JUDGMENT
S.S. Sandhawalia, C.J.
1. A sharp cleavage of judicial opinion on the spinal issue–whether the doctrine of actus non facit reum nisi mens sit rea, is attracted to the penalty proceedings strictly within the four corners of S. 271(1)(a) of the Income-tax Act, 1961–has necessitated this reference to the Full Bench.*
* (Order of reference by Division Bench now reported as (1981) 10 Tax Law Rev 193 (P & H) Ed.)
2. The factual matrix is brief. The respondent-assessee was a partnership firm. A notice under S. 22(2) of the Indian Income-tax Act, 1922, was served on the assessee for the assessment year 1961-62. In compliance therewith the return was furnished by the assessee on 13-6-1962, though the due date therefor was 23-6-1961. Admittedly, there was thus a delay of a little more than eleven months in filing the return. The Income-tax Officer consequently initiated penalty proceedings against the assessee for the late furnishing of the return.
3. The assessee-firm duly furnished a written explanation and one of the contentions raised on its behalf was that the said firm, as also the partners thereof, individually has paid not only the advance tax as due under Section 18-A of the Indian Income-tax Act, 1922 but also the tax that fell due on the completion of the provisional assessment under S. 23-B thereof. The Income-tax Officer rejected the explanation and came to the conclusion that there was no reasonable cause for the delay in filing the return and consequently a penalty of Rs. 63,602/- was imposed by him under S. 271(1)(a) of the Indian Income-tax Act, 1961 which by that time had come into force and is hereafter called ‘the Act’.
4. The assessee then preferred an appeal before the Appellate Assistant Commissioner. He also took the view that delay of eleven months in filing the return was without reasonable cause and therefore, the penalty under Section 271(1)(a) of the Act, was exigible. However, he reduced the penalty by Rs. 6,358/- because the assessee, had paid before the date of assessment Rs. 23,590/- under Section 23-B of the Income-tax Act, 1922 and Rs. 5,323/- had been paid by way of tax deducted at source and these two payments had not been taken into account by the Income-tax Officer for working out the amount of tax that would have been payable by the assessee-firm treating it as an unregistered firm.
5. Apparently dissatisfied with the small reduction in the quantum of penalty, the assessee then preferred the second appeal before the Income-tax Appellate Tribunal, Chandigarh. On his behalf the issue was pointedly raised that because on finding of existence of any mens rea had been recorded against the assessee, therefore, the order imposing penalty was bad in law. It was also urged that the assessee had a reasonable cause for not filing the returns within the prescribed time and lastly, no tax was payable by the assessee-firm and therefore, no question of levying any penalty could arise.
6. The Tribunal came to the conclusion that since factually no tax was payable by the assessee and indeed on the other hand, some refund was actually due to it, no penalty would be exigble in this case. However, with regard to the reasonable cause sought to be shown on behalf of the assessee for the delayed filing of the returns, the Tribunal rejected the same and declined to entertain an altogether a fresh plea by the assessee that they were misled by their Income–tax advisors in the matter of not filing the returns for the two assessment years simultaneously, because this ground was new and would involve an investigation into fresh facts.
7. On the crucial issue of the existence or otherwise of a mens rea on the part of the assessee, the Tribunal concluded as follows :
“The said observation to our mind suggests that the payment of tax by the partners on their share income is a relevant consideration to determine the question of levy of penalty under Section 271(1)(a). In these circumstances, we are inclined to agree with the assessee that there was on its part no contumacious or deliberate disregard of its statutory obligation.”
On the aforesaid findings, the Tribunal held that no penalty under S. 271(1)(a) of the Act was exigible and allowed the assessee’s appeal.
8. The Commissioner of Income-tax then applied for a reference of the questions of law arising from the appellate order. The Tribunal, in stating the case, referred the following two questions for the opinion of the High Court :
(1) Whether, on the facts of the case, the Tribunal was right, in law, in holding that the penalty leviable under Section 271(1)(a) of the Income-tax Act, 1961 had to be worked out with reference to the tax that remained payable by the assessee after being allowed credit for the tax paid under Section 23-B of the Indian Income-tax Act, 1922?
(2) Whether, on the facts and in the circumstances of the case, while holding that the assessee-frim had no reasonable cause for not filing the return in time, the Appellate Tribunal was right, in law, in holding that penalty under S. 271(1)(a) of Income tax Act, 1961 was not exigible?
9. When the matter came up before the Division Bench*, a number of judgments holding that the doctrine of mens rea was equally attracted to the tax even under Section 271(1)(a) of the Act were relied upon with regard to question No. 2 aforesaid. A firm stand to the contrary was taken on behalf of the revenue. The Division Bench noticed the head-long conflict of judicial opinion on the point and also observed that the same was one of substantial importance and was likely to arise in a large number of cases. It has, therefore, referred the larger question-whether mens rea is one of the relevant considerations for the levy of penalty under S. 271(1)(a) of the Act or not–for decision by a larger Bench and that is how the matter is before us.
10. As has been said at the outset, it is even more manifest from the reference order, there undoubtedly exist a sharp divergence of judicial opinion on the basic issue before us. Therefore, before one inevitably enters the thicket of the case law–and it is indeed a deep one-it becomes apt and indeed necessary to examine the issue on longer principle and with regard to both the scheme and the particular language of the statutory provisions.
11. Now the maxim actus non facit reum nisi means sit rea is rooted in the antiquity of English legal history. However, for out purposes, it is unnecessary to delve into its remote origins and it suffers to mention that the requirement of a guilty state of mind at least for the more serious crimes had come to be developed even by the time of Coke, which indeed is as far back as the modern lawyer need go. In his instituted Coke categorically states the law as follows :
“………………. If one shoot at any wild fowl upon a tree, and the arrow killeth any reasonable creature afar off, without any evil intent in him, this is per infortunium.”
12. It would thus appear that even from the time of Coke onwards, it was well-settled that the doctrine of mens rea epitomised the twin premise of English criminal jurisprudence that in order to constitute a crime, there must be an actus rea accompanied by the requisite mens rea. To put it in simple language, a completed offence requires both physical overt act as also a guilty state of mind. In crimes, requiring mens rea as well as actus rea, the physical act must be contemporaneous with the guilty mind, it is not enough that a mentally innocent act is subsequently followed by mens rea. To put it in the classic words of Lord Kenyon. C. J. in Fowler v. Pedget, (1798) 101 ER 1103 at p. 1106. “The intent and the act must both concur to constitute the crime”.
13. Now it is well-settled that the maxim and the doctrine of mens rea, in its pristine essence was one of criminal law applicable to the common law offences originally. However, later it cam to have its application as a rule of construction in interpreting statutory crimes as well. Herein it signifies the rule that a guilty mind was an essential ingredient of a crime and if there was a conflict between the common law and the statute law, it was held to be a sound rule to construe the criminal statute in conformity with the common law. However, this presumption of a guilty mind to constitute a crime in statutory offence was neither inflexible nor irrebuttable. Even in the strict realm of crimes this presumption of a guilty mind could be displaced by the language of the statute expressly or by its necessary intendment. This principle is well highlighted in the oft quoted words of Lord Wright in the celebrated case of Sherras v. De Rutzen, (1895) 1 QB 918, as under :
“There is a presumption that mens rea, an evil intention, or a knowledge of the wrongfulness of the act, is an essential ingredient in every offence, but that presumption is liable to be displaced either by the words of the statute creating the offence or by the subject-matter with which it deals, and both must be considered.”
The aforesaid view has the stamp of approval by, their Lordships of the Supreme Court in Ravula Hariprasada Rao v. State, AIR 1951 SC 204, and State of Maharashtra v. M. H. George, AIR 1965 SC 722. However, the more meaningful authoritative enunciation in this context is that by Krishna Iyer, J. in R. 5. Joshi v. Ajit Mills Ltd., AIR 1977 SC 2279, in the following terms (at pp. 2287, 2288):
“……… Even here we may reject the notion that a penalty or a punishment cannot be cast in the form of an absolute or no-fault liability but must be preceded by men rea. The classical view that ‘no mens rea, no crime’ has long ago been eroded and “several laws in India and abroad, especially regarding economic crimes and departmental penalties, have created severe punishments even where the offences have been defined to exclude mens rea. Therefore, the contention that Section 37(1) fastens a heavy liability regardless of fault has no force in depriving the forfeiture of the character of penalty.”
It would thus be plain that the doctrine of mens rea, in essence, has application to the law of crimes and in its later day development is a rule of construction of criminal statutes. Even in the realm of criminal offences mens rea may be excluded either expressly or impliedly by legislative mandate. Classic examples of such exclusion are sometimes in crimes of strict or absolute liability and as has been noticed above by Krishna Iyer, J. in offences of economic or anti-social nature.
14. Having seen that mens rea is in essence a doctrine pertaining to the criminal law, it becomes vital to determine the precise nature of the penalty proceedings in a taxing statute. Can they be termed as necessarily criminal proceedings or are they civil obligations of a coercive and remedial nature? Is it possible to inter simply from the word ‘penalty’ used in the statute that these proceedings are either offences per so or analogous thereto ? It is common place to say that when a statute provide for imposition of penalty, it will have to be found out from the scheme of the Act and the particular provision under which a penalty has been imposed whether it is necessarily a punishment for an offence or a civil liability imposed as a sanction for the collection of revenue. The obvious purpose of a taxation statute is to collect revenue and invariably they take great care in making provisions for the collection of taxes as speedily as possible. Indeed tax arrears are the bane of public revenue which it is the concern of the legislature to remedy.
15. It appear to me that it will be rather wasteful to elaborate on the issue of the nature of penalty proceedings in a taxing statute, on principle, because it seems to be well-settled by authority. In Corpus Juris Secundum Vol. 85 at page 580, the legal position is authoritatively stated thus :
“A penalty imposed for a tax delinquency is a civil obligation, remedial and coercive in its nature, and is far different from the penalty for a crime or a fine or forfeiture provided as punishment for the violation of criminal or penal laws; and ;………………… that the penalty becomes, by operation of the statute imposing it, a part and parcel of the taxes due, and in other jurisdictions penalties are a type of tax. In still other jurisdictions, however, it is held that the penalty is not a part of the tax, and that will not be regarded as a legal incident to a tax. It is merely a method of enforcing payment of the tax.”
This issue came up for pointed consideration before the Supreme Court of the United States in Murray R. Spies v. United States, (1942) 317 US 492 at p. 495, and it was held as follows:
“The penalties imposed by Congress to enforce the tax laws embrace both civil and criminal sanctions. The former consist of additions to the tax upon determination of fact made by an administrative agency and with no burden on the Government to prove its case beyond a reasonable doubt. The latter consist of penal offences enforced by the criminal process in the familiar manner. Invocation of one does not exclude resort to the other……………………… The failure in a duty to make a timely return unless it is shown that such failure is due to reasonable cause and not due to wilful neglect, is punishable by an addition to the tax of 5 to 25 per cent, thereof depending on the duration of the default…….. The offence may be more grievous than a case for civil penalty. Hence, the wilful failure to make a return. keep records, or supply information when required is made a misdemeanour, with regard to existence of a tax liability.”
Now it appears that the identical view has been taken by their Lordships of the Supreme Court themselves in C. A. Abraham v. Income-tax Officer, Kottayam, (1961) 41 ITR 425 : (AIR 1961 SC 609). Shah, J. speaking for the Court observed as follows (at p. 612) :
“…………………….. By Section 28, the liability to pay additional tax which is designated penalty is imposed in view of the dishonest contumacious conduct of the assessee. It is true that this liability arises only if the Income-tax Officer is statisfied about the existence of the conditions which give him jurisdiction and the quantum thereof depends upon the circumstances of the case. The penalty is not uniform and its imposition depends upon the exercise of sicretion by the taxing authority : but it is imposed as a part of the machinery for assessment of tax liability…………….”
It appears plain from the above that their Lordships have viewed penalty only as a liability to pay an additional tax and penalty proceedings have been construed equally as part of the machinery for the assessment of tax liability.
16. Having a more direct bearing on the point are the following observations of Mathew, J. in P. Ummali Umma v. Inspecting Asst. Commr. of Income-tax, (1967) 64 ITR 669 :–
“No conviction for any offence is involved in the imposition of a penalty. Article 20(1) of the Constitution will have application only when a person is subjected to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence. This would indicate that commission of an offence and a conviction thereof are necessary in order that the provisions of the article may be attracted…….. A penalty, therefore, would come within the purview of Art. 20(1) only if the earlier part of the clause is attracted, i.e. there must have been a conviction for an offence. Unless there is a conviction, no question of the latter part of the article applying will arise……….. The imposition of penalty on the basis of an act or omission by an assessee is not because the act or omission constitutes an offence, but because that act of omission would constitute an attempt at evasion. Therefore, penalty is exacted not because an act or omissions an offence but because it is an attempt at evasion of tax on the part od the assessee……….”
Similar view has again been expressed by the Division Bench in Commissioner of Income-tax. Andh. Pra. v. Maduri Rajeshwar, (1977) 107 ITR 832 (Andh Pra).
17. In view of the aforesaid authoritative enunciations, it is unnecessary to elaborate the matter further and it would be evident that generally penalty proceedings in a taxing statute are civil proceedings of remedial or coercive nature imposing an additional tax as a sanction for the speedy collection of revenue. Therefore, the imposition of penalty for a tax delinquency cannot possibly be equated with the conviction and sentence for a criminal offence.
18. Once it is found that penalty proceedings in a taking statute are, in essence, of a civil nature. it would follow that the doctrine of mens rea, which is essentially applicable in the arena of crimes alone cannot be possibly attracted to such proceedings and in any case should not be easily invoked in a field altogether different Penalty proceedings of a civil nature for a tax delinquency and punishment for a crime stricto sensu are things poles apart. Bringing considerations which are applicable basically as the essential ingredients of an offence, or as a rule of construction of criminal statutes, into the field of penalty proceedings in a taxing statute, which in essence are a coercive civil sanction for the speedy collection of revenue would thus on larger principles be wholly unwarranted. If authority was needed for this plain proposition, it is directly available in the following observations of the Supreme Court of United States in Guy T. Helvering v. Charles E. Mitchell, (1937) 303 US 391 :
“Where civil procedure is prescribed for the enforcement of remedial sanction, the accepted rules and constitutional guarantees governing the trial of criminal prosecutions do not apply.”
19. We have so far viewed the matter against a larger canvas to conclude that the doctrine of mens rea, which in essence pertains to the realm of criminal law would normally be not attracted to the imposition of penalties in taxing statutes which in essence are coercive civil sanctions and remedies for the speedy collection of revenue. With this background, one may now turn to the relevant provisions of the Income-tax Act. 1961 with regard to the non-filing or the delayed furnished of income-tax returns. However, at the very outset, a note of caution may be sounded to highlight the fact that we propose to confine ourselves only to the issue of such penalty as is provided under Section 271(1)(a). We would wish to make it crystal clear that it is not intent here to dilate on the imposition of penalties generally in abstract or even specifically in the other sub-sections of Section 271 itself. Indeed it is evident that even under Clause (c) of sub-section (1) of Section 271, different considerations might well apply because it deals with concealment of income or furnishing inaccurate particulars thereof. It appears to us that any abstract generalization of penalty proceedings is a wasteful attempt at over-simplification of a complicated issue which in view of the varying language of the statutes cannot but be an exercise in futility. To reiterate, we confine ourselves strictly to the four concerns of S. 271(1)(a)(i) of the Act.
20. Now, the question posed before this Full Bench has been rightly formulated in erudite language but when focussed specifically on S. 271(1)(a) in particular terms, the core of the matter is whether contumacious conduct, dishonest intention, deliberate defiance of law or acting in conscious disregard of the statutory obligation with regard to the furnishing of income-tax returns, are jointly or severally the necessary mental pre-requisites before penalty under this section can be levelled for a tax delinquency. It is to this pointed issue that we now propose to address ourselves.
21. The larger argument on behalf of the revenue ably projected by Mr. D. N. Awasthy and which appears to us a having patent merit is that the scheme of the Act visualised three distinct kinds of sanctions against any infraction of its provisions with regard to the non-filing or the delayed filing of income-box returns. The first amongst these is spelt out but the relevant provisions of Section 139 which may be read at the very outset :
“139. Return of Income.
(1) Every person, if his total income or the total income of any other person in respect of which he is assessable under this Act during the previous year exceeded the maximum amount which is not chargeable to income-tax. shall furnish a return of his income or the income of such other person during the previous year is the prescribed form and verified in the prescribed manner and setting forth such other particulars as they be prescribed :
(a) In the case of every person whose total income, or the total income of any other person in respect of which he is assessable under this Act, include any income from business or profession, before the expeiry of four months from the end of the previous year or where there is more than one previous year, from the end of the previous year, from the end of the previous year which expired last before the commencement of the assessment year, or before the 30th day of June of the assessment year whichever is later;
(b) in the case of every other person, before the 30th of June of the assessment year “provided that, on an application made in the prescribed manner, the Income-tax Officer may, is his discretion extend the date for furnishing the return and notwithstanding that the date is so extended, interest shall be chargeable in accordance with the provisions of sub-section (8).”
xxx xxx
(8)(a) Where the return under sub-section (1) or sub-section (2) or, sub-section (4) for an assessment year is furnished after the specified date, or is not furnished, then whether or not the Income-tax Officer has extended the date for furnishing the return under sub-section (1) of sub-section (2), the assessee shall be liable to pay simple interest at twelve per cent, per annum, reckoned from the day immediately following the specified date to the date of the furnishing of the return or, where no return has been furnished, the date of completion of the assessment under Section 144, on the amount of the tax payable on the total income as determined on regular assessment, as reduced by the advance tax, if any, paid, and any tax deducted at source.
Provided that the Income-tax Officer may, in such cases and under such circumstances as may be prescribed, reduced or waive the interest payable by any assessee under this sub-section.
Explanation 1.–For the purposes of this sub-section, “specified date”, in relation to a return for an assessment year, means-
“(a) In the case of every assessee whose total income, or the total income of any person in respect of which he is assessable under this Act, include any income from business or profession, the date of the expiry of four months from the end of the previous year or where there is more than one previous year, from the end of the previous year which expired last before the commencement of the assessment year, or the 30th day of June of the assessment year, whichever is later.
(b) In the case of every other assessee, the 30th day of June of the assessment year.”
Now the bare reading of the above-quoted provisions (without entering into the intricacies of the other sub-sections makes it plain that the law obliges the furnishing of the requisite income-tax returns on the assessee who come within its ambit and prescribes the date and time within which they are to be filed. Any introduction of this obligation is just provided for by sub-section (8). This sanction appears to be at the lowest pedestal and involves a liability to pay interest in the case of either non-filing or the delayed furnishing of income-tax returns. In a way, it is merely a commercial equivalent for the delayed payment of revenue which may well ensure as a necessary consequence of the delayed or non-filing of returns by a delinquent assessee. Reference in this connection may also be made to the statutory rules framed in this context and in particular to R. 117-A. These statutory rules again refer to and provide, for the liability to pay interest in the contingency spelt out therein.
22. Proceeding further, it would appear that at a higher level than the liability to pay the commercial equivalent for the possibility of the loss to the public revenue, for the delayed or non-furnishing of income-tax return 9under S. 139 and the relevant rules), are the provisions of penalties impossible under S. 271(1)(a) of the Act which is contained in Chap. 21. The heading of the chapters is itself meaningful and is “Penalties imposable”. This is an sharp contrast with the succeeding Chap. 22 which is titled as ‘Offence and Prosecutions’. Before adverting to the relevant provisions in this latter chapter, it is necessary to quote in extenso the relevant provisions of S. 271 around which basically the whole controversy revolves:
“271. Failure to furnish returns, comply with notices, concealment of income etc.
(1) If the Income-tax Officer of the Appellate Assistant Commissioner or the Commissioner (Appeals) in the course of any proceedings under this Act, is satisfied that any person-
(a) has without reasonable cause failed to furnish the return of total income which he was required to furnish, under sub-section (1) of Section 139 or by notice given under sub-section (2) or S. 139 or Section 148 or has without reasonable cause failed to furnish it within the time allowed and in the manner required by sub-section (1) of S. 139 or by such notice, ad the case may be, or
(b) has without reasonable cause failed to comply with a notice under sub-section (1) of S. 142 or sub-section (2) of S. 143, or fails to comply with a direction issued under sub-section (2A) of S. 142, or
(c) has concealed the particular of his income or furnished inaccurate particular of such income, he may direct that such person shall pay by way of penalty,–
(i) in the cases referred to in Clause (a),–
(a) in the case of a person referred to in sub-section (4A) of Section 139, where the total income in respect of which he is assessable a representative assessee does not exceed the maximum amount which is not chargeable to income-tax, a sum not exceeding one per cent of the total income computed under this act without giving effect to the provisions of sections 11 and 12, for each year or part thereof during which the default continued:
(b) in any other case, in addition to the amount of the tax, if any, payable by him, a sum equal to two per cent of the assessed tax for every month during which the default continued.
Explanation.–In this clause, ‘assessed tax’ means tax as reduced by the sum, if any, deducted at source under Chapter XVIIB or paid in advance under Chapter XVIIC;
(ii) in the case referred to in Clause (b), in addition to any tax payable by him, a sum which shall not be less than ten per cent but which shall not exceed fifty per cent of the amount of the tax, if any, which would have been avoided if the income returned by such person had been accepted as the correct income;
(iii) in the referred to in Clause (c), in addition to any tax payable by him, a sum which shall not be less than, but which shall not exceed twice, the amount of tax sought to be evaded by reason of the concealment of particulars of his income or the furnishing of inaccurate particulars of such income;
Provided that, if in a case falling under Clause (c), the amount of income (as determined by the ITO on assessment) in respect of which the particulars have been concealed or inaccurate particulars have been furnished exceeds a sum of twenty-five thousand rupees, and ITO shall not issue any direction for payment by way of penalty without the previous approval of the IAC.
Explanation 1 : xxx xxx”
23. Without attempting any close analysis of the aforesaid provision, at this stage, the heading of Section 271 itself calls for significant notice. This itself classifies the subjects with which it deals into (i) failure to furnish returns; (ii) failure to comply with notice, and (iii) concealment of income etc. Therefrom, it is manifest that Section 271 seeks to deal with three distinct situations and because some incidental matters are also included in the section, the word “etc.” has been added at the end of its heading as well. Proceeding further it is equally manifest that the aforesaid three situations are then separately and distinctly provided for in Cls. (a), (b) and (c) of sub-section (1) of Section 271 of the Act. Thus even though the three varieties of the cases mentioned above are grouped together the section treats each one of them separately and distinctly. The language used for the relevant clauses is diverse and whilst the words ‘without reasonable cause’ occur in Clauses (a) and (b). they are conspicuous by their absence in Clause (c). Furthermore, the three categories of delinquency in these clauses are separately dealt with. Consequently, sub-clause (i) which refers to the tax delinquency mentioned in Clause (a) provides for the least burdensome penalties. Sub-clause (ii) which refers to those in Clause (b) impose a little heavier penalties whilst sub-clause (iii) which refers to cases in Clause (c) provides the highest penalties. Had the intention been to treat all these delinquencies equally, there was obviously no need for Parliament to prescribe these three varying degrees of penalties. It, therefore, follows identical considerations cannot and do not apply to Clauses (a), (b) and (c) of Section 271(1) of the Act.
24. The aforesaid view receives further strength from the fact that sub-clause (i) has its own Explanation giving a distinct meaning to the words “assessed tax” used therein. It cannot be possibly postulated that the application of this Explanation can be extended to the other clauses as well. On parity of reasoning and also for other considerations which are too manifest to call for elaboration, it appears to be plain that the Explanation to sub-clause (iii) would be limited in its scope only to the cases which come under Clause (c) alone, which finds specific mention therein. This Explanation, in our view, has no relevance whatsoever to Clause (a) of Section 271(1).
25. Lastly it may be mentioned that some attempt to invoke the provisions of the earlier sub-section (4A) also in this context was made on behalf of the respondent-assessee. However, in view of the fact that sub-section (4A) and sub-section (4B) have been omitted by the Taxation Laws (Amendment) Act, 1975 with effect from 1-10-1975, it is now wholly unnecessary to advert thereto.
25A. Even from the aforesaid bird’s eye view of the statutory provision, it is menifest that Section 271(1)(a) read with sub-clause (1) is separate and distinct from its other clauses and as said earlier, we intend to focus ourselves entirely therein. A reading of this provision would show that what is provided herein is a civil sanction far above the mere liability to pay interest as a commercial equivalent of delayed and non-filing of returns as stands earlier provided under Section 139(8) of the Act. The differences between the mere imposition of the interest under S. 139 and the imposition of penalty under Section 271(1)(a), are patent. The later provision goes a step further and deals with a somewhat graver situation. A penalty as provided in Clause (1) may be imposed only when the ITO or the AAC is satisfied that the delay has occurred without reasonable cause. The quantum of the penalty is heavier than the interest that is collectable under Section 139(8). Under Section 271(1)(a), both a power and discretion is vested in the authority to impose a heavy penalty by way of additional tax though the broad and the basic guidelines for its imposition are themselves spelt out by the statute.
26. Now, the last and the highest sanction provided by the Act for the non-filing or the delayed furnishing for the return has been spelt out under Section 276CC of the Act. Only to highlight, it bears repetition that this section falls in Chapter 22, the very heading whereof indicates that it relates to offences and prosecutions. As a matter of legislative history, it may be noticed that Section 276CC was substituted for the earlier Section 276C by the Taxation Laws (Amendment) Act, 1975 with effect from 1-10-1975. Its stringent provisions deserve notice in extenso:
“Failure to furnish returns of income.
If a person wilfully fails to furnish in due time the return of income which he is required to furnish under sub-section (1) of Section 139 or by notice given under sub-section (2) of Section 139 or Section 148, he shall be punishable,–
(i) in a case where the amount of tax, which would have been evaded if the failure had not been discovered, exceeds one hundred thousand rupees, with rigorous imprisonment for a term which shall not be less than six months but which my extend to seven years and with fine:
(ii) in any other case, with imprisonment for a term which shall not be less than three months but which may extend to three years and with fine :
Provided that a person shall not be proceeded against under this section for failure to furnish in due time the return of income under sub-section (1) of Section 139.”
It seems plain from the aforesaid provisions that herein the wilful failure the furnish returns of Income-tax is made a serious crime which, in its aggravated form is punishable with the minimum sentence of six months rigorous imprisonment which may extend to seven years and in any other case again with a minimum sentence of three months extending up to three years with fine. In this context, it deserves recalling that originally the word “wilfully” did not find place in the predecessor Section 276C of the Act. It was only after the Joint Select Committee had forcefully opined that “in accordance with the accepted canons of criminal jurisprudence, failure to furnish return or produce documents etc. should be made punishable only when such failure is wilful”, that the word ‘wilful’ was introduced in Section 276C with effect from 1-4-1971 by Act No. 42 of 1970. It would thus be plain that the insertion of the word ‘wilful’ had been deliberately made to incorporate into this statutory offence, a clear requirement of guilty mind or mens rea. When Section 276C came to be substituted by the present Section 276CC, the same mens rea was incorporated in the successor provision as well.
27. Now it is against the aforesaid larger perspective of the basic scheme of the Income-tax Act, 1961 for providing three distinct sanctions for the non-filing or delayed filing of returns that Mr. d. N. Awasthy’s contention on behalf of the revenue is to be tested. He had plausibly and forcefully contended that the doctrine of mens rea, which essentially is one from the realm of criminal law can be strictly and directly attracted only in the last and the highest sanction provided by Section 276CC of the Act, which creates a statutory offence for this tax delinquency. Herein, both because the legislature has chosen to make it a crime and also because in its wisdom, it has introduced the mental element of wilfulness in the section itself, a guilty state of mind, or to put it technically, mens rea is an essential ingredient of the offence under the aforesaid section. However, as regards the earlier two sanctions under Section 139 and Section 271(1)(a), these are neither crimes stricto sensu nor has the legislature chosen to prescribe any mental element either identical or analogous to wilfulness in those provisions. The word ‘wilfulness’ or anything equivalent thereto is conspicuous by its absence in Section 271(1)(a) of the Act. Therefore, firstly to invoke a doctrine derived entirely from the realm of criminal law into a provision for imposing penalties by way of civil and coercive sanctions would be unwarranted and secondly, to thrust an element of wilfulness or contumacious conduct in the same provision when the legislature has not employed any such word, (in sharp contrast to Section 276CC) would be patently doing violence to the plain language of the statute. It was submitted that to introduce the requirement of wilfulness, contumacious conduct, or dishonest intention, in Section 271(1)(a), merely by a process of interpretation, when the legislature itself has advisedly avoided the use of any such terminology therein, would be an obvious infraction of the sound canons of interpretation. We find these submissions on behalf of the Revenue, to be patently meritorious.
28. We take the view that the basic issue before us can be truly answered only when viewed against the larger perspective of the scheme and the provisions of the Income-tax Act, 1961. It is manifest that the Act first prescribes the duty of filing the Income-tax return within the prescribed time and then postulates three distinct sanctions for the enforcement of that statutory obligation. These are, by levying interest under S. 139 by imposing penalty, if the delay has been occasioned without reasonable cause under Section 271(1)(a), and by convicting and sentencing the assessee by treating such failure to file the returns as an offence, if it was proved that this was wilful. There are three distinct and varying degrees of non-filing of returns or doing so beyond the prescribed time and the statute clearly keeps up the distinctions at all stage, between the three modes. While the legislature has been content by imposing only a financial penalty on reaching satisfaction as to be absence of reasonable cause, it has prescribed the presence of wilful failure to furnish returns in due time to make it an offence punishable with a minimum imprisonment added with fine. Equally significant is the distinction between the word ‘penalty’ as contemplated by S. 271(1)(a) and the stringent punishments provided by S. 276CC. Reference to S. 271(1)(a)(i) of the Act would indicate that the legislature itself viewed this ‘penalty’ as an addition to the amount of tax, if any, payable by the assessee and same is calculated in relation to the amount of the assessed tax. It would be thus obvious that the penalty imposed here is in a way related to tax and as was authoritatively said in C. A. Abraham’s case (AIR 1961 SC 609) (supra) is part of the assessment proceedings. “Now what is imposed under Section 276CC of the Act is altogether different in nature. The proceedings therein are neither part of the assessment proceedings nor are they directly proportionate to the amount of tax leviable. The offender under Clauses (i) and (ii) thereof can be visited with rigorous imprisonment which may extend to seven years or three years respectively with an addition of fine as well. It seems unnecessary to elaborate the point because the difference which the statute maintains between the penalty leviable under Section 271(1)(a) and the punishment imposable under Section 276CC of the Act, is demonstratively patent. Whilst for levying penalty, absence of reasonable cause has to be shown for imposing punishment, wilful failure has to be established and as a settled canon of criminal law, the burden to do so rests on the prosecution. Wilfulness certainly brings in the element of guilty mind and thus the requirement of a mens rea. But the presence or absence of reasonable cause can be something wholly objective and far removed therefrom. Thus from the provisions of the Act itself, it irresistibly emerges that the element of mens rea is made an ingredient for the offence under Section 276CC of the Act and nor for the mere penalty proceedings under Section 271(1)(a).
29. Concluding the aforesaid discussion in the light of the larger principle, its legislative history, the broad scheme of the Act, and its specific provisions, the stage is now set for the consideration of the mass of precedent on the point. As has been repeatedly noticed, there undoubtedly exists a headlong conflict of judicial opinion in the various High Courts, but before adverting thereto it becomes necessary to notice a trilogy of Supreme Court cases which by way of analogy appear to be the sheet-anchor for the contrary view. It would appear that the fountain head for inducing the requirement of mens rea, even in the filed of the levy of pecuniary penalties for a tax delinquency under the Income-tax Act, 1961, are certain broad and general observations first made in Hindustan Steel Ltd. v. State of Orissa, (1972) 83 ITR 26 : (AIR 1970 SC 253). These observations seem to have snow-balled in later High Court judgment to inject the requirement of mens rea even in the limited area covered by Section 271(1)(a).
30. In Hindustan Steel Ltd. case (AIR 1970 SC 253) (supra) their Lordships were specifically construing the provisions of Ss. 9(1) and 25(1)(e) of Orissa Sales Tax Act (14 of 1947). Thereunder penalty had been levied on the delinquent company for its failure to register itself as a dealer. It would appear that in the context of the specific provisions of the Orissa Sales Tax Act, the following general observations were made by Shah, Actg. C. J., speaking for the Bench (at p. 256) :
“Under the Act, penalty may be imposed for failure to register as a dealer : S. 9(1),read with Section 25(1)(a) of the Act. But the liability to pay penalty does not arise merely upon proof of default in registering as a dealer. An order imposing penalty for failure to carry out a statutory obligation is the result of a quasi-criminal proceeding, and penalty will not ordinarily be imposed unless the party obliged, either acted deliberately in defiance of law or was guilty of conduct contumacious or dishonest, or acted in conscious disregard of its obligation. Penalty will not also be imposed merely because it is lawful to do so. Whether penalty should be imposed for failure to performs a statutory obligation is a matter of discretion of the authority to be exercised judicially and on a consideration of all the relevant circumstances. Even if a minimum penalty is prescribed, the authority competent to impose the penalty will be justified in refusing to impose penalty, when there is a technical or venial breach of the provisions of the act or where the breach flows from a bona fide belief that the offender is not liable to act in the manner prescribed by the statute. Those in charge of the affairs of the company in failing to register the company as a dealer acted in the honest and genuine belief that the company was not a dealer. Granting that they erred, no case for imposing penalty was made out.”
Even a plain reading of the judgment in Hindustan Steel Ltd. case (supra), makes it manifest that what fell for consideration there was the Orissa Sales Tax Act and particularly the language of Section 9(1) and Section 25(1)(a) thereof and the penalty provided thereby. There is not the least reference to the Income-tax Act, 1961 in the whole of the judgment far from there being any consideration of the specific provisions of S. 271(1)(a) or the largest scheme of the Act with regard to the non-filing or the late-filing of the income-tax returns. With the greatest respect, we are unable to see how the general observations made in the said case, in the context of an altogether different statute, whose language is admittedly not even remotely in pari materia with Section 271(1)(a) of the Act can completely cover the issue in the present case. Equally it is manifest from the aforequoted observation that these are wholly general in nature. It may well be that certain penalties can be imposed only if the party acted deliberately in defiance of law or is guilty of contumacious conduct in view of the specific language of the particular statute. Simply because word ‘penalty’ is used, all the wide ranging requirements of contumacious conduct, deliberate defiance of law, dishonest intention, or conscious disregard to statutory obligations, cannot be automatically imported into every statute. As we have already noticed, mens rea is certainly an essential requirement of the offence under Section 276CC of the Act, but is obviously not so in the entirely different context and language of Section 271(1)(a). The observations in Hindustan Steel Ltd. case (supra) have, therefore to be understood in the light of the specific provisions of the law therein and the facts with which the Court was dealing but to give it a universal application in all penalty cases, irrespective of the statutes or their language, would appear to be wholly untenable.
31. It calls for notice that judgment in Hindustan Steel Ltd. case (AIR 1970 SC 253) (supra) was rendered on 4-8-1969, but it came to be reported much later in the ITRs in the year 1972. Grover, J. who was a member of the Bench in Hindustan Steel Ltd. case (supra), had the occasion to refer to the same case in the later case of CIT, West Bengal I v. Anwar Ali, (1970) 76 ITR 696 : (AIR 1970 SC 1782) with the following observations (at p. 1785 of AIR) :
“….. It appears to have been taken an settled by now in the sales tax law that an order imposing penalty is the result of quasi-criminal proceedings (Hindustan Steel Ltd. v. State of Orissa,, (AIR 1970 SC 253)). In England also it has never been doubted that such proceedings are penal in a character : Fattorini (Thomes) (Lancashire) Ltd. v. Inland Revenue Commrs., (1943-11 ITR (Sup) 50).”
Now a close reading of the judgment in Anwar Ali’s case (supra) would show that their Lordships were therein construing the provisions of Section 28(1)(c) of the Indian Income-tax Act., 1922, which is broadly equivalent to the present S. 271(1)(c) though not being in pari materia therewith. To put it squarely under the said provision, it has to be a case of concealment of income. As has been already noticed in considerable detail, the provisions of Section 271(1)(c) stand on an altogether different footing from those under Section 271(1)(a) of the Act. The language of Clause (c) does mention concealment of the particulars of the income or furnishing inaccurate particulars thereof. It is obvious that concealment or deliberate furnishing of wrong particulars has a clear mental element which is laid down in the statute itself. One cannot conceal something unconsciously and therefore, concealment is inevitably a conscious mental act. It necessarily follows that in this context, the necessary mental requirement is provided by the statute itself and has not to be inducted therein by the invocation of any general doctrine. Therefore, to extend the ratio of Anwar Ali’s case (supra) to an area where there is no question of any concealment and in a provision which does not specify any guilty mental pre-requisite, would again be going violence both to the language of the statute and the sound canons of interpretation. As has already been pointed out the mere fact that penalty proceedings are penal in nature, would not necessarily bring in the doctrine of means rea from the realm of crimes as an essential ingredient thereof. This has to be and must be decided on the basis of the specific language of the section and the larger scheme of the section and the larger scheme of the Act. Answar Ali’s case, therefore, must be held as plainly distinguishable.
31A. Lastly, in this context are the observations of Chief Justice Ray, speaking for the majority in Khemka and Co. (Agencies) Pvt. Ltd. v. State of Maharashtra, (1975) 35 STC 571 (at page 581) : (AIR 1975 SC 1549 at p. 1555) to the following effect:
“The Income-tax Act, 1961, imposes penalty under ss. 270 and 271. These section in the Income-tax Act, provide for imposition of penalty on contumacious or fraudulent assesses. Penalty is in addition to income-tax, if any, determined as payable by the assessee. Tax and penalty like tax and interest are distinct and different concepts under the Income-tax Act. The word “assessment” could cover penalty proceedings if it is used to denote the whole procedure for imposing liability on the tax-payer as happened in Abraham’s case (AIR 1961 SC 609). Penalty is within assessment proceedings just as tax is within assessment proceedings when the relevant Act by substantive charging provision levies tax as well as penalty.
Penalty is not merely sanction. It is not merely adjunct to assessment. It is not merely consequential to assessment. It is not merely machinery. Penalty is in addition to tax and is a liability under the Act. Reference may be made to S. 28 of the Indian Income-tax Act, 1922, where penalty is provided for concealment of income. Penalty is in addition to the amount of income-tax. This Court in Jain Brothers v. Uniion of India, (AIR 1970 SC 778) said that penalty is not a continuation of assessment proceedings and that penalty partakes of the character of additional tax.”
What calls for pointed notice in Khemka’s case (supra) is the fact that their Lordships were construing the specific provisions of Section 9 of the Central Sales Tax Act and the corresponding provisions of the Bombay Sales Tax Act and the Mysore Sales Tax Act, and in the context of invoking those provisions of the imposition of penalty. The specific issue of penalties under Section 271(1)(a) did not remotely fall for consideration. Even as regards penalties under Clause (c), such cases of concealment of income may well stand on an entirely different footing. We are clearly of the view that the general observations made by way of analogy in Khemka’s case (supra) are not even remotely attracted to the basic issue which falls for determination here.
32. Having individually distinguished the trilogy of the three Supreme Court cases, it deserves highlighting with regard to them collectively that the limited point before us specifically under Section 271(1)(a) of the Act was never even remotely before their Lordships in any one of those cases. The strict ratio of all the three judgments admittedly does not cover the issue which falls for consideration here. The provisions, which their Lordships were considering in the aforesaid cases were undoubtedly different and their language is not even remotely in pari materia with that of Section 271(1)(a). Therefore, to invoke these three judgments as either binding or conclusive on the specific point before us appear to me as rather unwarranted. The danger of construing precedent as if they were statutes and assuming every passing observation therein as if it were the ratio thereof was first highlighted in the classic words of Earl of Halsbury, Lord Chancellor, in Quinn v. Lasthem, 1901 AC 495 :
“Now, before discussing the case of Allen v. Flood, ((1898) 77 LT 717) and what was decided herein there are two observations of a general character which I wish to make, and one is to repeat what I have very often said before, that every judgment must be read as applicable to be particular facts proved, or assumed to be proved, since the generality of the expressions which may be found there are not intended to be expositions of the whole law, but governed and qualified by the particular facts of the case in which such expressions are to be found. The other is that a case is only an authority for what it actually decides. I entirely deny that it can be quoted for a preposition that may seem to follow logically from it. Such a mode of reasoning assumes that the law is necessarily a logical code, whereas every lawyer must acknowledge that the law is not always logical at all.”
The aforesaid observations have found express approval in State of Orissa v. Sudhansu Sekhar Misra, AIR 1968 SC 647, with the following added observations (at pp. 651, 652) :
“A decision is only an authority for what it actually decides. What is of the essence in a decision is its ratio and not every observation found therein not what logically follows from the various observations made in it.
xxx xxx
It is not profitable task to extract a sentence here and there from a judgment and to build upon it.”
The identical view has been reiterated by the whole Court in Madhav Rao Jivaji Rao Scindia Bahadur v. Union of India, AIR 1971 SC 530 (at p. 578)-
“xxx xxx
It is difficult to regard a word, a clause or a sentence occurring in a judgment of this Court, divorced from its context, as containing a full exposition of the law on a question when the question did not even fall to be answered in that Judgment.”
In the light of the above, it would appear that any overly reliance on the passing and general observations in Hindustan Steel Ltd.’s case (AIR 1970 SC 253) (supra), Anwar Ali (AIR 1970 SC 1782) and Khemka and Co.’s (AIR 1975 SC 1549) cases (supra), as being conclusive on the point before us is totally unwarranted.
33. Lastly, in this context, it is now plain that even in the realm of the precedents of the final Court, the death-knell to the theory that mens rea is a necessary ingredient of all penalty proceedings in taxing statutes, has now been sounded in the seven-judge Bench judgment of their Lordships in R. S. Joshi v. Ajit Mills Ltd., AIR 1977 SC 2279. Therein what fell for pointed consideration were the provisions of s. 37 of the Bombay Sales Tax, 1959 as applicable in the State of Gujarat. This provision provided that if any person or dealer collector tax under the Act or in contravention of the provisions of the section or in excess of the amount provided therein, he would be liable to pay in addition to any tax, a penalty of an amount prescribed in sub-clauses (i) and (ii) of Clause (b) of sub-section (1) of the aforesaid section. It was sought to be argued before the Bench that the penalty so imposed was by way of forfeiture and that penalty and forfeiture were distinct things and in any case no mens rea having been prescribed for a provision so gravely penal, the same was not sustainable. Reversing the judgment of the Gujarat High Court, Krishna Iyer, J., speaking for himself and five others members of the Bench concluded in this specific context of a penalty in a taxing statute in the following words which bear repetition (at pp. 2287, 2288) :
“* * * The Criminal Procedure Code, customs and Excise Laws and several other penal statutes in India have used diction which accepts forfeiture as a kind of penalty. when discussing the rulings of this Court, we will explore whether this true nature of ‘forfeiture’ is contradicted by anything we can find in Section 37(1), 46 or 63.
** (Since reported as (1981) 10 Tax Law Rev 193 (P & H) –Ed.)
Even here we may reject the motion that a penalty or a punishment cannot be cast in the form of an absolute or no-fault liability but must be proceeded by mens rea. The classical view that ‘no mens rea, no crime’ has long ago been eroded and several laws in India and abroad, especially regarding economic crimes and departmental penalties, have created severe punishments even where the offences have been defined to exclude mens rea. Therefore, the contention that Section 37(1) fastens a heavy liability regardless of fault has no force in depriving the forfeiture of the character of penalty.”
Again on this specific point Kailasam, J., in this concurring judgment observed as follows (at p. 2303):
“Mr. Kaji next submitted that forfeiture if it is to be penalty would be confined to act where there is a guilty mind. In other words, he submitted that the penalty would be confined only to wilful acts of omission and commission in contravention of the provisions of the enactment. This plea cannot be accepted as penal consequences can be visited on acts which are committed with or without a guilty mind. For proper enforcement of various provisions of law, it is common knowledge that absolute liability is imposed and acts without mens rea are made punishable.”
It would be manifest from the aforesaid observations that any universal of blanket theory that mens rea or a guilty mind is a necessary pre-requisite before any penalty can be levied in a taxing statute, has now been authoritatively and conclusively negatived by their Lordships of the Supreme Court themselves. Even if the trilogy of the earlier three cases in Hindustan Steel Ltd., (AIR 1970 SC 253), Anwar Ali (AIR 1970 SC 1782) and Khemka’s (AIR 1975 SC 1549) (supra), had made any passing observation to the contrary, those must now give way to the categoric statement of the law by the larger Bench of seven-Judges in R. S. Joshi’s case (AIR 1977 SC 2279) (supra).
34. It remains now to advert to the streams of judicial opinion in various High Court. As of today, the locus classicus for the view that the doctrine of mens rea is not attracted to the limited field under S. 271(1)(a) of the Income-tax Act, 1961, is the exhaustive and illuminating judgment of the Full Bench of the Andhra High Court in Addl. CIT, A. P. v. Durgapandarinath Tuljayya & Co., (1977) 107 ITR 850 : (1977 Tax LR 258). In view of the already elaborate discussion of the issued, it would suffice to say that we are in respectful and total agreement with the lucid judgment recorded by Sambasiva Rao, J. therein. The Andhra Full Bench in turn has followed or is in agreement with the broad line of reasoning of the Kerala Full Bench in CIT, Kerala v. Gujarat Travancore Agency, (1976) 103 ITR 149: (1975 Tax LR 922) which again is an authority directly on the point. The Full Bench of the Orissa High Court in CIT, Orissa v. Gangaram Chapolia, 91976) 103 ITR 613 : (1975 Tax LR 775) has again taken he similar view. In Nemichand Ganeshmal v. CIT, M. P., (1980) 124 ITR 438 : (1979 Tax LR 193) a Division Bench of the M. P. High Court has arrived at an identical conclusion. Lastly, in this context are in the terse but categoric observations of Chinnappa Reddy, Actg. C. J., in Smt. Kamala Vati v. CIT (Central) Patiala, (1978) 111 ITR 248 : (1977 Tax LR 972 at p. 973) (Punj & Har), as under :
“On the first question, Shri Bhagirath Dass, learned counsel for the assessee submitted that the revenue had failed to establish any mens rea on the part of the assessee and, therefore, no penalty could be levied on her. There is no substance in the submission. On her own showing, the assessee has failed to furnish a return of her income for the assessment year 1961-62 without reasonable excuse. That was sufficient to attract Section 271(1)(a). The doctrine of mens rea has no application to such situations under taxing statutes. The decision of the A. P. High Court in Addl. CIT v. Narayanadas Ram Kishan, (1975) 100 ITR 18 : (1975 Tax LR 625) has since been overruled by a Full Bench. (See Addl. CIT v. Durgapandarinath Tuljayya & Co., (1977) 107 ITR 850 : (1977 Tax LR 258) (AP) (FB).”
In consonance with the detailed consideration of the issue earlier, we would unhesitatingly re-affirm the aforesaid view.
35. It would be manifest from the above that there is an overwhelming weight of precedent for the view which we are inclined to take, but equally there is no gainsaying that authority is not lacking for the contrary view as well. This stream of thought is epitomised by the detailed judgment of a Full Bench of the Gujarat High Court in Addl. CIT v. I. M. Patel and Co., (1977) 107 ITR 214 : (1979 Tax LR 211). Therein it has been held in effect that mens rea is a necessary ingredient under Section 271(1)(a) and therefore, it provides for penalty only in cases where the assessee has either acted deliberately in defiance of law or was guilty of conduct contumacious or dishonest, or acted in conscious disregard of the statutory obligation.
36. Since the aforesaid view of the Full Bench of the Gujarat High Court in I. M. Patel’s case (1979 Tax LR 211) (supra) symbolises the case for the other side, some detailed reference to the said judgment becomes inevitable. With the greatest respect it appears to us that the basic approach which seems to have been assumed an axiomatic is not necessarily warranted in the penalty proceeding under Section 271(1)(a) of the Act. The conclusions of the Bench stem from the following assumption (at p. 217) :
“……… In the penalty proceedings under Section 271(1)(a), the assessee upon whom the penalty is sought to be imposed, is in the position of an accused in a criminal trial and, therefore, all the ingredients of the offence for which the penalty can be imposed must be established by the department. It is from this aspect that one has to consider the question whether these words “failure without reasonable cause” constitute an ingredient of the offence or not. Since the gravamen of the offence is failure without reasonable cause to file one or the other of the return mentioned in Section 271(1)(a), the prosecutor, that is, the department, must establish the absence of the reasonable cause. It is not for the assessee to show in the first instance that there was reasonable cause on his part. It is for the department to show the absence of reasonable cause.”
With respect, the assumption, in the above line of reasoning stems from the premise that every sanction against the violation of a provision of taxing statute is a criminal offence and then to proceed to import therefrom all the ingredients and pre-requisites which are applicable directly in the filed of criminal law alone. The judgment seems to view the public revenue as the public prosecutor and all assessees as persons accused of offences. That indeed is not so except in the limited field when prosecutions for offences are launched under the provisions of Chap. 22. It is then along that the Revenue is the prosecutor and the delinquent assessee is an accused. In all other fields including those of penalties or levying of penal interest, the correct perspective would be that of the revenue on the one side and the assessee on the other. It is too extreme and untenable to equate the revenue collecting agency as always in the role of a prosecutor or the honest assessee necessarily in the position of an accused person. It has been said on high authority that taxes are the price which the citizen pay for organising society and civilization and it is not necessary to create this endemic hostile confrontation between the tax payer and the tax collector.
37. Again the other rational of the I. M. Patel’s case, (1979 Tax LR 211) (supra) is that the proceedings being in the nature of a penalty, they are at least quasi-criminal. We have shown on high authority that penalty proceedings for a tax delinquency are, in essence, civil in nature being a coercive and remedial process to ensure speedy collection of taxes. However, even assuming entirely for the sake of argument that they partake of a penal nature even then the doctrine of mens rea would not be automatically attracted irrespective of the specific language of the provision and the larger scheme of the statute. As has been forcefully pointed out in R. S. Joshi’s case, (AIR 1979 SC 2279) (supra), even in the strict field of crime, it is possible to exclude the element of mens rea altogether and much water seems to have flown under the bridges since the sixteenth century, whenever classic concept of “no mens rea, no offence” was developed in the common law. That view no longer holds the field. If mens rea may be excluded either expressly or by necessary intendment from the strict field of criminal law itself, then it cannot be necessarily attracted ir ordinary departmental proceedings for the imposition of penalties for a tax delinquency. The issue must turn on the broad language of the provisions and not on abstract generalization. Even if it be said that proceedings are penal in nature, it does not follow logically therefrom that the doctrine or mens real with regard to criminal offences must be inducted therein even when the language of the statute is specific and objective and rules out any subjective or mental element therein.
37-A. Lastly with the greatest deference it appears, that I. M. Patel’s case (1979 Tax LR 211) (Guj) (FB) (supra), seems to proceed on abstract generalization of all penalty proceedings. To us, it appears to be not possible to apply a common yard-stick in the wide variety of tax delinquency which may attract a penalty provision. For example, there may be an innocuous and wholly executable delay of a day or two in furnishing an income-tax return after the prescribed date. As against this, there may be a designed and fraudulent concealment of millions of rupees of income. Both such tax delinquencies may attracts a penalty by separate provisions but to say that identical consideration would apply to both is with respect an over-simplification. The matter obviously have to be construed in the context of the language of the particular provision applicable and the larger purpose and intent of the statute in effect and enforcing the sanctions. In any case there is a sharp line of distinction betwixt merely departmental proceedings for the collection of a pecuniary penalty and the creation of a statutory tax offence and prosecution of conviction therefore, whilst in the later case, the doctrine of mens rea may well have and would normally be given full play, it is not necessarily so in the former one.
38. In view of the above and also in the light of the larger discussion in the earlier part of this judgment, we must respectfully record our dissent with the view of the Full Bench in I. M. Patel’s case (supra). Once it is so, it is unnecessary and wasteful to individually notice and dissent from other authorities which either follow this view or proceed on an identical line of reasoning is suffices to mention that the line of reasoning in I. M. Patel’s case (supra), has found acceptance with the Division Bench of the Gauhati High Court reported in Smt. Indu Barua v. CWT, North Eastern Region, (1980) 125 ITR 436 in the context of the analogous provisions of the Wealth-tax Act and the Division Bench of the Mysore High Court in All India Sewing Machine Co. v. CIT, Mysore, (1974) 96 ITR 206 : (1974 Tax LR 437) and a Division Bench of the Madras High Court in S. Loonkaran and Sons v. CIT, Madras, (1977) 108 ITR 92 and a Division Bench of the Rajasthan High Court in CIT, Rajasthan v. Rawat Singh and Sons (1979) 120 ITR 65. For the identical reasons recorded earlier, we would respectfully dissent from all these judgments as well.
39. We must, therefore, conclude on larger principle in the light of the broader scheme of the Income-tax Act, 1961, the specific language of Section 271(1)(a) and the weight of precedent; that the doctrine of mens rea is not attracted to the penalty proceedings within the four-corners of the aforesaid section. The only requirements of the statute thereunder is the presence or absence of reasonable cause for the tax delinquency and no other. Therefore, inducting the requirement of a deliberate defiance of law, or contumacious conduct, or dishonest intention, or acting in conscious disregard of the statutory obligations, is unwarranted under Section 271(1)(a) of the Act.
40. Having answered the meaningful question referred to us in the above terms, we direct that the case be now placed before the Division Bench for answering the relevant questions in accordance therewith.
Bhopinder Singh Dhillon, J.
41. I agree.
J.V. Gupta, J.
42. I agree.
43. Reference answered accordingly.