High Court Madras High Court

Commissioner Of Income-Tax-Vi vs P.V.Bhoopathy on 3 March, 2006

Madras High Court
Commissioner Of Income-Tax-Vi vs P.V.Bhoopathy on 3 March, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 03/03/2006 

Coram 

The Hon'ble Mr.Justice P.D.DINAKARAN   
and 
The Hon'ble Mr.Justice P.P.S.JANARTHANA RAJA     

T.C.(A) No.273 of 2006
& T.C.(A) No.274 & 275 of 2006 
and 
T.C.M.P.Nos.1293 to 1294 of 2006 


Commissioner of Income-Tax-VI, 
Chennai.                        ...     Appellant in all the appeals

-Vs-

P.V.Bhoopathy                  ...     Respondent in all the appeals


        The above  T.C.    Appeals  are  preferred  under  Section 260A of the
Income-Tax Act, 1961 against the order of the Income Tax  Appellate  Tribunal,
Chennai Bench, dated 12.8.2004 made in ITA Nos.818, 819 and 82 0/Mds/2000.   

!For Appellant          :  Mr.J.Narayanaswamy

^For Respondent         :       ---


:J U D G M E N T 

(Judgment of the Court was made by P.D.DINAKARAN, J.)

The above tax case appeals are directed against the order of the
Income-tax Appellate Tribunal in ITA Nos.818, 819 and 820/Mds/2000 dated
12.08.2004.

2. The Revenue is the appellant. The assessment years involved in
the present appeals are 1990-91, 1991-92 and 1992-93, respectively.

3. The brief facts of the case are as follows:-

(i) The assessee is an individual and he filed income tax returns
for the assessment years in question, within the time allowed under section
139(1) of the Income Tax Act. The assessee filed revised returns for the
assessment years 1989-1990 to 1997-1998 on 6.10.1997. In the revised returns,
the assessee disclosed agricultural income for the first time. The revised
returns for the assessment years 1990-91 and 1991-92 were regularised by issue
of notice under Section 148 on 27 .3.1998. The assessing officer did not
accept the agricultural income declared in the revised returns as genuine and
treated the same as an income from other sources. The assessing officer,
after scrutinising the details furnished by the assessee, worked out the
differences between the investments and the source accepted by the assessee
and treated the same as income of the assessee under section 68 and 69 of the
Income Tax Act. The assessing Officer did not accept the sources of income
explained by the assessee on account of (a) Loan from S. Sengammal,
Mother-in-law of the assessee, (b) Receipt of money from Saranathan Chettiar,
and (c) Credit for opening balance of Rs.5,85,663/- as on 1.4.1989.

(ii) Aggrieved by the orders of the assessing Officer, the assessee
filed appeals before the Commissioner of Income Tax (Appeals), which authority
agreed with the findings of the assessing Officer and confirmed the additions
made by the assessing Officer on account of excess of investments over
sources.

(iii) Not satisfied with the order of the Commissioner of Income Tax
(Appeals), the assessee approached the Income Tax Appellate Tribunal, Chennai
Bench. The Tribunal, after considering the entire case, allowed the appeal
filed by the assessee and deleted the additions made by the assessing Officer.

(iv) It is against the said order of the Tribunal, the revenue has
preferred the present appeals raising the following substantial question of
law,

“Whether on the facts and in the circumstances of the case, the Income
Tax Appellate Tribunal was right in deleting the addition made by the
Assessing Officer to the extent sustained by the Commissioner of Income Tax
(Appeals) by way of excess of investment over sources therefor, misdirecting
itself in law without considering the weight of evidence, circumstances,
sequence of events and legal principles relating to burden of proof ?”

4. Admittedly, this Court considered the assessee’s own case for the
assessment years 1993-94 to 1996-97 in T.C.Nos.1178 to 1181 of 2005, wherein
the same question of law was raised and passed the order dated 10.11.2005 to
the following effect:

“6. The above narrated findings of the Income Tax Appellate Tribunal
are purely findings of facts. The Tribunal, after analysing the entire case,
taking into consideration the explanations offered by the assessee and after
satisfying itself came to such findings. That being so, we are not inclined
to interfere with such findings of fact.

7. At this juncture, we feel it relevant to refer to the decision
of Madhya Pradesh High Court in the case of C.I.T. Vs. Pradeep Shantaram
Padgaonkar (143 ITR 785). That is a case where the assessee made a total
investment of Rs.70,198/- during the accounting periods relating to the
assessment years 1969-70 and 1970-71. The contention of the assessee was that
the investment was made out of the gifts and donations received by him from
his mother’s sister. The Income Tax Officer did not accept the assessee’s
explanation and held that such investment represented the assessee’s income
from undisclosed sources. The Income Tax Officer also initiated penalty
proceedings against the assessee and levied penalty. The Tribunal held that
the assessee came forward voluntarily offering the income for tax and it was a
case where his explanation in respect of certain investment had been rejected.
When the matter came up before the Madhya Pradesh High Court, the Court
observed as under,
“…The Tribunal has considered the materials on record and came to
the conclusion that no case was made out for imposing the penalty on the
assessee. The Tribunal pointed out that the materials placed on record by the
assessee, i.e., the certifica f the Secretary of the Maharani, who was the
mother’s sister of the assessee, showing that gifts and donations were made by
the Maharani of Indore to the assessee from time to time, was not considered
while imposing penalty on the assessee. The Tribunal also observed that the
assessee voluntarily offered the income for assessment. The Tribunal further
considered that the AAC, throughout the body of the order, treated the
assessee as a defaulter and did not invoke the Explanation to S.271(1)(c) of
the Act. The Tribunal also held that even if the Explanation was invoked,
there was nothing to indicate that the asessee committed fraud or gross or
wilful neglect in returning the income. On these findings, the Tribunal set
aside the order imposing penalty on the assessee. The penalty has been set
aside on the basis of findings of fact recorded by the Tribunal on the
materials produced on record and no questions of law, as proposed by the
Department, arise out of the order of the Tribunal.”

From the above it is clear that the Court was not inclined to interfere with
the findings of fact recorded by the Tribunal on the basis of materials
produced before it and found that there was no questions of law.

8. In the case on hand also, as narrated above, the conclusion of
the Tribunal was purely on the basis of findings of facts and we do not see
any reason whatsoever to interfere with the same. No question of law much
less substantial question of law arises for consideration in these appeals.

9. Consequently, the question raised in the present appeals are
answered in the affirmative against the revenue and in favour of the assessee.
The appeals are dismissed.”

5. In view of the above conclusion, we do not find any error or
infirmity in the order of the Appellate Tribunal and hence, the same warrants
no interference. Accordingly, the tax case appeals are dismissed as no
substantial question of law arises for consideration of this Court. No costs.
Consequently, connected T.C.M.Ps are dismissed.

msk