Delhi High Court High Court

Commissioner Of Income Tax … vs Bhartesh Jain on 23 October, 2008

Delhi High Court
Commissioner Of Income Tax … vs Bhartesh Jain on 23 October, 2008
Author: Rajiv Shakdher
*            THE HIGH COURT OF DELHI AT NEW DELHI

                                                Judgment reserved on: 15.10.2008
                                                Judgment delivered on: 23.10.2008

%                          ITA 1229/2008



COMMISSIONER OF INCOME TAX DELHI-X                            ..... Revenue
NEW DELHI


                                        versus



BHARTESH JAIN                                               ..... Respondent

Advocates who appeared in this case:

For the Revenue            :     Mr .J.R.Goel
For the Respondent         :     Mr.K.R.Manjani



CORAM :-

HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER


1.     Whether the Reporters of local papers may
       be allowed to see the judgment ?        Yes
2.     To be referred to Reporters or not ?    Yes
3.     Whether the judgment should be reported
       in the Digest ?                         Yes

ITA No. 1229 of 2008                                                     Page 1 of 10
 RAJIV SHAKDHER, J


1. The Revenue has preferred the present appeal under Section 260A of the

Income Tax Act, 1961 (hereinafter referred to as “the Act”) against the

judgment dated 22.02.2008 passed by the Income Tax Appellate Tribunal

(hereinafter referred to in short as “Tribunal”) in ITA/762/Del/2006 pertaining

to assessment year 1995-96.

1.1 The only issue which arises for consideration is whether the assessee

should be permitted to set off brought forward losses amounting to

Rs.50,95,247/-, in respect of, sale and purchase of shares, pertaining to

assessment years 1994-95 against income of assessment year 1995-96 assessed

at Rs.33,20,000/- under Section 144 of the Act by the Assessing Officer.

1.2 The Assessing Officer vide assessment order dated 21.3. 2005, passed on

remand, has disallowed the set off on the ground that the income earned by the

assessee in assessment year 1995-96 is income in the nature of business income

arising from sale and purchase of shares, as against, income from speculation.

In appeal the Commissioner of Income Tax (Appeals) (hereinafter referred to as

CIT(A)) has sustained aforesaid order of the Assessing Officer. However, the

Tribunal by the impugned judgment has reversed the orders of the authorities

below.

ITA No. 1229 of 2008 Page 2 of 10

2. In order to dispose of this appeal the following facts require to be noticed:

2.1 On 30.10.1995 the assessee had filed a return declaring his income as

„nil‟. The assessee failed to satisfy the queries raised by the Assessing Officer.

The result was, that the Assessing Officer, completed the assessment under

Section 144 of the Act. Consequently, assessee‟s income was assessed at

Rs33,20,000/-.

2.2. Being aggrieved the assessee filed an appeal with CIT(A). By an order

dated 17.3.1998 the CIT(A) restored the figure of Rs 33,16,184/- being the

income returned by the assessee against assessed income of Rs 33,20,000/-.

However, the CIT(A) treated the said income as business income.

2.3 Aggrieved the assessee preferred an appeal to the Tribunal. By an order

dated 09.6.2003 the Tribunal remanded the matter to the Assessing Officer

after, noting the contradiction in the assessment order whereby, the Assessing

Officer, while refusing to allow adjustment/set off of brought forward losses of

assessment years 1994-95 against income of the assessment year in question

i.e., 1995-96 on the ground that income of assessment year 1995-96 did not

arise from speculation, had in the same breath, in the last paragraph of the

assessment order observed that the facts of assessment year 1995-96 were

similar to 1994-95. The Tribunal even while making the said observations

ITA No. 1229 of 2008 Page 3 of 10
vide its order dated 9.6.2003 issued following directions to the Assessing

Officer:-

“…….The AO added that the assessee had not brought
anything on record to show that his income of assessment year
1995-96 was for speculation. In this connection it is noted from
the submissions made before the ld. CIT(A) that the books of
accounts for the period upto July, 1995 were lying with the
Department and in the absence of the same the assessee could not
furnish the details required by the AO in the course of the
assessment proceedings. The AO also did not examine the books
of account suo moto to find out the exact nature and source of the
income of the assessment year 1995-96. No material from the
books of account were brought on record by the AO to support the
view that the income was not from speculation. It will be wrong to
disallow the assessee‟s claim of adjustment and set off of brought
forward loss merely on presumption without looking into the
books of account which could help verify the matter and come to a
proper and just conclusion in the matter. In the interest of justice
the assessee must be given opportunity to inspect the books of
account and furnish details there-from in support of the claim of
set off of the brought forward loss……..”

2.4. On remand the matter was taken up by the Assessing Officer. Before the

assessing officer, the assessee filed the two letters dated 29.12.2004 and

15.3.2005. The sum and substance of the stand taken in these letters was:-

(i) for assessment years 1992-93 and 1993-94 the Revenue had completed

proceedings under Section 143(3) of the Act and the income for the said

assessment years was assessed as business income;

ITA No. 1229 of 2008 Page 4 of 10

(ii) there was no change in the nature of business in these years;

(iii) the books produced for inspection of the assessee on 29.12.2004 were

incomplete and represented affairs of only part of the period in issue, as also,

the fact that the accompanying vouchers were incomplete and;

(iv) lastly, the assessee claimed that he did not have details with him as it

was an old matter.

2.5 On the other hand the Revenue contended that it had produced all such

books for inspection of the assessee, which were, in their custody. The

Revenue further contended that they had books available only for the period up

to the date of the search i.e., 25.7.1994 and, therefore, they could not be asked

to produce books for the latter part of the accounting year.

3. After recording the course of events and the submissions of the assessee,

the Assessing Officer vide order dated 21.3.2005 disallowed the set off of

brought forward losses. In the said order the Assessing Officer noted the fact,

that, in the assessment year 1994-95, that is, assessment year immediately

preceding the year under consideration, the assessee‟s income had been treated

as income from „speculation‟ and that the said decision of the Revenue had

been sustained right till the Tribunal. The Assessing Officer concluded that

ITA No. 1229 of 2008 Page 5 of 10
since the assessee in his return of income for assessment year 1995-96 had

shown his income as business income, a fact which the assessee had not denied,

the assessee could not be allowed to set off brought forward losses of

assessment year 1994-95 against the income for assessment year 1995-96.

3.1 Once again the assessee, being aggrieved, preferred an appeal to the

CIT(A). The CIT(A) sustained the order of the Assessing Officer after

observing that assessee had failed to substantiate his claim that the income

generated during the year under consideration was speculative in nature even

while steadfastly adhering to his stand that there was “no change in his

activities in the current year when compared to the preceding year.

4. Being aggrieved, the assessee approached the Tribunal by way of an

appeal. The Tribunal in para 5 of the impugned judgment reproduced the

original assessment order dated 26th August, 1997 passed by the Assessing

Officer in the first round. The extract as replicated in the impugned judgment,

being significant, is reproduced hereinbelow:-

“……The assessee has claimed b/f losses of Rs.50,05,047/-
but in the assessment year 1994-95 it was held that the loss
incurred by the assessee is a speculation loss which cannot be
adjusted against current year’s business income and same is to
be c/f for set off against speculation income. The assessee has
not brought anything on record to show that his income during
the year is from speculation. Therefore, b/f speculation loss
ITA No. 1229 of 2008 Page 6 of 10
cannot be set off against current year’s business income as the
assessee has not brought anything on record to show that the
income of the current year is from speculation. The facts are
similar as in the assessment year 1994-95……”

4.1. The Tribunal, similarly, in paragraph 8 of the impugned judgment also

noted the fact that in the earlier round it had by an order dated 09th June, 2003, a

reference to which is made hereinabove, directed the Assessing Officer to

examine the books of accounts of the assessee available with him to determine

the „nature‟ and „source‟ of income of the assessment year in issue i.e., 1995-96

after giving due opportunity to the assessee. The Tribunal noted with concern

that the Assessing Officer despite the directions issued in the earlier round had

not brought on record any material from the record available with him, to

demonstrate that the income of the assessee was not in the nature of income

from speculation. The Tribunal noted that there being no material on record to

suggest that the activity of the assessee, that is, earning income from sale and

purchase of shares was in any way different from the activity carried on by the

assessee in assessment year 1994-95, the Revenue could not take a different

view in respect of a similar activity carried out, in the year under consideration,

till such time it had “solid and positive material”. The Tribunal observed that in

the absence of such material, the contrary stand of the Revenue, was not only

against the principles of equity and justice, but was also contrary to law. The
ITA No. 1229 of 2008 Page 7 of 10
Tribunal in this regard applied the principles enunciated by the Supreme Court

in the case of Radhasoami Satsang v. CIT 193 ITR 321(SC).

5. Having heard the learned counsel for the Revenue as well as the counsel

for the assessee we are of the view that the impugned judgment passed by the

Tribunal has to be sustained for the following reasons:

5.1 In the first round the Tribunal had noted that the Assessing Officer had

while disallowing the set off of brought forward losses with current year‟s

income, i.e., assessment year 1995-96, returned a finding that the facts of the

year under consideration i.e., assessment year 1995-96 were similar to those of

assessment year 1994-95. In view of this patent contradiction, and given the

fact, that the Assessing Officer had failed to examine the books of accounts

which were in his custody, so as to ascertain the nature and source of the

income of the assessee —- the Tribunal remanded the matter to the Assessing

Officer. Instead of repairing the damage, the Assessing Officer in the second

round, continued in the same vein; he once again failed to examine the books of

accounts even though so directed by remand order. The Assessing Officer

merrily went by what was stated by the assessee in his return of income. The

assessee‟s contention was obviously ignored which, in sum and substance was,

that the activity which was carried on in the assessment year 1995-96 was no

ITA No. 1229 of 2008 Page 8 of 10
different from that, which was, carried on in assessment year 1994-95. On this

aspect of the matter the Tribunal has, in the impugned judgment, made a careful

note of the contentions of the assessee which were broadly as follows:-there

was no change in facts and circumstances in the year under consideration, i.e.,

assessment year 1995-96, when compared to assessment year 1994-95

inasmuch as in assessment year 1994-95 the assessee‟s income had been treated

as speculative in nature in view on his failure to establish he had taken and

given physical delivery of shares traded by him. Consequently, the Revenue

could not treat the nature of income for assessment year 1995-96 differently till

it was in a position to bring on record material to the contrary. To put it

differently the assessee could not be called upon to prove the negative.

5.2 Thus, the Tribunal, keeping in mind the said submissions of the assessee,

as also, the observations of the Assessing Officer in the original order of

assessment dated 26.8.1997, wherein he had said that the facts of assessment

year 1994-95 were similar to the year under consideration i.e., 1995-96, and

given the fact that no endeavour, whatsoever, had been made by the Assessing

Officer to bring on record material to establish that the income of the assessee

was not speculative in nature despite a specific direction issued in the first

round by the Tribunal — concluded that it had no option but to hold the

Revenue to its stand which it had taken for the preceding assessment year, i.e.,
ITA No. 1229 of 2008 Page 9 of 10
assessment year 1994-95 to the effect that the activity of the assessee of sale

and purchase of shares was speculative in nature —- even in respect of

assessment year 1995-96.

5.3. We do not find any error in the approach adopted by the Tribunal. The

Tribunal has returned a finding of fact based on appreciation of material before

it. In these proceedings we cannot substitute our view with that of the

Tribunal. No question of law, much less, a substantial question of law arises

for our consideration. In the result, the appeal is dismissed.

RAJIV SHAKDHER, J

BADAR DURREZ AHMED, J
October 23, 2008
da

ITA No. 1229 of 2008 Page 10 of 10