High Court Madras High Court

The Commissioner Of Income Tax vs R.M.Patel (Huf) on 18 April, 2007

Madras High Court
The Commissioner Of Income Tax vs R.M.Patel (Huf) on 18 April, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 18.4.2007
                              
                            CORAM
                              
            THE HON'BLE MR.JUSTICE P.D.DINAKARAN
                             AND
        THE HON'BLE MR.JUSTICE P.P.S.JANARTHANA RAJA
                              
                   T.C.(A).No.385 of 2007
                              
The Commissioner of Income Tax
Central I
Chennai.                     		..   Appellant

          Vs.

R.M.Patel (HUF)                         ..   Respondent

                            -----
      Appeal under Section 260A of the Income Tax Act,  1961
against  the  order  of the Income Tax  Appellate  Tribunal,
Madras  'B'  Bench dated 18.8.2006 in IT(SS)A No.55/Mds/2003
for  the  block  period 1988-89 to 1997-98 and  1.4.1998  to
5.11.1998.
                            -----

           For Appellant  :  Mr.J.Narayanasamy, Jr.S.C.

                              
                       J U D G M E N T

(Delivered by P.D. DINAKARAN, J.)

The above tax case appeal is directed against the order

of the Income-tax Appellate Tribunal in IT(SS)A

No.55/Mds/2003 dated 18.8.2006.

2.1. The relevant assessment is block period of 1988-89

to 1997-98 and 1.4.1998 to 5.11.1998. The assessee is a

Hindu Undivided Family (in short ‘HUF’). A search under

Section 132 of the Income Tax Act was carried out at the

residential and business premises of the Karta of the HUF,

viz. Ratanshi Patel and his brother Khimji M Patel between

5.11.1998 and 30.11.1998. During the search, it was found

that HUF assessee had a timber trading business by name Ram

Plylam during the assessment years 1996-97, 1997-98 and 1998-

99. The materials seized indicated that the assessee had

also undisclosed income from the business and therefore,

notice under Section 158BD of the Act was issued to the

assessee on 13.6.2000, as the proprietor of the concern Ram

Plylam. In response to the notice, the assessee filed a

return in Form 2B on 3.7.2000 declaring undisclosed income

as nil.

2.2. Later, in response to the notice under Sections

142(1) and 143(2), the assessee was heard and an explanation

was offered that the material seized during the search were

in no way connected to the assessee. But, the Assessing

Officer, without appreciating the explanation offered by the

assessee, passed an assessment order under Section 158BD

read with 158BC and 143(3), computing the undisclosed income

as under,

Asst.Year 1996-97 Rs.3,83,941/-

     Asst.Year      1997-98        Rs.  82,365/-
     Asst.Year      1998-99        Rs.1,51,603/-
     Asst.Year      1999-2000      Rs.  29,951/-
                                   -------------
     Total undisclosed income      Rs.6,47,860/-
                                   =============

demanding income tax thereon at 60%, which worked out to

Rs.43,88,716/- and proposed to initiate penalty proceedings

under Section 158BFA(2) of the Act.

2.3. Aggrieved by the said assessment order, the

assessee preferred an appeal before the Commissioner of

Income Tax, who, by order dated 24.12.2002, held that the

seized materials referred to by the Assessing Officer

related to Sri Raghuveer Timbers and Sri Muralikrishna &

Co., as there was no indication in the seized materials

about the suppression of sales by the business concern of

the assessee, viz. Ram Plylam and that the Assessing Officer

was not correct in invoking Section 158BD of the Act. It

was further held that the Assessing Officer had not computed

the undisclosed income based on the materials, but merely on

the basis that the family members of the assessee had moved

before the Settlement Commission disclosing additional

income by offering gross profit at 8% and held that the same

cannot be a valid reason for invoking Section 158BB of the

Act, inasmuch as Section 158BB, as amended by Finance Act,

2002 with retrospective effect from 1.7.1995 contemplates

that the undisclosed income shall be computed in accordance

with the provisions of that Act on the basis of evidence

found as a result of search and such other material or

information as were available with the Assessing Officer and

relatable to such evidence. Accordingly, the Commissioner

has held that there was no basis for passing an order under

Section 158BD read with Sections 158BC and 143(3) of the Act

for the alleged undisclosed income.

2.4. On further appeal by the Revenue, the Income Tax

Appellate Tribunal, by order dated 18.8.2006, partly allowed

the appeal. Hence, the above appeal raising the following

substantial questions of law.

(i) Whether in the facts and circumstances of the

case, the Tribunal was right in holding that the

addition of gross profit could be made only in

respect of one of the assessment years in the

block?

(ii) Whether in the facts and circumstances of the

case, the Tribunal was right in holding that the

undisclosed income cannot be assessed as no

material relating to the assessee was found during

the search, even though information was arrived at

during the block assessment of the related

concerns?

3. Concededly, the seized materials did not relate to

the assessee. On the other hand, what is contemplated under

Section 158BB is that the undisclosed income shall be

computed only in accordance with the provisions of the Act

on the basis of evidence found as a result of search and

such other material or information which are relating to

such material. If the material seized do not, in any way,

connects the assessee indicating that the assessee had any

undisclosed income, it may not be proper to proceed against

the assessee under Section 158BD read with Sections 158BC

and 143(3) of the Act without any basis whatsoever,

especially in the absence of any material indicating any

suppression of sales or suppression of income by the

assessee.

4. If that be so, we do not have any hesitation to

hold that the undisclosed income cannot be assessed in the

absence of any material collected during the search relating

the assessee and that the Revenue cannot proceed on the

basis of such material which is not related to the assessee

invoking Section 158BD read with Sections 158BC and 143(3)

of the Act for assessing the undisclosed income during the

block period of 1988-89 to 1997-98 and 1.4.1998 to

5.11.1998. If the Revenue could able to substantiate that

the return filed by the assessee for the assessment years

1996-97, 1997-98 and 1998-99 does not disclose the correct

income, they are at liberty to take appropriate action only

with respect to the relevant assessment years, as rightly

held by the Tribunal.

Finding no substantial question of law, the appeal

stands dismissed.

kpl

[PRV/10288]