High Court Kerala High Court

Jose Kuruvinakunnel vs The Income Tax Officer on 28 September, 2010

Kerala High Court
Jose Kuruvinakunnel vs The Income Tax Officer on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17738 of 2010(N)


1. JOSE KURUVINAKUNNEL,
                      ...  Petitioner

                        Vs



1. THE INCOME TAX OFFICER,
                       ...       Respondent

2. THE INCOME TAX APPELLATE TRIBUNAL,

                For Petitioner  :SRI.RAMESH CHERIAN JOHN

                For Respondent  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/09/2010

 O R D E R
                  P.R. RAMACHANDRA MENON, J.
            ..............................................................................
                     W.P.(C) No. 17738 OF 2010
             .........................................................................
                 Dated this the 28th September, 2010



                                  J U D G M E N T

The petitioner is challenging Exts.P9 order passed by the

second respondent Income Tax Appellate Tribunal, Ext P10

concurring order dated the same day, passed by the Accountant

Member and also Ext.P14 order dismissing Exts.P11 to P13

applications for ‘rectification of the errors’ filed under Section

254(2) of the Income Tax Act.

2. The sequence of events is as follows: The petitioner is

an assessee on the files of the first respondent . Assessment was

completed in respect of the assessment years 1996-97 to 2000-

01, which however was sought to be re-opened by the assessing

authority for the reasons recorded, stated as identical for all

the years as borne by Exts. P1 and P2 produced in respect of

the assessment years 1996-97 and 1998-99. The original

assessment for the year 1996-97 was a scrutiny assessment

W.P.(C) No. 17738 OF 2010

2

under Section 143(3) of the Act and for the subsequent years,

the assessment was completed by way of summary assessment

under Section 143(l) (a) of the Act. Re-opening of the

assessments in respect of the above different years was

subjected to challenge by filing appeals before the second

respondent, wherein Ext.P3 common order was passed by the

Tribunal on 08.12.2006 holding that there was absolutely no

reason for re-opening the assessment for the year 1996-97.

Accordingly, the assessment re-opened in respect of the said year

was set aside, observing that the assessing officer had

proceeded, taking shelter under Section 14 of the Act, for

making a rowing and fishing enquiry. In respect of the

assessment year 1997-98, the Tribunal observed in paragraph

No.15 of Ext.P3 order that the reasons stated by the assessing

officer were the same as given to the assessment year 1996-97.

It was further observed by the second respondent that formation

of the belief should be based on some definite, concrete and

reliable materials and thus came to the finding that in respect of

the assessment year 1997-98, it was only vague and hence

W.P.(C) No. 17738 OF 2010

3

interference was made in respect of the said year as well .

3. However with regard to the remaining years, it was

observed by the Tribunal that the there was lack of materials to

decide the issue and accordingly, the matter was remanded to

the Commissioner of Income Tax (Appeals) with a specific

direction to consider the matters separately, as specifically

observed in paragraph 19. Pursuant to Ext.P3 order passed by

the Tribunal, the matter was re-considered by the Commissioner

of Income Tax who passed Ext. P4 order observing that the

reasons recorded by the assessing officer in respect of the

assessment year 1998-99 were the same as in respect of the

assessment years 1996-97 and 1997-98. After referring to the

facts and figures in respect of the different assessment years and

also taking note of the specific direction contained in the remand

order passed by the Tribunal vide Ext. P3, it was held by the

Commissioner that initiation of the proceedings under Section

148 for the assessment years 1998-99 to 2000-2001 was not

valid and accordingly, the appeals preferred by the petitioner

were allowed.

W.P.(C) No. 17738 OF 2010

4

4. Met with the situation, the Revenue preferred appeals

(Exts.P5 to P7) before the second respondent. After hearing the

matter, the Second respondent passed Ext. P9 order remanding

the matter to the Commissioner for considering the case on

merits, after arriving at a finding that there were valid reasons

for re-opening of the assessment by the assessing officer. The

Judicial Member relied on the law declared by the Apex Court in

ACIT vs. Rajesh Jhaveri Stock Brokers Pvt. Ltd [291 ITR

500 (SC), while the Accountant Member wrote a concurring

order as borne by Ext.P10, however observing in paragraph 2

that there was no direct application of the decision rendered in

291 ITR 500 (cited supra). But it was made clear that the

matter had to be considered by the appellate authority on

merits, as ordered by the Judicial Member, observing that the

reasons recorded by the Assessing officer for re-opening of the

assessment satisfied the conditions laid down under Section 147

of the Act. Contending that the said verdict passed by the

Tribunal was very much contrary to the verdict already passed

by the Tribunal as borne by Ext. P3 and that it was not correct

W.P.(C) No. 17738 OF 2010

5

or proper to have taken a different view, being a Co-ordinate

Bench, the assessee preferred Exts.P11 to P13 applications for

rectification, stating that there was error apparent on the face of

the records. The said petitions were considered by the second

respondent and they were dismissed as per Ext. P14 order,

holding that there was no mistake apparent on the face of the

records, so as to invoke the power under Section 254(2) of the

Income Tax Act, which in turn is under challenge in this Writ

Petition.

5. The respondents have filed a statement seeking to

sustain the course and procedure pursued by the Department

as well as the second respondent/Tribunal, contending that there

was no mistake to be rectified invoking the power under Section

254 (2) of the Income Tax Act and that no interference is

warranted in the Writ Petition . It is further stated that, as

observed by the Judicial Member of the Tribunal in Ext.P9, the

decision rendered by the Apex Court in 291 ITR 500 was not

available when Ext. P3 order was passed by the Tribunal earlier

or when Ext. P4 order was passed by the appellate authority

W.P.(C) No. 17738 OF 2010

6

pursuant to the remand and it was in the said circumstance, that

the matter was considered afresh in the appeals preferred by

the Revenue passing Exts.P9/P10 orders. It is also contended

in the statement that Ext.P3 order passed by the Tribunal in

respect of the assessment years 1996-97 and 1997-98 is not

correct or sustainable in view of the law declared by the Apex

Court in 291 ITR 500. It is also contended that ‘rectification

petitions’ by way of Exts. P11 to P13 filed by the petitioner

virtually amount to Review of Exts.P9/P10 orders passed by the

Tribunal; and that there is no such power of review for the

Tribunal, as made clear by the Apex Court in Assistant

Commissioner of Income-Tax vs. Saurashtra Kutch Stock

Exchange Ltd ( [2008] 305 ITR 227 (SC)).

6. The petitioner has filed a reply affidavit in response to

the statement filed by the Department, re-iterating the

contentions raised in the Writ Petition. The learned Counsel for

the petitioner submits that the Tribunal, having taken a view

already, vide Ext.P3, in respect of the assessment years 1996-97

and 1997-98 and further since the reasons stated for re-

W.P.(C) No. 17738 OF 2010

7

opening the assessment in respect of the subsequent years

having been declared as the same, on appreciation of the factual

position by the Commissioner, it was no more open for the

Tribunal to have taken a deviation and to have arrived at a

different finding as per Exts. P9/P10, than the one already

arrived at vide Ext.P3, which according to the petitioner is not in

conformity with the settled principles of law declared vide CIT

vs. Travancore Titanium Products Ltd.(Ker.)_(2003) 183

CTR (Ker.) 473. (at page 478).

7. Coming to the merits of the case, whether there is

mistake apparent on the face of the records, so as to have

invoked the power of rectification under Section 254(2) of the

IT Act, it remains a fact that the Tribunal considered the

matter/reasons for reopening the assessment and held in

respect of the assessment order for 1996-97 and 1997-98 that

the materials were not sufficient so as to have pursued such an

exercise and accordingly, the assessment was set aside and

relief was extended to the petitioner. But in respect of the

subsequent years, it was observed in para 19 of Ext. P3, that

W.P.(C) No. 17738 OF 2010

8

there was no material before the Tribunal to have analysed the

factual position in respect of the said assessment years ; more

so since the appellate authority had relied on the previous

assessment years, as the basis to have pursued similar action in

respect of the subsequent years and it was in the said

circumstance, that the Commissioner of Appeals was directed to

re-consider the matter with specific reference to the reasons in

respect of the said subsequent years as well and to pass

appropriate orders (thus explaining the scope of remand in

Ext.P3).

8. As mentioned above, pursuant to Ext. P3, the matter

was considered by the Commissioner of Appeals and observed

that the reasons were the same . The course pursued, as

ordered by the Tribunal in respect of the assessment years of

1996-97 and 1997-98, was hence ordered to be pursued in

respect of subsequent years as well. Accordingly, the appeals

preferred by the petitioner/assessee in respect of the years

1998-99 to 2000-01 were also allowed; which in turn were

subjected to challenge by the Revenue, by filing Exts.P5 to P7

W.P.(C) No. 17738 OF 2010

9

Appeals before the second respondent. It was during the

pendency of the proceedings before the Appellate Tribunal, that

the Apex Court passed the verdict as reported in 291 ITR 500,

based on which, Ext. P9 order was passed, upholding the reasons

stated by the assessing officer to reopen the assessment and

thus remanding the matter after allowing the appeals preferred

by the respondents for fresh consideration of merits by the

Commissioner of Appeals. In Ext.P10 order, though the

Accountant Member of the Tribunal has observed that the

decision rendered by the Apex Court in 291 ITR 500, as such, is

not applicable to the case in hand, a proper reasoning has been

given sustaining the reopening of the assessment, concurring

with the directions given in Ext. P9 and remanding the matter to

be considered on merits.

9. In short, when Ext.P3 order was passed by the

Tribunal, the remand in respect of the assessment years/orders

for 1998-99 to 2000-01 was for ‘want of necessary materials’,

but for which, the Tribunal would have passed similar orders

as in the assessment years 1996-97 and 1997-98. This being the

W.P.(C) No. 17738 OF 2010

10

position, it cannot be said that the Tribunal has taken a ‘U’ turn,

showing some or other inconsistency with regard to the earlier

order (Ext.P3), while passing Ext. P9/P10 or that the matter

ought to have been referred to a ‘larger Bench’ for consideration.

There is no mistake or error apparent on the face of the records

and as such, the prayer sought for vide Exts. P11 to P13 is quite

wrong and misconceived, which has been rightly declined in

Ext.P14. If at all the petitioner is aggrieved of the order passed

by the Tribunal vide Exts.P9/P10 in any manner, the remedy of

the petitioner can only be by way of further appeals to be

preferred before this Court, invoking the power under Section

260A of the Income Tax Act. This Court finds it difficult to accept

the preposition mooted by the petitioner. The Writ Petition fails

and the same is dismissed accordingly.

P.R. RAMACHANDRA MENON,
JUDGE.

lk