High Court Madras High Court

Commissioner Of Income-Tax vs Sree Malathi Chit Funds (P.) Ltd. on 8 March, 2005

Madras High Court
Commissioner Of Income-Tax vs Sree Malathi Chit Funds (P.) Ltd. on 8 March, 2005
Author: N Balasubramanian
Bench: N Balasubramanian, S S Hussain


JUDGMENT

N.V. Balasubramanian, J.

1. The Revenue has filed this appeal under Section 260A of the Income-tax Act, 1961 (hereinafter referred to as “the Act”), against the order of the Income-tax Appellate Tribunal, in I. T. A. No. 2298/(Mds.) of 1991 dated November 25,1999, and formulated the following question of law for consideration :

“Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is right in law in confirming the order of the Commissioner (Appeals) in canceling the penalty levied under Section 271B of the Income-tax Act, 1961 ?”

2. The assessment year involved in this appeal is 1988-89. The order of the Appellate Tribunal shows that before the levy of penalty under Section 271B of the Act, the Assessing Officer has not obtained necessary approval from the Deputy Commissioner of Income-tax as the approval of the Deputy Commissioner of Income-tax is a condition precedent under Section 275 of the Act and the non-obtaining of the approval from the Deputy Commissioner of Income-tax would itself vitiate the order levying penalty. The Appellate Tribunal also noticed that the proceedings were not initiated for levy of penalty under Section 271B of the Act, but the proceedings were initiated under Section 271A and 271(2)(a)(sic) of the Act and on this ground also, the levy of penalty under Section 271B of the Act is not sustainable. Further on materials it is found by the Appellate Tribunal that the accounts of the assessee were audited in accordance with the provisions of the company law and to that extent, the assessee is protected by the provisions of Section 44AB of the Act. The other reason given by the Appellate Tribunal is that the nature of receipt itself is not in dispute and the amount has also been shown in the balance-sheet, and it is on the above materials, the Appellate Tribunal held that the levy of penalty under Section 271B of the Act is not warranted.

3. We find that the Appellate Tribunal, on the facts of the case, has found that the assessee was under the genuine impression and the assessee has shown reasonable cause against the levy of penalty under Section 271B of the Act. We find that the finding that has been arrived at on the basis of materials is a pure finding of fact and the finding being reasonable and sustainable, we do not find any question of law, much less a substantial question of law that arises out of the order of the Appellate Tribunal. Accordingly, the appeal stands dismissed, in limine, at the admission stage itself.