Allahabad High Court High Court

Commissioner Of Income-Tax vs K.K. Agarwal on 2 April, 1996

Allahabad High Court
Commissioner Of Income-Tax vs K.K. Agarwal on 2 April, 1996
Equivalent citations: 1996 221 ITR 877 All
Bench: M Katju, B Chauhan


JUDGMENT

1. This is an income-tax reference under Section 256 of the Income-tax Act, 1961, in which the following question has been referred for our opinion :

“Whether, on the facts and in the circumstances of the case and on a correct interpretation of the Taxation Laws (Amendment) Act, 1975, the Appellate Tribunal was justified in holding that the Inspecting Assistant Commissioner had no jurisdiction to pass any order of penalty under Section 271(1)(c) on/after April 1, 1976, and in that view cancelling the penalty imposed by the Inspecting Assistant Commissioner ?”

2. The relevant assessment year is 1973-74 and for this year the Inspecting Assistant Commissioner under Section 271(1)(c), on October 20, 1978, imposed a penalty of Rs. 20,000.

3. The matter came up to the Income-tax Appellate Tribunal, which following the decision of this court in the case of CIT v. Om Sons [1979] 116 ITR 215, held that the Inspecting Assistant Commissioner had no jurisdiction to impose penalty. Hence, this reference.

4. The decision of this court in the case of Om Sons [1979] 116 ITR 215 has been reversed by the Supreme Court in the case of CIT v. Dhadi Sahu [1993] 199 ITR 610.

5. In view of this, we set aside the order of the Tribunal dated May 21, 1979, and remand the matter to the Tribunal to pass a fresh order on the merits in the light of the aforesaid judgment of the Supreme Court in Dhadi Sahu’s case [1993] 199 ITR 610.