High Court Kerala High Court

Benz Corporation vs Income-Tax Officer And Ors. on 3 November, 1997

Kerala High Court
Benz Corporation vs Income-Tax Officer And Ors. on 3 November, 1997
Equivalent citations: 1998 232 ITR 807 Ker
Author: G Sivarajan
Bench: G Sivarajan


JUDGMENT

G. Sivarajan, J.

1. The petitioner, who was an assessee to income-tax on the files of the first-respondent, made an application to him for transfer of the said files to Delhi, where the petitioner’s administrative office also was transferred. It is stated that since no reply was received from the first respondent, the petitioner filed returns before the Assistant Commissioner of Income-tax, Circle 10(1), New Delhi, and the assessment for the year 1990-91 has been completed by him evidenced by exhibit P-2. It is stated that, while the matter stood thus, the second respondent issued exhibit P-3 communication stating that the assessment files of the petitioner has been transferred from the first-respondent to the second respondent. Within one month thereafter, the petitioner received a communication exhibit P-4 from the fourth respondent, the Chief Commissioner of Income-tax, Kochin, stating that he proposes to transfer the petitioner’s assessment files from the first respondent to the third respondent for administrative convenience and called for the petitioner’s objection, if any, to the above. The petitioner filed exhibit P-5 objection stating that the petitioner was then assessed to income-tax by the income-tax authorities at Delhi. The fourth respondent issued exhibit P-6 notification transferring the assessment of the petitioner to the third respondent. The petitioner then filed exhibit P-7 objection, which was disposed of by exhibit P-8 communication stating that the objections raised by the petitioner in exhibit P-5 was considered while issuing exhibit P-6 notification and that no further circumstances have been brought for fresh consideration.

2. The petitioner has filed this original petition for quashing exhibits P-3, P-4, P-6 and P-8 communication and for directing the respondents not to give effect to exhibit P-6 notification. The petitioner also seeks for a direction to the respondents not to transfer the files of the petitioner from Delhi to any other place.

3. A counter-affidavit is filed on behalf of the fourth respondent. In the said counter-affidavit, the fourth-respondent has stated certain facts and circumstances which were not disclosed in any of the communications issued by respondents Nos. 2 and 4.

4. Learned counsel appearing for the petitioner submitted that the petitioner filed exhibit P-1 application before respondent No. 1 for transfer of the files to Delhi, since the administrative office of the petitioner’s firm was transferred to Delhi and the petitioner has no transaction in the State of Kerala. Learned counsel also submitted that since no reply was received from the first-respondent, the petitioner assumed that the first respondent has no objection in the matter and accordingly the petitioner filed his returns in Delhi and the assessments were also completed there. Learned counsel further submitted that in reply to exhibit P-4 notice issued by the fourth-respondent, the petitioner filed exhibit P-5 objection setting out all those circumstances. Learned counsel submitted that the fourth respondent did not consider any of the objections taken by the petitioner in exhibit P-5 and that exhibit P-6 notification had been issued in a mechanical manner. Learned counsel also submitted that there is absolutely nothing in exhibit P-6 to show that the fourth respondent had considered the objections raised in exhibit P-4.

5. I have also heard Sri N. R. K. Nair, learned counsel appearing for the respondents. He submitted that the fourth respondent had considered all the facts and circumstances stated in the counter affidavit and that it is only thereafter that the fourth-respondent issued exhibit P-6 notification.

6. I have considered the matter. The power of transfer of the assessment files from one authority to another is conferred on the Commissioner of Income-tax under Section 127(1) of the Income-tax Act, 1961. The power vested in the fourth-respondent under the said section is a quasi-judicial one. Such a power has to be exercised in a fair and reasonable manner and not in an arbitrary or mechanical way. The fourth respondent issued exhibit P-4 notice proposing to transfer the files from the first respondent to the third respondent and called for the objections of the petitioner. The petitioner filed his objections evidenced by exhibit P-7. From exhibit P-8 communication, it is clear that the said objection was received by the fourth-respondent. Curiously enough, there is no reference to the objections filed by the petitioner in exhibit P-6. There is absolutely nothing to show that the fourth-respondent had considered the said objections before issuing exhibit P-6 notification except from exhibit

P-8 communication where it is stated that the objections taken in exhibit P-5 had been considered by the fourth respondent before issuing exhibit P-6 notification. As already stated a quasi-judicial authority discharging statutory functions is expected to act in a fair and reasonable manner and that passing of a reasoned order is one of the requirements of fairness in action. The fourth-respondent cannot supplement exhibit P-6 by the averments made in the counter-affidavit. It is also relevant to note that the fourth respondent, at the time of issuing exhibit P-4 notice, was not aware of the transfer of the assessment files of the petitioner from the first respondent to the second respondent.

7. Since exhibit P-6 does not satisfy the above requirements, I am of the view that exhibit P-6 notification, in so far as it relates to the petitioner, cannot be sustained. The transfer of the assessment file of the petitioner from the second respondent to the third respondent is accordingly set aside. I direct the fourth respondent to consider the objections taken by the petitioner in exhibit P-5 afresh and to take a decision on exhibit P-4 notice with an opportunity of personal hearing of the petitioner as expeditiously as possible, at any rate, within a period of two months from the date of receipt of a copy of this judgment. Further proceedings pursuant to obtaining of the assessment files of the petitioner from Delhi by the third respondent, will be kept in abeyance till a decision is taken on exhibit P-4. I make it clear that I have not considered the merits of the matter in this original petition.

8. The original petition is disposed of as above .