High Court Punjab-Haryana High Court

Commissioner Of Income Tax vs Kasinka Tradings. on 29 September, 1997

Punjab-Haryana High Court
Commissioner Of Income Tax vs Kasinka Tradings. on 29 September, 1997
Equivalent citations: (1998) 145 CTR P H 220
Author: N K Agrawal


JUDGMENT

N. K. AGRAWAL, J. :

The following question has been referred to this Court by the Tribunal under s. 256(1) of the IT Act, 1961 (for short, “the Act”) :

“Whether, on the facts and in the circumstances of the case, the Tribunal is right in law in holding that order made under s. 144B of the IT Act was bad in law and the assessment made on 22nd September, 1984, is barred by limitation ?”

2. The assessee derived income from the export and sale of hand tools and imported goods. Return was filed for the asst. yr. 1981-82, showing loss of Rs. 2,99,423. The ITO proposed variation in the assessees income exceeding Rs. 1,00,000. He, therefore, proceeded under s. 144B of the Act. The draft of the assessment order was forwarded by the ITO to the assessee on 14th March, 1984. Objections were received and were forwarded to the IAC and, thereafter, directions were received on 6th September, 1984. Assessment was made by the ITO on an income of Rs. 2,95,859 on 22nd September, 1984.

The assessee challenged the assessment on the ground that the ITO wrongly followed the procedure laid down in s. 144B of the Act and, therefore, the extended period of limitation was not available for completing the assessment. It was claimed that the ITO had concurrent jurisdiction along with the IAC under s. 125A of the Act and, therefore, in the light of sub-s. (7) of s. 144B, the procedure laid down in s. 144B was not required to be followed.

3. The Tribunal agreed with the assessee and annulled the assessment order on the ground that s. 144B had been wrongly applied by the ITO and, therefore, the extended period of limitation was not available for completing the assessment. It was held by the Tribunal that sub-s. (7) of s. 144B did not require the ITO to follow the procedure laid down in that section if the ITO had concurrent jurisdiction together with the IAC concerned.

4. A similar question has been examined by this Court in IT Ref. No. 63 of 1985 – CIT vs. Gheru Lal Bal Chand decided on 25th September, 1997 [reported at (1998) 144 CTR (P&H) 228] and it has been held that sub-s. (7) of s. 144B was not attracted and the procedure, laid down in that section, was rightly followed as the ITO, having concurrent jurisdiction with the IAC under s. 125A of the Act, proposed to make variation in the income of the assessee exceeding Rs. 1,00,000. Following the said view, the question is answered in the negative, i.e., in favour of the Department and against the assessee.