High Court Madras High Court

Commissioner Of Income Tax vs Chidambaram Construction Co. on 7 October, 2002

Madras High Court
Commissioner Of Income Tax vs Chidambaram Construction Co. on 7 October, 2002
Equivalent citations: (2003) 181 CTR Mad 542
Author: R J Babu
Bench: R J Babu, K R Pandian


ORDER

R. Jayasimha Babu, J.

1. The question referred is,
“Whether, on the facts and in the circumstances of the case, the Tribunal was justified in cancelling the order of the CIT under Section 263 without going into the question whether the CIT had validly exercised his powers under Section 263 of the IT Act, 1961?”

The assessment year is 1985-86.

2. A summary assessment was made under Section 143(1) of the IT Act which was revised by the CIT under Section 263 of the Act. The CIT held that the assesses was not entitled to deduction of a sum of Rs. 31,396 under Section 80HH of the Act, and that there was a Revenue loss of Rs. 31,396. The CIT was thus of the view that the order of assessment was erroneous and was prejudicial to the Revenue. The Tribunal set aside the order of the CIT on the sole ground that the assessment made under Section 143(1) of the Act is not revisable under Section 263 of the Act.

3. Section 263 of the IT Act, does not lay down any such restriction on the powers of the CIT. A restriction which is not set out on the width of the CIT’s revisional power is not to be lightly read into the statute that there can be more than one remedy under the statute is by itself not a ground for denying one of the remedies provided under the statute for the benefit of the Revenue.

4. Learned counsel for the assessee placed before us a copy of a circular issued by the Director of Inspection (Audit) dt. 26th Aug., 1987, which purports to offer clarification regarding the Summary Assessment Scheme and the scope of remedial action. In that circular, it is set out that the Member (R&A) of the CBDT had on a reference made to him by the Director of Inspection observed that,

“No remedial action is necessary in summary assessment cases, as the revenue loss if any is consciously suffered by the Government to utilise resources for scrutiny and investigations of larger cases. In such cases, CIT should only inform audit that the cases are completed under the Summary Assessment Scheme.”

It is further stated in that circular that the observations of the Member (R&A) reflect the views of the Board on the subject. The source of the power of the Director of Inspection to issue that circular and to convey the impression to the officers and the assessees that the Board has issued a directive even when the Board had not chosen to do so by exercising the powers under Section 119 of the Act, is not set out in that circular. The views of the one Member of the Board conveyed to the Director of Inspection cannot be regarded as a decision taken by the Board in order to bind all subordinate authorities.

5. Section 119 of the IT Act, deals with instructions to subordinate officers. Sub- Section (1) thereof reads thus :

“The Board may, from time to time, issue such orders, instructions and directions to other IT authorities as it may deem fit for the proper administration of this Act, and such authorities and all other persons employed in the execution of this Act shall observe and follow such orders, instructions, and directions of the Board…….”

It is thus clear that the authorities empowered to issue the instructions is the Board, and not the Director of Inspection. The instructions are instructions which are approved by the Board, and not the instructions given by any one Member of the Board.

6. The circular issued by the Director of Inspection, therefore, cannot be regarded as disabling the CIT from exercising the statutory powers under Section 263 of the Act.

7. Learned counsel for the assessee placed reliance on the decision of the Madhya Pradesh High Court in the case of Nazir Singh vs. CIT (2001) 252 ITR 820 (MP) wherein, it has been held that circular of the Director of Inspection binds all IT authorities. With great respect, we are unable to agree, as we are unable to read that circular issued by the Director as a circular issued by the Board in exercise of it’s powers under Section 119 of the Act.

8. We answer the question referred to us against the assessee, and in favour of the Revenue.