Supreme Court of India

Commissioner Of Income Tax,Salem vs P.V.Kalyanasundaram on 14 September, 2007

Supreme Court of India
Commissioner Of Income Tax,Salem vs P.V.Kalyanasundaram on 14 September, 2007
Author: H S Bedi
Bench: S.B.Sinha, Harjit Singh Bedi
           CASE NO.:
Appeal (civil)  4262 of 2007

PETITIONER:
Commissioner of Income Tax,Salem

RESPONDENT:
P.V.Kalyanasundaram

DATE OF JUDGMENT: 14/09/2007

BENCH:
S.B.SINHA & HARJIT SINGH BEDI

JUDGMENT:

J U D G M E N T

CIVIL APPEAL NO 4262 / 2007
(arising out of SLP) No. 16462/2006)

HARJIT SINGH BEDI,J.

1. Leave granted.

2. This appeal by way of special leave is directed
against the judgment of the Division Bench of the Madras High
Court dated 08th February 2006 whereby the appeal filed by
the Revenue under section 260 A of the Income-tax Act 1961
(hereinafter called the “Act”) against the order of the Income-
tax Tribunal allegedly raising questions of law has been
dismissed on the premise that no substantial question of law in
fact arose for consideration. The facts leading to the appeal
are as under:-

3. The respondent-assessee vide a registered sale deed dated
26.10.1998 purchased certain land at Brindavan Road,
Fairlands, Salem for a sum of Rs.4.10 lakhs. During a search
of the office and residential premises of Polimer Net Work,
certain notes on loose sheets allegedly in the hands of the
respondent were found and seized by the department. In his
statement recorded on 8.12.1998, the assessee submitted that
he could not remember as to why the notings had been made.
The statement was further confirmed by another statement on
11.12.1998. The department also recorded the statement of the
vendor Rajarathinam on 8.12.1998 which too was confirmed
on 11.12.1998 in which he admitted that he had in fact received
a total consideration of Rs. 34.35 lakhs and that the sum of Rs.
4.10 lakhs reflected in the sale deed had been received by him
by way of a demand draft and the balance in cash.
Rajarathinam however retracted from his statement on
8.1.1999 and filed an affidavit deposing that the sale price was
Rs.4.10 lakhs only and that his statements earlier given to the
authorities were incorrect. In a subsequent statement
recorded on 20.11.2000 Rajarathinam again reverted to his
earlier portion and deposed that the sale price was Rs.34.85
lakhs. The Assessing Officer concluded that the sale
consideration was actually Rs. 34.85 lakhs and not Rs.4.10
lakhs as had been recited in the sale deed. He accordingly
adopted the aforesaid enhanced figure for the purpose of
assessment and made an addition of Rs.3.75.005/- as
undisclosed income for the broken period 1.4.1998 to
8.12.1998. The matter was thereafter taken to the
Commissioner of Income-tax (Appeals), who after examining
the entire matter, observed that the statements given by
Rajarathinam could not be relied upon more particularly as
the floor price fixed by the authorities for such property was
much lower than the value which would result if the sale deed
had been registered at Rs.34.85 lakhs. The Commissioner
accordingly deleted the addition made. An appeal was
thereafter preferred by the Revenue against the order of the
Commissioner before the Income-tax Appellate Tribunal. The
Tribunal in its order dated 6th July 2005 held that the notings
on the loose pieces of paper on the basis of which the initial
suspicion with regard to the under valuation had been raised
were vague and could not be relied upon as it appeared that
the total area with respect to the sale deeds and that reflected
in the loose sheet was discrepant. It was also observed that as
per the guidelines for registration the fair value for
registration on the relevant date was Rs.244/- to Rs.400/- per
s.ft. and the sale consideration for Rs.850/- per s.ft. claimed by
the Revenue was unrealistic and ignored the ground situation.
It was further held that the tax of approximately Rs. 1.84,000/-
determined on the basis of the addition would not show that
the assessee had acquiesced in the addition made by the
department or that it was conclusive evidence of the sale price
as the deposit had been made in an obvious effort to save
himself from further harassment from the revenue and to
escape a much higher liability to the payment of tax on
undisclosed income should proceedings under section 158 BD
of the Act be initiated. On these findings, the Tribunal
dismissed the appeal. It is in these circumstances that an
appeal under section 260-A was filed in the High Court.
Before the High Court the following substantial questions of
law were raised:-

(a)Whether or not when the Returns and the
Statements of the seller admit higher sale
consideration actually received, the revenue is
justified in fixing the sale consideration at the higher
amount than what has been declared?

(b)When the assessee did not give any explanation to
the notings found and at the same time the revenue
is able to corroborate the same with the statement of
the seller for the purpose of determination of actual
sale value, would the lower authority be justified in
interfering with the same?

)When consistent sworn were taken into
consideration along with evidences found at the time
of search, would all be liable to be rejected on the
basis of one statement in between contradicting the
earlier ones which was also explained away as a
result of intimidation?

4. The High Court relying heavily on the order of the
Commissioner and the Tribunal held that no substantial
questions of law had been raised and accordingly dismissed
the appeal. It is this situation that the present matter is here
before us.

5. Mr. G.N. Vahanvati, the learned Solicitor General
has at the very outset raised serious objection to the order of
the High Court pointing out that Division Bench had merely
plagiarized substantial portions from the order of the
Commissioner and Tribunal in arriving at its conclusion and
no independent assessment on the questions of law that arose
for consideration, had been made. He also pointed out that
several questions of law pertaining to the implications of the
statements and the counter statements made by
Rajarathinam did arise in the case and the matter had not
been dealt with by the High Court in that perspective and it
was therefore appropriate that the matter be remitted for
fresh decision. The learned counsel representing the assessee
respondent has however pointed out that the Commissioner
of Income-tax in particular, had after a very elaborate
discussion of the matter, concluded on a finding of fact with
regard to the nature of the transaction and this view had been
accepted by the Tribunal as well. He has accordingly
submitted that no substantial questions of law have been
raised in this matter and the issues raised were purely
questions of fact.

6. We have heard the learned counsel for the parties and
have gone through the record. It is true that the Division
Bench of the High Court has borrowed extensively from the
orders of the Tribunal and the Commissioner and passed
them off as if they were themselves the author’s. We feel that
quoting from an order of some authority particularly a
specialized one cannot per-se be faulted as this procedure can
often help in making for brevity and precision, but we agree
with Mr. Vahanavati to the extent that any ‘borrowed words’
used in a judgment must be acknowledged as such in any
appropriate manner as a courtesy to the true author(s). Be
that as it may, we are of the opinion that the three questions
reproduced above can, in no way, be called substantial
questions of law. The fact as to the actual sale price of the
property, the implication of the contradictory statements
made by Rajarathinam or whether reliance could be placed
on the loose sheets recovered in the course of the raid are all
questions of fact. We therefore find no infirmity in the order
of the High Court. Accordingly, we dismiss the appeal.