Delhi High Court High Court

Commissioner Of Income Tax vs M/S John Tinson & Com (P) Ltd. on 29 November, 2010

Delhi High Court
Commissioner Of Income Tax vs M/S John Tinson & Com (P) Ltd. on 29 November, 2010
Author: A.K.Sikri
                                      REPORTABLE

*              IN THE HIGH COURT OF DELHI AT NEW DELHI

                                  {ITA No.418 of 2009}
                                     {ITA 225/2008}
                                     {ITA 233/2008}


                                               Judgment reserved on:23.09.2010
                                               Judgment delivered on:29.11.2010

ITA 418/2009

COMMISSIONER OF INCOME TAX                                      . . . APPELLANT

                                Through:       Mr. N.P. Sahni, Advocate

                                       VERSUS

M/S JOHN TINSON & COM (P) LTD.                                . . .RESPONDENT

                               Through:        Mr. P.N. Monga, Advocate with
                                               Mr. Manu Monga, Advocate.

ITA 225/2008

COMMISSIONER OF INCOME TAX                                      . . . APPELLANT

                                Through:       Mr. N.P. Sahni, Advocate

                                       VERSUS

M/S JOHN TINSON & COM (P) LTD.                                . . .RESPONDENT

                               Through:        Mr. P.N. Monga, Advocate with
                                               Mr. Manu Monga, Advocate.

ITA 233/2008

COMMISSIONER OF INCOME TAX                                      . . . APPELLANT

                                Through:       Mr. N.P. Sahni, Advocate

                                       VERSUS

M/S JOHN TINSON & COM (P) LTD.                                . . .RESPONDENT

                               Through:        Mr. P.N. Monga, Advocate with
                                               Mr. Manu Monga, Advocate.


CORAM:-


       THE HON'BLE MR. JUSTICE A.K. SIKRI
       THE HON'BLE MS. JUSTICE REVA KHETRAPAL


ITA No.418 of 2009,ITA 225/200, ITA 233/2008                         Page 1 of 12
        1.      Whether Reporters of Local newspapers may be allowed
               to see the Judgment?
       2.      To be referred to the Reporter or not?
       3.      Whether the Judgment should be reported in the Digest?


A.K. SIKRI, J.

1. This appeal was admitted on the following substantial question

of law:-

“Whether the ITAT was correct in law and on
facts in holding that the order of the AO imposing
penalty is barred in view of the provisions of
Section 275 (1) (a) of the Act?”

By this order, we propose to decide the aforesaid question.

2. The factual matrix that needs to be noticed may first be

narrated keeping in view the commonality of the question, the

parties and the impugned order of the Tribunal. Instead of referring

to the facts of each case, our purpose would be served by taking

note of the facts from ITA 418/2009.

3. This appeal relates to the assessment year 1993-94. For this

year, the respondent-assessee had filed return of income declaring

loss of ` 3352/-. The Assessing Officer, however, did not accept the

aforesaid return as filed by the assessee. Instead, he framed the

assessment under Section 143 (3) of the Act by assessing the income

at ` 12,05,724/- vide orders dated 18th July, 1996. In the process, the

Assessing Officer made additions on three counts which are as

under:-

(i) The depreciation claimed by the assessee on used

gas cylinders was denied by the Assessing Officer

invoking Explanation-3 to Section 43 of the Act.

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 2 of 12

(ii) Certain rents on the property let out by the

assessee to the tenant which were deposited in the court

which the assessee had not accepted and in respect of

which the Assessing Officer was of the opinion that the

rent was released by depositing in the Court and exigible

to tax.

(iii) The claim of ` 368374/- as business expenses was

not allowed holding that the assessee‟s income was not

exigible under the head „income from business‟.

4. While passing this assessment order, the Assessing Officer also

directed initiation of penalty proceedings under Section 271 (1) (c) of

the Act on the ground that the assessee had concealed particulars

of income under the aforesaid heads.

5. The assessee filed appeal against this order of the Assessing

Officer. The CIT (Appeal) decided the said appeal giving substantial

relief to the assessee and reducing the assessed income from `

12,05,724/- to ` 70,932/- . On all the aforesaid three counts, the

appeal of the assessee was allowed.

6. Not satisfied with this order, the Revenue took the matter

before the Income Tax Appellate Tribunal. Since the matter was

pending before the Tribunal, the penalty proceedings were kept in

abeyance. The Tribunal ultimately decided the appeal allowing the

appeal of the department. The order of the CIT (A) was set aside and

that of the Assessing Officer in respect of additions mentioned at Sl.

No.1 and 3 was restored. In respect of additions at Sl.no.2 whereby

the Assessing Officer had taxed the rent which was deposited in the

Court, the order of the CIT (A) was maintained, thus deleting these

additions.

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 3 of 12

7. We may point out here that the Tribunal had passed a common

order in respect of assessment years 1991-92, 1992-93 and 1993-94,

with which we are concerned. In a similar manner, other appeals of

the department were also allowed partly, though these appeals are

taken up separately.

8. The Assessing Officer thereafter issued notice to the assessee

and passed orders dated 28th February, 2005 re-computing the

income in accordance with the direction given by the Tribunal in the

aforesaid order. In this assessment order also, he directed initiation

of penalty proceedings under Section 271 (1) (c) of the Act and

thereafter passed penalty orders dated 26th August, 2005.

9. The Tribunal has set aside this penalty order on the ground that

it was time barred. According to the Tribunal as per Section 275 (1)

(a) of the Act, the order should have been passed within six months

from the date of receipt of the copy of orders passed by the Tribunal

in the quantum appeal. Since that order was passed on 2nd August,

2004, six months expired in April, 2005 and the order passed on 26 th

August, 2005 was thus time barred. The case of the Revenue is that

it is clause (c) of sub Section (1) of Section 275 of the Act which

would be applicable and as per this, six months period is to be

counted from 28th February, 2005 when fresh assessment orders

were passed. If Six months is to be counted from 28th February,

2005, the order passed on 26th August, 2005 is well within limitation.

10. In this backdrop, the appeal was admitted on the question of

law which has been extracted in the beginning.

11. The issue thus is as to whether clause (a) is applicable in the

instant case or it is clause (c) which is applicable i.e. whether six

months period is to be counted from 2nd August, 2004 or 28th

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 4 of 12
February, 2005. We extract herein below Section 275(1) (a) of the

Act:-

“Bar of limitation for imposing penalties.

(1) No order imposing a penalty under this Chapter
shall be passed-

(a)In a case where the relevant assessment or
other order is the subject matter of an appeal to
the Commissioner (Appeals) under section 246 or
an appeal to the Appellate Tribunal under Section
253, after the expiry of the financial year in which
the proceedings, in the course of which action for
the imposition of penalty has been initiated, are
completed, or six months from the end of the
month in which the order of the Commissioner
(Appeals), or as the case may be, the Appellate
Tribunal is received by the Chief Commissioner or
Commissioner, whichever period expires later.”

12. In N.A. Malbary and Bros. Vs. Commissioner of Income-

Tax, Bombay North., 51 ITR 295, which was a case under the

Income Tax Act, 1922 the Assessing Officer had passed first penalty

order where under penalty was imposed on the basis of estimated

income. Thereafter, second penalty order was passed imposing

higher penalty after the account books were produced and when the

Assessing Officer could get the correct figure of concealment of

income on the basis of production of those account books. The issue

before the Supreme Court was as to whether second order imposing

penalty was illegal because of the reason that in respect of same

concealment, the Income Tax Officer had already passed first penalty

order and, therefore, she had no jurisdiction to make the second

order while the first stood. The Supreme Court decided this issue in

favour of the Revenue holding that the penalty under Section 28 of

the Act of 1922 had to be correlated to the amount of the tax which

would have been evaded if the assessee had got away with the

concealment and when the Income-tax Officer ascertained the true

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 5 of 12
facts and realised that a much higher penalty should have been

imposed, he had jurisdiction to recall the earlier order imposing

penalty on the basis of the estimated income and pass another order

imposing the higher penalty. He had the jurisdiction to make the

second order and he would not lose that jurisdiction because he had

omitted to recall the earlier order, though it may be that the two

orders could not be enforced simultaneously or stand together. As,

however, the first order had been cancelled there was only one order

and the second order was therefore a legal order under Section 28 of

the old Act (corresponding to Section 271 of the new Act).

13. In Seth Panchhi Ram and Co. Vs. Commissioner of

Income Tax, 192 ITR, 289 decided by the Himachal Pradesh High

Court, it was held that when the original order of assessment was

set aside and matter remanded back to the Assessing Officer on the

basis of which fresh order of assessment was passed, the limitation

would start running from the passing of the fresh assessment order.

The Court explained the provisions of Section 275 of the Act in the

following manner:-

“By looking at the provisions of Section 275, it
would be seen that wherever there has been an
appeal against the assessment order or other
order and if the matter reaches a finality, the
period as fixed by Sub-clause (ii) of Clause (a) is six
months from the end of the month in which the
aforesaid final order is received by the
Commissioner. In cases where the proceedings are
not completed with the order of the Appellate
Assistant Commissioner or the Appellate Tribunal,
Sub-clause (ii) would have no application but when
there is no appeal, penalty can be levied within a
period of two years from the end of the financial
year in which the proceedings are completed. The

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 6 of 12
emphasis is on the words “the proceedings . . . are
completed”. When the proceedings imposing
penalty, initiated with the assessment originally
made, were subsequently dropped and set aside
after the proceedings for assessment which were
taken in appeal to the higher authorities and were
set aside with an order of remand with a direction
to make a fresh assessment, it cannot be said that
the proceedings for assessment were completed
on the date when the first order of assessment was
made. As pointed out, the emphasis is on the
words “proceedings . . . are completed”, The effect
of the order of remand is to remove from the file
the order appealed against and when the original
order of assessment is taken away, there is no
assessment. As such, it is the or.der passed
subsequently which is relevant and not the earlier
one, which had been set aside. “The relevant
assessment or other order” occurring in Clause (a)
obviously refers to the subsequent assessment
made by the Income-tax Officer after remand. The
first assessment cannot, by any stretch of
imagination, be considered to be “relevant
assessment proceedings or other order”.

14. This issue came up for consideration before the Bombay High

Court as well in the case of Caltex Oil Refining (India) Ltd. Vs.

Commissioner of Income-Tax, 202 ITR 375. In that case, for the

assessment year 1970-71, by an order dated February, 11, 1972, the

Income-tax Officer assessed the total income of the assessee at `

82,72,020 and allowed interest under section 214 of the Income-tax

Act, 1961, on advance payment of tax in excess of the tax

determined on regular assessment. The matter went in appeal up to

the Tribunal. In consequence of the order of the Tribunal passed on

February 12, 1974, the total income of the assessee was reduced to `

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 7 of 12
80,70,666. The Income -tax Officer gave effect to the order of the

Tribunal on June 15, 1974, and observed that interest payable to the

assessee by the Government under Section 214 will remain

unchanged. Against the order of assessment passed giving effect to

the appellate order, the assessee went in appeal before the appellate

Assistant Commissioner. The question which arose for consideration

was as to whether such an appeal was maintainable against the

orders passed giving effect to the order of the appellate authority.

Normal provision for appeal under Section 246 of the Act provides

appeal against the order of the Assessing Officer. It was in this

context, the provisions of Section 246 of the Act were interpreted.

However, the answer depended on the question as to whether the

second assessment order passed, even though giving effect to the

order of the appellate authority, was a fresh assessment order. The

Court held that such an appeal was maintainable and discussed the

legal position in the following manner:-

“So far as the first submission, which relates to the
nature of an order passed by the Income-tax
Officer in consequence of orders of the appellate
authorities with a view to giving effect to the
directions contained therein, is concerned, it is
difficult to hold that such an order is an
administrative order. The power of the Income-tax
Officer is to make assessment under section 143 or
144 of the Act. It is that assessment which is the
subject-matter of appeal. The appellate authority,
on an appeal against an order of assessment, has
power to confirm, reduce, enhance or annul the
assessment or to set aside the assessment and
refer the case back to the Income-tax Officer for
making a fresh assessment in accordance with the
directions given by such authority (section 251).
Evidently the effect of an appellate order is that

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 8 of 12
the order either stands confirmed, reduced or
enhanced or it stands annulled or set aside. In the
case of confirmation, reduction or enhancement,
the original order of assessment stands modified to
the extent of the directions given by the appellate
authority. In the case of annulment the order
becomes non est. In case an order is set aside, the
authority has to start the entire process afresh and
make a fresh order of assessment complying with
the directions given by the appellate authority. It
is thus clear that what remains as a final order
after giving effect to the orders of the appellate
authorities is an order of assessment under Section
143
or 144. It cannot be anything else.”

15. The aforesaid discussion leads to one direction namely the

answer to the question formulated depends on the issue as to

whether the assessment order dated 28th February, 2005 is a fresh

and new assessment order, albeit on the direction of the Tribunal

after the matter was remitted back to the Assessing Officer or is a

mechanical order which in essence was only giving effect to the

orders dated 2nd August, 2004 passed by the Tribunal. If the case

falls in the first category, then limitation is to be counted from 28th

February, 2005 and the penalty order would be within limitation.

Otherwise, the penalty order is time barred. Thus, we revert back to

the orders dated 2nd August, 2004 passed by the Tribunal in the

quantum appeals.

16. As pointed out above, by this order, the Tribunal partly allowed

the appeals of the Revenue. One of the issues related to claim of

depreciation by the assessee on used gas cylinders which arose in all

the three assessment years. After detailed discussion on this issue

and taking note of the nature of transaction, the Tribunal examined

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 9 of 12
the issue as to whether these agreements were in the nature of lease

agreements or it was a financial arrangement. The Tribunal

concluded that the actual transaction was in fact in the nature of

financial arrangement between the assessee and the so-called lessee

and as such, the assessee was not entitled for depreciation over

those equipments. At the same time, the Tribunal also opined that

the Assessing Officer could not have invoked the provisions of

Section 43 (1) Explanation-3 in order to determine the cost of

cylinders. The discussion on this issue was, thus, summed up in the

following manner:-

“It is a case of financial arrangement between the
assessee and the so-called lessee and, as such,
the assessee is not entitled for depreciation over
the impugned equipments. So far as the rental
income is concerned, we are of the view that the
assessing officer has wrongly taxed the rental
income in the hands of the assessee because it
was only a repayment of the loan with interest
advanced by the assessee in order to purchase
the impugned equipments. At the most the
interest earned in the year under account can only
be taxed. So far as invocation of provisions of
Section 43 (1) explanation (3) is concerned, we
are of the view that this provision was wrongly
invoked by the assessing officer. Accordingly we
set aside the order of the Commissioner of Income

-tax (Appeals) and restore the matter to the file of
the assessing officer with the directions to tax
only the interest income earned by the assessee
during the year under account”

17. In respect of issue at Sl. No.2 above, the Tribunal found that the

assessee was not engaged in finance business, as it found that lease

agreement was in fact a financial transaction, and that advancement

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 10 of 12
of loan was not the regular activity of the assessee and, therefore,

income earned there from could not be held as his business income.

Thus the opinion arrived at was that the Assessing Officer was

justified in treating this income as income from other sources. The

Tribunal, thereby set aside the order of the CIT (A) and restored that

of the Assessing Officer. Thus, deciding the issue, the Tribunal gave

following directions:-

“Accordingly we set aside the order of the CIT
(Appeals) on this count and restore that of the
assessing officer for all the assessment years and
direct the assessing officer to compute the interest
earned by the assessee during the year and tax the
same instead of lease rental income”

18. In this backdrop, we have to understand the exercise

undertaken by the Assessing Officer which resulted in the passing of

the assessment orders dated 28th February, 2005. No doubt, while

passing order dated 28th February, 2005, the Assessing Officer has

given effect to the orders of the Tribunal while rejecting the claim of

depreciation and claim of expenses treating the same as not the

business expenditure as the income earned from the financial

transaction was not treated as business income. At the same time,

the Assessing officer was also required to undertake fresh exercise

which was not done at the time of the passing the original

assessment order. This exercise, more particularly, related to

computing the interest earned by the assessee during the year.

19. Seen in that light, we have to hold that in the facts and

circumstances of the case, the assessment order dated 28th

February, 2005 was a fresh and new assessment order. Though, on

the direction of Tribunal, largely giving effect to the orders dated 2nd

August, 2004 passed by the Tribunal. The calculations which were

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 11 of 12
made for the first time in this order by undertaking fresh exercise

could be subject matter of appeal, if the assessee was aggrieved

against the manner in which these calculations were made.

Therefore, we are of the opinion that the orders dated 26th August,

2005 passed by the Assessing Officer were not time barred but within

the period of limitation provided under section 275 of the Act. We

thus answer the question in the negative holding that the Tribunal

was not right in treating the order of the Assessing Officer imposing

penalty as time barred.

20. The order of the Tribunal is accordingly set aside. Since the

appeals before the Tribunal were not decided on merits, those

appeals shall now be heard and decided on merits by the Tribunal.

(A.K. SIKRI)
JUDGE

(REVA KHETRAPAL)
JUDGE

NOVEMBER 29, 2010.

skb

ITA No.418 of 2009,ITA 225/200, ITA 233/2008 Page 12 of 12