Gujarat High Court High Court

Cit vs Textile & General Engineer Co. on 8 September, 2001

Gujarat High Court
Cit vs Textile & General Engineer Co. on 8 September, 2001
Equivalent citations: (2002) 178 CTR Guj 539
Author: D Mehta


JUDGMENT

D.A. Mehta, J.

In compliance with the directions issued by this court under section 256(2) of the Income Tax Act, 1961 (hereinafter referred to as ‘the Act’), the Tribunal, Ahmedabad Bench ‘A’, has raised and referred the following four questions for the opinion of this court :

(i) “Whether, the Tribunal has been right in law in confirming the view taken by the Appellate Assistant Commissioner in deleting the penalty imposed by the Income Tax Officer under section 271(1)(a) of the Income Tax Act, 1961 ?

(ii) Whether, the finding of the Tribunal that on completion of assessment in the status of a registered firm the assessee was entitled to a refund and hence no penalty was leviable, is correct in law ?”

(iii) Whether the Tribunal was right in law in distinguishing the judgment in the case of CIT v. R. Ochhavlal & Co. (1976) 105 ITR 518 (Guj) wherein it was clearly held that when a registered firm commits a default, the provisions of section 271(2) of the Income Tax Act, 1961, would come into play ?

(iv) Whether the facts and circumstances of the case, justified deletion of the penalty imposed by the Income Tax Officer under section 271(1)(a) of the Income Tax Act, 1961 ?”

2. The assessment years in question are 1976-77 to 1979-80. The assessee is a registered firm. For the four assessment years in question, the returns were admittedly filed belatedly. The Income Tax Officer levied penalties for all the four assessment years under section 271(1)(a) of the Act. The assessee approached the Appellate Assistant Commissioner against the aforesaid orders levying the penalties and the Appellate Assistant Commissioner allowed the appeals.

3. The reasons which weighed with the Appellate Assistant Commissioner were firstly, that the Income Tax Officer had not waited for the reply from the assessee because admittedly at least for the first two years, the notices calling for replies had been received by the assessee on the date on which the penalty orders had been framed. Secondly, the assessee had applied for extension of time and the said period had not been taken into consideration while computing the period of default. Thirdly, as the entire tax had been paid by way of tax deducted at source from contract payments, the assessee became entitled to refunds for all the years and this fact was verifiable from the assessment orders. In view of these circumstances, the Appellate Assistant Commissioner deleted the penalties imposed by the Income Tax Officer.

4. The revenue preferred the appeal before the Tribunal and the Tribunal confirmed the view of the Appellate Assistant Commissioner on the facts found by him. The Tribunal further held that there was divergence of judicial opinion in regard to imposition of penalty of a registered firm when there was refund due to an assessee in the status of a registered firm. In view of this position, the Tribunal relied upon the decision of CIT v. Vegetable Products Ltd. (1973) 88 ITR 192 (SC) wherein it was laid down by the Apex Court that levy of penalty was not justified particularly when two views were possible with regard to the provisions relating to imposition of penalty. The Tribunal, thus, upheld the view of the Appellate Assistant Commissioner. The revenue has preferred the aforesaid reference against the order of the Tribunal.

5. We have heard Mr. B.B. Naik, learned standing counsel appealing on behalf of the applicant-revenue, and Shri H.M. Talati, learned advocate appearing on behalf of the respondent-assessee.

6. The Tribunal’s order, as can be seen from the statement of case, falls in two parts. In first part, the Tribunal has found on facts after appreciating the evidence on record that (i) the Income Tax Officer had completed the penalty proceedings without waiting for the reply to show-cause notices issued by him and he was not justified in doing so; (ii) the mainstay of the department’s case was that in light of considerable delay in filing the return, it was upon the revenue to assume the default and further infer that the assessee had failed to discharge its statutory obligationthis approach was not approved by the Tribunal. The reasons which weighed with the Tribunal was that the assessee as a registered firm was entitled to refund, and by delaying the filing of the return, the assessee had caused prejudice to its own cause rather than the interest of the revenue. Insofar as the second part of the Tribunal’s order is concerned, it refers to decision in case of R. Ochhavlal & Co. (supra) as well as the decision of Gauhati High Court in case of CIT v. Maskara Tea Estate (1981) 130 ITR 955 (Gau) and observed that the judicial opinion as regards imposition of penalty by invoking provisions of section 271(2) of the Act was sharply divided. The Tribunal, therefore, relied upon the ratio laid down by the Apex Court in the case of CIT v. Vegetable Products Ltd. (supra) and held that the Appellate Assistant Commissioner had rightly deleted the penalty.

7. Mr. Naik vehemently contended that the finding recorded by the Tribunal that the Income Tax Officer had completed penalty proceedings without waiting for assessee’s reply is incorrect as can be seen from the penalty order for assessment year 1977-78. He, therefore, urged that as the Tribunal’s finding was against the record we should not accept the same and it was open to interfere even in, relation to such factual findings.

8. We have gone through the penalty order for assessment year 1977-78 and find that the assessing officer has referred to the assessee’s letter dated 24-1-1983. As can be seen from the facts recorded in the statement of case (para 2), the said reply was filed for assessment years 1978-79 and 1979-80. Therefore, without entering into the aspect whether the court can overturn the Tribunal’s finding on fact, we prefer to adopt the concurrent findings of fact recorded by both the appellate authorities.

9. We, therefore, hold that the Tribunal was justified in deleting the penalty imposed by the Income Tax Officer under section 271(1)(a) of the Act. Questions No. 1 and 4 are, therefore, answered in the affirmative, i.e., in favour of the assessee and against the revenue.

10. Our attention was drawn by Mr. Naik to the following two decisions of this court :

(i) CIT v. Damjibhai & Bros. 1976 CTR (Guj) 23; and

(ii) CIT v. Jashbhai Motibhai & Co. (IT Ref. No. 205 of 1975

11. In light of the ratio of the aforesaid two decisions, we hold that the Tribunal was not justified in holding that merely because on completion of assessment of the assessee in status of a registered firm a refund was due to the assessee no penalty was leviable.

12. Questions No. 2 and 3 are, therefore, answered in the negative, i.e., in favour of the revenue and against the assessee.

13. Before parting, we may refer to the decision in case of CIT v. Damjihhai & Bros. (supra) wherein this court has laid down in the following words :

“The assessee-firm would incur a liability provided there is no reasonable cause which prevented it from filing the return in time.”

14. Applying the aforesaid ratio, we have answered question Nos. 1 and 4 hereinbefore.

15. The reference stands disposed of accordingly with no order as to costs.

OPEN