JUDGMENT
B.C. Patel, J.
1. The petitioner has approached this Court by invoking Art. 226 of the Constitution of India challenging notice dt. 28th August, 1995, Annexure ‘A’, issued by the respondent under s. 148 of the IT Act, 1961 (hereinafter referred to as the Act).
2. Short facts as it emerges from the record are as under :
2.1. The petitioner filed his return of income for asst. yr. 1985-86 declaring total income at Rs. 5,000. Later on, a revised return was filed showing loss of Rs. 1,01,023. After scrutiny of the petitioner’s case under s. 143(3) of the Act, an assessment order, Annexure ‘B’, came to be passed, which was challenged by preferring appeal before the CIT(A), which was pending at the relevant time.
2.2. On or about 17th December, 1990, the AO vide Annexure ‘C’, called upon the petitioner to furnish certain information which was sent by the petitioner on 6th March, 1991. The petitioner, in the return indicated long-term capital loss of Rs. 2,25,575. The cost of silver articles was indicated in the return as Rs. 5,05,027. According to the petitioner, the silver was sold at Rs. 2,79,452, and, therefore, the petitioner claimed loss of Rs. 2,25,575.
3. Mr. Soparkar submitted that the assessment order for the asst. yr. 1985-86, Annexure ‘B’, was passed by the AO on 28th March, 1988. It is clear that the said order is passed under s. 143(3) of the Act and the income of the petitioner was assessed at Rs. 1,61,020 after considering the long-term capital gain and long-term capital loss on the sale of silver.
4. Mr. Soparkar further submitted that there was no justification for issuance of notice under s. 148 of the Act, Annexure ‘A’. He further submitted that the order for the asst. yr. 1985-86 was passed on 28th March, 1988, and the same could not have been reopened by the respondent in view of the provisions contained in s. 147 of the Act. He further submitted that notice is patently without jurisdiction being grossly time-barred. In view of proviso to s. 147 of the Act, where an assessment under s. 143(3) of the Act has been made for an assessment year, no action could be taken under s. 147 of the Act after expiry of four years from the end of the assessment year unless : (i) there is failure on the part of the assessee to make a return under s. 139 of the Act; (ii) there is failure on the part of the assessee to make a return in response to the notice issued under sub-s. (1) of s. 142 or 148 of the Act, and (iii) there is failure on the part of the assessee to disclose fully and truly all the material facts necessary for his assessment for that assessment year.
5. Mr. Soparkar submitted that it is not the case of the Department that the petitioner has suppressed any material fact which would suggest that the petitioner failed to disclose fully and truly all the material facts necessary for his assessment for that assessment year. In view of the aforesaid submissions, Mr. Soparkar submitted that the Court should quash the notice at Annexure ‘A’.
6. Mr. B. B. Nayak, learned counsel, submitted that in the instant case, the price of silver which was shown by the petitioner in the return was not correctly shown, and in his submission, the amount of interest paid by the petitioner towards the loan taken for purchase of silver could not have been included in the price of silver or the cost of silver. According to him, the petitioner has wrongly claimed the amount of interest towards the cost of the purchase of silver.
7. The AO has computed the income of the assessee in the assessment order considering long-term capital loss on the sale of silver. In para 4 of the order, there is a reference to long-term capital loss of Rs. 2,99,800 on sale of 80.015 kgs. As the loss was not correctly worked out by the assessee, the assessee therefore filed a revised working showing capital loss of Rs. 2,25,575 on the sale of silver.
8. On behalf of the IT Department, an affidavit in reply is filed along with which the reasons for the belief that income has escaped assessment is annexed. Reading para. 2 of the said reasons, the instant case a clear case of change of opinion. It is specifically mentioned that “this is a business investment and claim of the capitalisation of interest in computation of capital gain is incorrectly allowed. This has resulted into underassessment by Rs. 1,60,010 under the head “capital gain” and subsequently, income from house property is also underassessed by Rs. 13,333.” From that paragraph, it also appears that the silver was purchased at Rs. 3,45,011 and the silver was sold at Rs. 2,79,452 which has resulted into the loss of Rs. 65,559, and, this is due to the fact that the original cost price of this silver has been increased by the amount of capitalised interest of Rs. 1,60,016 on borrowed funds to be utilised for the business purpose. Thus, it is clear that the material was before the AO. Thus, it is the Department’s case that claim of the capitalisation of interest in computation of capital gain is incorrectly allowed. There is no material placed on the record to show that the petitioner has suppressed any material fact or has filed to disclose fully and truly all material facts necessary for his assessment. The fact that material facts were furnished indicate that the assessee has not suppressed any material fact. From the reasons placed on record, it clearly appears that the AO has considered the amount of interest paid by the petitioner against loan taken for purchase of silver in computation of capital loss, but the succeeding officer has arrived at a conclusion that claim of capitalisation of interest in computing capital loss has been incorrectly allowed. Thus, it cannot be said that the petitioner has suppressed any material facts. Petitioner placed all necessary material and it was for the AO to consider that material. Earlier AO considered the capitalisation of the amount of interest in computing capital loss. Now, on the same material, succeeding AO wants to take a different view. The view taken by the subsequent officer is nothing but a change of opinion.
9. For the reasons recorded above, this petition is required to be allowed and is allowed. Notice at Annexure ‘A’ to the petition for reopening the assessment for the year 1985-86 is hereby quashed and set aside. Rule made absolute accordingly. No order as to costs.