High Court Kerala High Court

C.G.G. Panicker vs Commissioner Of Income-Tax on 4 March, 1998

Kerala High Court
C.G.G. Panicker vs Commissioner Of Income-Tax on 4 March, 1998
Equivalent citations: 1999 237 ITR 443 Ker
Author: O Prakash
Bench: O Prakash, J Koshy


JUDGMENT

Om Prakash, C.J.

1. By this application made under Section 256(2) of the Income-tax Act, 1961, the assessee requires us to direct the Income-tax Appellate Tribunal to draw up a statement of the case and refer the following questions for the opinion of this court :

“1. Whether the Tribunal was right in not annulling the assessment ?

2. Whether the Tribunal was right in thinking that the fit order to be passed is only to set aside and not to annul the assessment particularly in a case where the Assessing Officer made an untrue statement that there was discussion with the authorised representative ?

3. Whether the order only to set aside and not to annul a void assessment order is perverse and justifiable in law ?”

2. Though the assessee has raised as many as three questions, the controversy is the same as involved in question No. 1. The Assessing Officer made an assessment which was challenged in appeal before the appellate authority, who set aside the assessment order and remitted the case to the Assessing Officer with the direction to re-do the assessment after giving an opportunity of being heard to the assessee.

3. Thereafter, the Assessing Officer passed the assessment order de novo observing as under :

“The case was posted for hearing. Sri. Zacharia, the assessee’s representative appeared and the case was discussed with him.”

4. The assessee further carried the dispute in appeal contending that the aforesaid observations are factually incorrect, inasmuch as none appeared on behalf of the assessee before the Assessing Officer and the matter was not discussed with any representative of the assessee. Both the Commissioner of Income-tax (Appeals) and the Appellate Tribunal accepted the said contentions of the assessee that none appeared on behalf of the assessee before the Assessing Officer and the aforesaid observations are factually incorrect. The finding by the Appellate Tribunal was that the assessment order was passed de novo by the Assessing Officer without giving any notice to the assessee. On these facts, the Appellate Tribunal declined to refer the questions to this court.

5. In Estate of Late Rangalal Jajodia v. CIT [1971] 79 ITR 505 , the Supreme Court observed that the lack of notice to the assessee only made the assessments defective. In this case also the assessment order was set aside on the ground that notice was not given to the assessee and, therefore, the finding was legally vitiated. The Supreme Court, therefore, held that the assessment proceeding does not cease to be a proceeding under the Act merely by reason of wont of notice and it would be a proceeding liable to be challenged and corrected.

6. In Guduthur Bros. v. ITO [1960] 40 ITR 298, the Supreme Court, almost in the same factual background, held that the Income-tax Officer had jurisdiction continue the proceedings from the stage at which the illegality had occurred.

7. In view of the aforesaid observations, we are of the view that the assessments having been made without any notice, may have been legally vitiated but that was not rendered void, warranting annulment.

8. From these facts, we do no think that any statable question arises from the decision of the Appellate Tribunal.

9. For the above reasons, the application is rejected.