.