Chamundi Granites (P.) Ltd. vs Dy. Commissioner Of Income-Tax on 25 June, 1999

0
43
Karnataka High Court
Chamundi Granites (P.) Ltd. vs Dy. Commissioner Of Income-Tax on 25 June, 1999
Equivalent citations: 1999 106 TAXMAN 364 Kar

ORDER

1. Validity of the provisions of section 269SS and section 271D of the Income Tax Act, 1961 has been assailed in these petitions. The petitioner was assessed for the year 1991-92 on 21-2-1994 and proceedings under section 271D were initiated levying penalty of Rs. 12,50,000 for violation of the provisions of section 269SS. It was found that the assessee had received advance of deposits in cash in excess of Rs. 20,000 from various parties. Since the total of that sum was Rs. 12,50,000, penalty of Rs. 12,50,000 was imposed.

1. Validity of the provisions of section 269SS and section 271D of the Income Tax Act, 1961 has been assailed in these petitions. The petitioner was assessed for the year 1991-92 on 21-2-1994 and proceedings under section 271D were initiated levying penalty of Rs. 12,50,000 for violation of the provisions of section 269SS. It was found that the assessee had received advance of deposits in cash in excess of Rs. 20,000 from various parties. Since the total of that sum was Rs. 12,50,000, penalty of Rs. 12,50,000 was imposed.

2. It is stated by the learned counsel for the petitioner that the borrowings have been found to be genuine and have not been treated as income of the petitioner. Neither the provisions of section 68 were invoked nor any action to bring the said amount to tax was taken. The advances were made by three directors, namely, Sri K.R. Somashekar, S. Rajashekar, S. Chandrashekar to the extent of Rs. 7.40 lakhs, Rs. 4.70 lakhs, and Rs. 40,000, respectively. Section 269SS was inserted by the Finance Act, 1984 with effect from 1-4-1984 and was made operative from 1-7-1994. The Circular dated 6-7-1984 was issued by the CWT to the following effect.

2. It is stated by the learned counsel for the petitioner that the borrowings have been found to be genuine and have not been treated as income of the petitioner. Neither the provisions of section 68 were invoked nor any action to bring the said amount to tax was taken. The advances were made by three directors, namely, Sri K.R. Somashekar, S. Rajashekar, S. Chandrashekar to the extent of Rs. 7.40 lakhs, Rs. 4.70 lakhs, and Rs. 40,000, respectively. Section 269SS was inserted by the Finance Act, 1984 with effect from 1-4-1984 and was made operative from 1-7-1994. The Circular dated 6-7-1984 was issued by the CWT to the following effect.

3. The monetary limit of Rs. 10,000 was extended to Rs. 20,000 and exemption was granted to agriculturists having no income under the Act. Since the income-tax is on the income and traceable to Entrt 52 of Union List I to the VII Schedule of the Constitution, the Parliament has the power to tax the income only. It is stated that the loan has riot been treated as income and as stich there is into competence in the Parliament to treat it as income for levy of.

3. The monetary limit of Rs. 10,000 was extended to Rs. 20,000 and exemption was granted to agriculturists having no income under the Act. Since the income-tax is on the income and traceable to Entrt 52 of Union List I to the VII Schedule of the Constitution, the Parliament has the power to tax the income only. It is stated that the loan has riot been treated as income and as stich there is into competence in the Parliament to treat it as income for levy of.

Reliance is placed on the decision given in the case of Navinchandra Mafatlal v. CIT (1954) 26 ITR 758 (SC), wherein it was considered that the natural meaning of ‘income’ embraces any profit or gain which is actually received.

Reliance is placed on the judgment given in the case of Navnitlal C. Javeri v. K.K. Sen Appellate Assistant Commissioner (1965) 56 ITR 198 (SC), wherein it was observed that the power to treat an – income by the Parliament cannot be extended to an item which in no rational sense can be regarded as a citizen’s income. Non exclusion of genuine loans or advances from the provisions of section 12(IB) was agitated as exceeding legislative power. The loan received by the shareholder. as a dividend paid to him by his company was treated as income. 11 was field that there must be a rational connection between the item taxed arid the concept of income liberally construed. If the Legislature realises that the private controlled companies generally adopt the device of making advances or giving loans to their shareholders with the object of evading the payment of tax, it can step into and meet this mischief and in that connection it has created a fiction by which the amount ostensibly and normally advanced to a shareholder as a loan is treated in reality for tax purposes as the payment of dividend to him. The provisions were held not violative of the fundamental rights guaranted under article 19(1)(g). The shareholder’s right to borrow money from his own company cannot be said to be a fundamental right, the right to borrow from other source was not affected. No element of unfairness in the fiction was considered.

4. It is stated that section 269SS does not treat a cash loan as income. There is no exclusion of honest/bona fide transactions from section 269SS for the purpose of levy of penalty and as such the provisions cannot be considered to be reasonable. There is no stipulation to see as to whether the concerned person is an assessee or not; whether such person is assessable or not; whether such person is having income or not. Unless the matter relates to a person who has income chargeable to tax under the Act or is connected with such an issue which is incidental to the charging of tax, the provision cannot be incorporated arid is beyond the competence of the Parliament. Under section 69D hundi loans have been treated as income arid that was only when sources thereof were not satisfactorily explained. Genuine borrowings explained satisfactorily are not considrered as income, arid, therefore, prohibitory condition under section 269SS and penal provisions under section 271D cannot be made.

4. It is stated that section 269SS does not treat a cash loan as income. There is no exclusion of honest/bona fide transactions from section 269SS for the purpose of levy of penalty and as such the provisions cannot be considered to be reasonable. There is no stipulation to see as to whether the concerned person is an assessee or not; whether such person is assessable or not; whether such person is having income or not. Unless the matter relates to a person who has income chargeable to tax under the Act or is connected with such an issue which is incidental to the charging of tax, the provision cannot be incorporated arid is beyond the competence of the Parliament. Under section 69D hundi loans have been treated as income arid that was only when sources thereof were not satisfactorily explained. Genuine borrowings explained satisfactorily are not considrered as income, arid, therefore, prohibitory condition under section 269SS and penal provisions under section 271D cannot be made.

Reliance is placed on [lie judgment given in the case of CIT v. Khataun Makanji Spg. & Wvg. Co. Ltd, (1960) 40 ITR 189 (SC), where the additional income tax charged in respect of- dividends distributed in excess of the specified thereunder clarise (H) of the proviso to paragraph B of Part 1 of the First Schedule to the Finance Act, 1951 as applied to the assessment year 1953-54 by the Finance Act, 1953 was held not a valid charge, since the Finance Act, 1951 did not lay down that it should be treated as a part of the total income.

The lender and borrower have not been similarly treated and, thus, there is violation of article 14. Making the proviso against the borrower is arbitrary, unjust and illegal.

Reliance is placed on the judgment given by the Madras High Court in K. R. M. V. Ponnuswamy Nadar Sons (Firm) v. Union of India (1992) 96 ITR 431 (1989) 47 Taxman 290. If a loan is taken and repaid and then again taken, and it is for the number of the transactions undergone, penalty is provided for each of them resulting in confiscatory provisions.

It is also stated that the penalty amount could not be mandatory but could only be maximum as held in State of Madhya Pradesh v. Bharat Heavy Electricals (1998) 99 ELT 33.

5. 1 have considered over the matter. At the time of moving the amendment in the Act by the Finance Act, 1984, the following notes on clauses was given:

5. 1 have considered over the matter. At the time of moving the amendment in the Act by the Finance Act, 1984, the following notes on clauses was given:

’22. Unaccounted cash found in the course of searches carried out by the Income-tax department is often explained by taxpayers as representing loans taken from or deposits made by, various persons unaccounted income is also brought into the books of account in the form of such loans and deposits, and taxpayers are also able to get confirmatory letters from such persons in support of their explanation.

23. With a view to circumventing this device, which enables tax payers to explain away unaccounted cash or unaccounted deposits, the Bill seeks to make a new provision in the Income Tax Act debarring persons from taking or accepting, after 30-6-1984, from any other person any loan or deposit otherwise than by an account payee cheque or account payee bank draft if the amount of such loan or deposit or the aggregate amount of such loan and deposit is Rs. 10,000 or more. This prohibition will also apply in cases where on the date of taking or accepting such loan or deposit, any loan or deposit taken or accepted earlier by such person from the depositor is remaining unpaid (whether repayment has fallen due or not), and the amount or the aggregate amount remaining unpaid is Rs. 10,000 or more. The proposed prohibition would also apply in cases where the amount of such loan or deposit, together with the aggregate amount remaining unpaid on the date on which such loan or deposit is proposed to be taken, is Rs. 10,000 or. more

24. The proposed prohibition will, however, not apply to any loan or deposit taken or accepted-from, or any loan or deposit taken or accepted by, the following namely

(a) Government;

(b) any banking company, post office savings bank or any co-operative bank;

(c) any corporation established by a Central, State or Provincial Act;

any Government Company as defined in section617of the Companies Act, 1956;

(d) such other institution, association or body or class of institutions, associations or bodies which the Central Government may, for reasons to be recorded in writing, notify in this behalf in the official Gazette.

25. For the purposes of the proposed provision, the expression ‘banking company’ shall have the meaning assigned to it in clause (a) of the Explanation to section 40A(8) of the Income Tax Act and the expression ‘co-operative bank’ shall have the meaning assigned to it in part V of the Banking Regulation Act, 1949. The expression ‘loan or deposit’, for the purposes of the proposed provision, would mean loan or deposit of money.

26. If a person without reasonable cause or excuse takes or accepts any loan or deposit in contravention of the aforesaid provisions, he shall be punishable with imprisonment for a term which may extend to two years and shall also be liable to a fine equal to the amount of such loan or deposit.

27. The proposed provisions will take effect from 1-4-1984, but as stated above, the prohibition contained therein shall apply only in relation to any loan or deposit taken or accepted after 30th June, 1984.”

The Gujarat High Court in the case of Sukhdev Rathi v Union of India (1995) 211 1TR 157 (1994) 77 Taxman 7 has held the provisions of section 269SS valid and came to the conclusion that the transaction of loan or deposit involved two persons, a borrower and a lender, and both can be similarly situated so far as the transaction of borrowing or deposit is concerned; when it comes to evasion of tax, it cannot be said that they are similarly situated. The decision of the Madras High Court in the case of Kumari A.B. Shanthi v. Asstt. Director of Inspection, Investigation (1992) 197 ITR 330 was dissented and it was observed as follows;

“. . . A borrower by adopting the device of giving a false explanation or making false entries or by obtaining confirmatory letters is found evading payment of tax. Thus, the borrower as a class is found to be indulging in such practices. By making such false entries or by giving false explanations or by creating false evidence, it is the borrower who was found to be evading payment of tax. In the case of a lender, we fail to appreciate how while lending money by not making payment by a cheque or a draft, he would evade payment of income-tax. Therefore, though the transaction of loan can be regarded as a single transaction and the borrower and the lender can be said to be equal integral parts, when we view them from the angle of tax evasion, we find that they cannot be regarded as equals or similarly situated. Compared to the class consisting of lenders, the class consisting of borrowers can be said to be in a position to evade tax by adopting the devices, for curbing which provisions have been made in Chapter XXB by inserting section 269SS and other sections. In our opinion, the classification made by the Legislature is based on intelligible differential and for that reason cannot be said to be discriminatory or in any manner violative of article 14 of the Constitution. This classification has obviously a rational nexus sought to be achieved by the provisions. Even learned counsel for the petitioner could not seriously challenge that the prohibition contained in section 269SS if it is otherwise valid, is not likely to achieve the object for which the said provision is made. If the mode of taking or extracting loans or deposits is checked in this manner, it would certainly to some extent, achieve the object of evasion of tax because the transactions of loans and deposits which are not genuine and which formerly could be passed off as genuine would now be less as a result of the prohibition contained in this section.” (P. 162)

Relying on the decision of the Madras High Court in K. R.M. V Ponn Uswamy Nadar Sons case (supra), the validity of section 269SS was upheld.

6. In Tripura Goods Transport Assn. v. Commissioner of Taxes AIR (1999) SC 719, requirement under section 38B of the Tripura Sales-tax Act for transporter operating its transport business relating to taxable goods in Tripura to obtain certificate of registration from the Commissioner of Taxes was held as within the legislative competence. It was observed that if such an obligation is not cast on such transporters, then any dealer under a false name, can despatch his taxable goods to another person through a transporter escaping his sales-tax liability on such goods. It cannot be denied that some such dealers and transporters do indulge in such illegal practices.

6. In Tripura Goods Transport Assn. v. Commissioner of Taxes AIR (1999) SC 719, requirement under section 38B of the Tripura Sales-tax Act for transporter operating its transport business relating to taxable goods in Tripura to obtain certificate of registration from the Commissioner of Taxes was held as within the legislative competence. It was observed that if such an obligation is not cast on such transporters, then any dealer under a false name, can despatch his taxable goods to another person through a transporter escaping his sales-tax liability on such goods. It cannot be denied that some such dealers and transporters do indulge in such illegal practices.

7. The judgments relied on by the learned counsel for the petitioner have no relevance. Section 269SS has placed restriction in not taking any loans or deposits otherwise than by way of an account payee cheque. It is only a reasonable restriction and does not take away the right of any person even to take the loan from other person in the manner prescribed under law. It is the mode prescribed under the section which is to ensure prevention of evasion of tax to avoid fictitious entries to be made in the books of account without there being any actual transaction. There is no infirmity in enactment of such a provision since it carried out its object of prevention of evasion of tax and plug possible loopholes. The lender and borrower constitute a different class. For the reason because the borrower has been made liable, it cannot be construed that there is violation of’ article 14. It is only in the case of the borrower who needs adjustment by book entries only to avoid tax. The loan may be genuine and in a particular case reasonable hardship might be created to the borrower by such provision. But the ultimate aim of the section is to prevent evasion of tax. Section 269SS to prevent evasion of tax is ancillary and incidental to the main power to levy the tax. The contention that if the loan is taken again and again and repaid, it may result in levy of penalty more than the loan once taken and is, therefore, confiscatory, has also no substance because the Legislature intended to check the transactions which are beyond the prescribed limit and they should be only through account payee cheque. 11 any contravention is made, action could be taken under section 271 D. The provisions of sections 269SS and 271 Dare the reasonable restrictions in accordance with the powers which are with [lie Parliament and as such cannot be considered violative of articles 14 and 19.

7. The judgments relied on by the learned counsel for the petitioner have no relevance. Section 269SS has placed restriction in not taking any loans or deposits otherwise than by way of an account payee cheque. It is only a reasonable restriction and does not take away the right of any person even to take the loan from other person in the manner prescribed under law. It is the mode prescribed under the section which is to ensure prevention of evasion of tax to avoid fictitious entries to be made in the books of account without there being any actual transaction. There is no infirmity in enactment of such a provision since it carried out its object of prevention of evasion of tax and plug possible loopholes. The lender and borrower constitute a different class. For the reason because the borrower has been made liable, it cannot be construed that there is violation of’ article 14. It is only in the case of the borrower who needs adjustment by book entries only to avoid tax. The loan may be genuine and in a particular case reasonable hardship might be created to the borrower by such provision. But the ultimate aim of the section is to prevent evasion of tax. Section 269SS to prevent evasion of tax is ancillary and incidental to the main power to levy the tax. The contention that if the loan is taken again and again and repaid, it may result in levy of penalty more than the loan once taken and is, therefore, confiscatory, has also no substance because the Legislature intended to check the transactions which are beyond the prescribed limit and they should be only through account payee cheque. 11 any contravention is made, action could be taken under section 271 D. The provisions of sections 269SS and 271 Dare the reasonable restrictions in accordance with the powers which are with [lie Parliament and as such cannot be considered violative of articles 14 and 19.

The writ petitions, therefore, having no force are dismissed. In respect of merit, the petitioner may file an appeal within four weeks from today, and if the appeal is filed within the aforesaid period, no objection regarding limitation would be taken.

LEAVE A REPLY

Please enter your comment!
Please enter your name here