Delhi High Court High Court

B.K. Nowlakha And Others vs Union Of India And Others on 19 August, 1991

Delhi High Court
B.K. Nowlakha And Others vs Union Of India And Others on 19 August, 1991
Equivalent citations: ILR 1992 Delhi 226, 1991 192 ITR 436 Delhi
Author: Kirpal
Bench: A K Dutta, B Kirpal

ORDER UNDER S. 132(3)–Extension for retention of books beyond 60 days–Not permissible unless CIT grants same under sub-s. (8A).

HELD :

The order of restraint under s. 132(3) may
adversely affect the business and, therefore, adequate safeguards
are sought to be provided in the Act by the insertion of
sub-s. (8A) in s. 132. In order that the restraint
order must not be continued indefinitely, sub-s. (8A) of s. 132
provides that the restraint order can be continued only if,
before the expiry of 60 days, and for reasons to be recorded, the
CIT grants an extension. The provisions of sub-s. (8A)
cannot be by-passed or rendered nugatory by revoking an order
under s. 132(3) and thereafter passing another order on the same
date.

Income Tax Act 1961 s.132

Search and seizure–ORDER UNDER S. 132(3)–No evidence to show that seizure was impracticable–Order under s. 132(3) should not have been passed.

HELD :

There were a large number of handicraft items some
of which were antique which the petitioners could not identify or
correlate with the purchase vouchers which were available with
them. This may be a ground or good reason for effecting seizure
but, it cannot be said that this is a valid ground for exercising
jurisdiction under s. 132(3). Sec. 132(3) can be resorted to if
there is any practical difficulty in seizing the item which is
liable to be seized. If there is no practical difficulty, then
an authorised officer has the jurisdiction and duty to seize the
books of account, other documents, money, bullion, valuable
articles, etc., which are found as a result of the search, if no
explanation is coming forward in respect thereof. Therefore, when
the search was effected, and the petitioners were
unable to give any valid explanation as demanded by the
respondents, then the only power which could have been exercised
or should have been exercised by the authorised officer was to
effect seizure. It could not be said that, because no explanation
is being offered by the petitioners, it is impracticable to
effect seizure.

Income Tax Act 1961 s.132

Search and seizure–ORDER UNDER S. 132(3)–Release of goods–No order under s. 132(5) passed within 120 days–Goods liable to be released.

HELD :

The power under s. 132(3) cannot be so exercised as
to circumvent the provisions of s. 132(1) read with sub-s. (5)
thereof. Whenever there is a seizure of articles under s. 132(1)
including a deemed seizure, an order under sub-s. (5) has to be
passed within 120 days of the seizure. Where no such order is
passed, the goods have to be released.

Income Tax Act 1961 s.132(3)

JUDGMENT

Kirpal, J.

1. The challenge in this writ petition is to the search and seizure which was effected at the premises of the petitioners under the provisions of section 132 of the Income-tax Act, 1961, and to the continuation of the order under section 132(3) in respect of the property, materials and stocks which were in existence at the time of the search of the petitioner’s premises.

2. Petitioner No. 1 is stated to be an individual carrying on the business of dealing in handicraft items at premises No. B-55, Greater Kailash – I, New Delhi. Petitioner No. 2 is a partnership firm carrying on business under the name and style of M/s. Sundaram.

3. On February 11, 1991, pursuant to an authorisation which was issued by the Director (Investigation), the aforesaid premises were searched. During the course of the search, the respondents found a number of articles which, according to the respondents, included some articles which were antique pieces. No seizure was effected but the respondents purported to pass an order under section 132(3) of the Act restraining the petitioners as well as the partners of the firm and their family members from operating or removing or dealing with the stock or other valuable articles or things lying in the premises. The entire room in which the stocks were lying was sealed and restraint orders were passed against some savings bank accounts.

4. On April 9, 1991, the Assistant Director of Inspection (Income-tax) who had originally passed the restraint order under section 132(3) lifted the restraint order dated February 11, 1991, when the said premises were stated to have been visited by him. Thereafter, a fresh restraint order in respect of those very goods was passed on that very date, viz., April 9, 1991. The premises were again visited by the respondents on April 24, 1991, and, on that date also, the respondents repeated the exercise of first revoking the restraint order and then passing a fresh one on that very day. Again on June 6, 1991, the premises of the petitioners were visited by the officers of the respondents. The restraint order which had been passed under section 132(3) was revoked and, thereafter, another restraint order was passed on June 6, 1991. On June 28, 1991, the Commissioner of Income-tax is stated to have passed orders granting extension of the restraint till September 30, 1991. As on today, the restraint order is, accordingly, continuing.

5. The challenge in the writ petition is firstly to the authorisation which was issued under section 132(1). The second challenge is to the continuation of the restraint orders. We shall deal with these two challenges separately.

6. As regards action under section 132(1), it has been stated by the respondents that there was reason to believe and information had been received that the petitioners were indulging in the purchase and sale of antique items of handicrafts in which huge sums of money were invested and these antique items had not been disclosed either to the Income-tax Department or to the Department of Antiquities. It is further averred that, during the course of search, some officers of the Department of Archaeology were present and a large number of items which were prima facie considered to be of antique value were found. The respondents have also stated in their affidavit-in-reply that the books of account showed that the petitioners were holding stocks which were not truly and properly reflected in their books. In other words, the respondents have sought to justify the action which they have taken under section 132(1).

7. In view of the averments made by the respondents which we have no reason to disbelieve, it appears that prima facie there were stocks which were found at the premises of the petitioners which certainly required an explanation with regard to the value and the source of acquisition. It cannot be said, in the present case, that there was no justification for the action which was taken by the respondents in issuing an authorisation under section 132(1). It was possible that, ultimately, as and when the goods are investigated in greater detail and an assessment order is passed, the petitioners may be in a position to explain the whole or any of the doubts of the respondents. Be that as it may, as at present advised, we are unable to come to the conclusion that the action of the respondents in conducting the search was unjustified.

8. As has already been noted, the stock which was found at the residence of the petitioners was not seized. The respondents have passed successive orders under section 132(3). The question is whether this is valid. Before going into the validity of the action in the present case, it will necessary to refer to the relevant provisions of the Act.

9. A search is conducted pursuant to an authorisation issued under section 132(1) of the Act after the empowered officer has reason to believe that any of the conditions specified in sub-clause (a),(b) or (c) sub-section (1) of section 132 exists. When the search is conducted, the authorised officer is, inter alia, empowered to seize any books of account, documents, money, bullion, jewellery or other valuable articles or things which are found as a result of such search. With effect from April 1, 1989, second proviso to section 132(1) was inserted which reads as follows :

“Provided further that where it is not possible or practicable to take physical possession of any valuable article or thing and remove it to a safe place due to its volume, weight or other physical characteristics of due to its being of a dangerous nature, the authorised officer may serve an order on the owner or the person who is in immediate possession or control thereof that he shall not remove, part with or otherwise deal with it, except with the previous permission of such authorised officer and such action of the authorised officer shall be deemed to be seizure of such valuable article or thing under clause (iii).”

10. Sub-section (3) of section 132 also gives power to an authorised officer to pass an order of restraint. The said sub-section (3) reads as follows :

“The authorised officer may, where it is not practicable to seize any such books of account, other documents, money, bullion, jewellery or other valuable article or thing, for reasons other than those mentioned in the second proviso to sub-section (1), serve an order on the owner or the person who is in immediate possession or control thereof that he shall not remove, part with or otherwise deal with it except with the previous permission of such officer and such officer may take such steps as may be necessary for ensuring compliance with this sub-section.”

11. The other relevant provision of section 132 is sub-section (5) which enables an Income-tax Officer to pass an order within 120 days of the seizure, estimating the undisclosed income, calculating the amount of tax and then, inter alia, retaining in his custody, the assets which, in his opinion, would be sufficient to satisfy the amount of tax payable by the assessed. Against an order passed under sub-section (5), a right of appeal is granted under sub-section (11). Where no seizure is effected and merely a restraint order is passed under sub-section (3), then sub-section (8) of section 132 enables the authorised officer to retain the books of account and other documents for a period exceeding 180 days only after getting the approval of the Chief Commissioner or the Commissioner for such retention. With effect from April 1, 1989, sub-section (8A) was inserted which authorised the extension of an order passed under sub-section (3) of section 132 beyond the period of 60 days with the approval of the Commissioner of Income-tax. Against an order passed under sub-section (8A), no appeal is provided though an appeal is provided under sub-section (10) against the approval granted by the Commissioner under section 132(8).

12. The effect of the aforesaid provisions is that, if seizure is effected, then an order has to be passed under section 132(5) in respect of the seized goods. If seizure is not effected but an order of restraint under section 132(3) is issued, then such restraint order can be continued by invoking the provisions of sub-section (8A) in the case of books of account and all the other articles which are the subject-matter of such an order.

13. The right of filling an appeal is not granted, if a restraint order is merely continued.

14. Reading the second proviso to section 132(1) and sub-section (3) of section 132, it appears that the Legislature, with effect from April 1, 1989, has regarded certain orders of restraint as amounting to an order of seizure. The phraseology of the two provisions is somewhat ntical. Sub-section (3) of section 132 enables the authorised CHE officer to pass a restraint order where it is “not practicable to seize” any such books of account, documents, valuable articles, etc., The second proviso to section 132(1) also talks of a case where it is not practicable to take physical possession of a valuable article or thing and in which case an order of restraint may be issued but the second proviso would come into play only where it is not practicable to take physical possession of the valuable article for any of the four reasons, viz., due to its volume or weight or other physical characteristics or due to its being of a dangerous nature. To put it differently, if any of these four reasons exists, then the authorised officer need not take physical possession of the articles but can pass a restraint order but such a restraint order will be deemed to be seizure of such valuable articles. Physical possession is not taken because it is not practicable. If it is not practicable to take physical possession of a valuable article for any reason other than that provided in the second proviso to section 132(1), then the provision of section 132(3) can be validly invoked, e.g., books of account or valuable articles which are liable to be seized may be under a lock and it may not be possible to get physical possession of the same because the key may not be available. Another example is where the key of a locker is recovered but the locker cannot be opened for any reason and it may be suspected that the said locker would contain articles which are liable to be seized. There can be a large number of reasons which make it impracticable to seize documents and valuable things. The word “practicable” indicates that, for some good and valid reason, it is not possible to seize the valuable articles or the books of account. Sub-section (3) of section 132 would apply only in those cases where the second proviso to section 132(1) does not apply. Where it is not practicable to seize the account books and valuable articles for the reason stated in the second proviso to section 132(1), a restraint order would be regarded as a deemed seizure but where it is not practicable to do so for any other reason, then a restraint order will be regarded as having been validly passed under section 132(3) and the restraint order will continue till a formal seizure is effected.

15. Coming to the facts of the present case, we find that the restraint orders which have been issued under section 132(3), from time to time, suffer from two infirmities, firstly, for the reasons stated in the reply affidavit, which are also borne out from the Department’s record, it cannot be said that it was not practicable to effect seizure. In other words, the conditions necessary for the exercise of the jurisdiction under section 132(3) did not exist. Secondly, we find that the restraint orders have been cancelled and renewed from time to time and, in the present circumstances, we do not think that this was validly done.

16. In the affidavit-in-reply, it has been stated that the stocks which were found in the premises were not seized because the petitioners had not been able to explain the existence of the stocks by any documentary evidence. It was further stated that the petitioners had not come forward to identify the items of stock from the purchase vouchers and to give the value of the various items. It is the case of the respondents, while justifying the authorisation under section 132(1) that the entries in the books which were retained did not show possession of the items of stock correctly. There were a large number of handicraft items some of which were antique which the petitioners could not identify or co-relate with the purchase vouchers which were available with them. This may be a grounds or good reason for effecting seizure but, in our opinion, it cannot be said that this is a valid ground for exercising jurisdiction under section 132(3). Section 132(3) can be resorted to if there is any practical difficulty in seizing the item which is liable to be seized. If there is not practical difficulty, then an authorised officer has the jurisdiction and duty to seize the books of account, other documents, money, bullion, valuable articles, etc., which are found as result of the search, if no explanation is coming forward in respect thereof. Therefore, when the search was effected on February 11, 1991, and the petitioners were unable to give any valid explanation as demanded by the respondents, then the only power which could have been exercised or should have been exercised by the authorised officer was to effect seizure. It could not be said that, because no explanation is being offered by the petitioners, it is impracticable to effect seizure. When no explanation or an unsatisfactory explanation is offered and valuable articles are found at the time of search, then the authorised officer would be fully justified in effecting seizure. Once seizure is effected, the period of limitation starts and an order under sub-section (5) of section 132 has to be passed within the stipulated period.

17. In our opinion, the power under section 132(3) cannot be so exercised as to circumvent the provisions of section 132(1) read with sub-section (5) thereof. When a search is conducted and valuable movable articles are found which are liable for seizure, then they should be seized. Because such seizure was not effected due to their physical characteristics, Parliament thought it necessary to enact the second proviso to section 132(1). Whereas previously due to the weight, volume or physical characteristics, only restraint orders under section 132(3) were passed, now with effect from April 1, 1989, such restraint orders are being regarded as deemed seizure under sub-clause (iii) of section 132(1). The intention of the Legislature is very clear, viz., it is the duty of the authorised officers to effect seizure wherever any valuable article or thing is found during the course of the search and the words “not practicable to seize” used in section 132(3) have to be understood in this sense, viz., where there is a practicable difficulty in effecting seizure, then an order under section 132(3) can be passed. Not knowing the value of the articles or whether they are antique or not cannot be regarded as a practical difficulty on the part of the authorised officer in effecting seizure. In our opinion, therefore, the orders which were issued under section 132(3) were not validly issued and the goods which were found at the premises could have been seized by actually seizing the articles or by making an order of restraint under the second proviso to section 132(1) of the Act. This was not done in the present case.

18. Whenever there is a seizure of articles under section 132(1) including a deemed seizure, an order under sub-section (5) has to be passed within 120 days of the seizure. Where no such order is passed, the goods have to be released. The period of 120 days came to an end on or about June 8, 1991. As no order under section 132(5) has been passed, the said goods are liable to be released.

19. There is another reason for ordering the release of the said goods even on the assumption that a valid order under section 132(3) was passed. Firstly, when an order under section 132(3) is issued, it must, in our opinion, be recorded as to why it is not practicable to effect seizure. This is for the reason that whenever any such order is passed, then the Commissioner can grant an extension under sub-section (8A) of section 132 after recording reasons in writing. In the present case, we are informed that, on June 20, 1991, reasons were recorded by the Commissioner while granting extension. Be that as it may, we find that, just prior to the expiry of 60 days of the order, dated February 11, 1991, the order under section 132(3) was revoked on April 9, 1991, and a fresh order in respect of the same goods was again passed on April 9, 1991. This exercise was repeated on June 6, 1991.

20. In our opinion, it is not permissible to do so. The orders which are passed under section 132(3) may have a very far reaching effect on the business of an assessed. The order of restraint may adversely affect the business and, therefore, adequate safeguards are sought to be provided in the Act by the insertion of the provisions of sub-section (8A) in section 132. In order that the restraint order must not be continued indefinitely, sub-section (8A) of section 132 provides that the restraint order can be continued only if, before the expiry of 60 days, and for reasons to be recorded the Commissioner grants an extension. The provisions of sub-section (8A) cannot be by passed or rendered nugatory by revoking an order under section 132(3) and thereafter passing another order on the same date. On February 11, 1991, an order under section 132(3) has been passed. The 60 days would expire on or about April 10, 1991. If the order under section 132(3) was to be continued, then the Commissioner should have granted approval under sub-section (8A). What was done in the present case was to cancel the order dated February 11, 1991, on April 9, 1991, and then to pass a fresh order under section 132(3) on that very date. No approval of the Commissioner of Income-tax was sought. The same thing happened on June 6, 1991. The order under section 132(3) was, in effect, extended twice without any concurrence from the Commissioner of Income-tax and merely on the Assistant Director of Income-tax deciding to revoke the order and passing a fresh order. The provisions of sub-section (8A) of section 132 were thereby circumvented.

21. In our opinion, once an order under section 132(3) has been passed, then the limitation period commences and such order cannot be continued unless and until the provisions of section 132(8A) are satisfied.

22. It has been contended by learned counsel for the respondents that, on April 9, 1991, and June 6, 1991, the earlier orders of restraint were revoked because the Departmental officials along with the officials of the Archaeology Department wanted to inspect the goods. In our opinion, even when an order under section 132(3) has been passed, the Departmental officials are not restrained from examining the goods. An order under section 132(3) restrains the owner or the person in possession of the goods from removing, parting with possession or dealing with them. The order of restraint is effective against the owner or the person in possession thereof and is not aimed at the Department itself. By issuing an order under section 132(3), the Department is not restrained from examining the goods in respect of which a restraint order has been passed. There was no valid reason, therefore, for seeking to revoke the orders on April 9, 1991, and June 6, 1991. Seeing the dates when such auction was taken, we find considerable force in the contention of learned counsel for the petitioner that this device was resorted to solely with a view to circumvent the provisions of section 132(8A). The first revocation was effected on April 9, 1991, only about one or two days before the expiry of 60 days. Similarly, the second revocation of June 6, 1991, was also effected only about one or two days before the expiry of 60 days from April 9, 1991.

23. We are, therefore, of the opinion that the approval of the Commissioner of Income-tax not having been obtained under section 132(8A), the continuation of the restraint order under section 132(3), even if it could be validly passed, was not warranted.

24. For the aforesaid reasons, this writ petition is partly allowed. While upholding the action of the respondents in issuing the authorisation under section 132(1) and conducting the search, we quash the orders passed under section 132(3). The respondents are accordingly directed to release the aforesaid goods, articles or things after three weeks.