Gujarat High Court High Court

Commissioner Of Income Tax vs Budhilal Hiralal Rana on 19 July, 2002

Gujarat High Court
Commissioner Of Income Tax vs Budhilal Hiralal Rana on 19 July, 2002
Equivalent citations: (2004) 186 CTR Guj 647
Author: K Puj
Bench: M Shah, K Puj

JUDGMENT

K.A. Puj, J.

1. At the instance of the Revenue, the following two questions of law are referred to this Court for its opinion for asst, yrs. 1980-81 and 1981-82 :

1. Whether, on the facts and circumstances of the case, the Tribunal is right in law in setting aside the order made by the CIT under Section 263 of the IT Act, 1961?

2. Whether the Tribunal is right in law and on facts in holding that even if there is an omission or mistake with regard to certain items it was not proper as found in the assessment order to set aside the whole assessment?”

2. Heard Mr. Manish Bhatt, the learned senior standing counsel appearing for the Revenue. Nobody appears on behalf of the respondent-assessee. Since we are deciding this reference in favour of the assessee even if the office endorsement shows that the respondent is not served, no prejudice will be caused to the assessee by virtue of his absence in the present reference. For asst. yr. 1980-81, the return of income was filed by the assessee on 13th Jan., 1983, and notice under Section 143(2) of the Act was issued which was duly complied with and necessary details were furnished and proper explanation was also given in response to the said notice. The ITO has framed the assessment determining the total income of Rs. 10,990.

For asst. yr. 1981-82, the return of income was filed on 13th Jan., 1983, and notice under Section 143(2) of the Act was issued which was duly complied with and necessary details were furnished and proper explanation was also given in response to the said notice. The ITO has framed the assessment determining the total income of Rs. 19,110.

The CIT vide his order dt, 28th Nov., 1984, has passed a common order for asst. yrs. 1980-81 and 1981-82 under Section 263 of the Act and set aside both the assessment orders passed by the ITO with a direction to pass fresh orders after carrying out necessary investigation. Pursuant to the order passed by the CIT under Section 263 of the Act, the ITO framed fresh assessments for asst. yrs. 1981-82 and 1982-83 on 30th March, 1985, determining the total income at Rs. 25,270 and Rs. 53,440 respectively.

The assesses has challenged the said fresh assessment orders before the AAC, Ahmedabad and he vide his order dt. 31st Jan., 1986, again set aside the assessment orders for both the assessment years.

It is pertinent to note here that the assessee has preferred appeals before the Tribunal against the order passed by the CIT under Section 263 of the Act and while disposing of the appeals of the assessee, the Tribunal has come to the conclusion that there is no material brought on record to Justify that there was an error or omission or failure on the part of the ITO so as to make the order erroneous. The Tribunal has further observed that apart from the fact that such order is also to be prejudicial to the interest of the Revenue. The Tribunal has, therefore, set aside the order passed by the CIT under Section 263 of the Act. It is that order of the Tribunal which is under challenge in the reference before us.

3. Similar question is involved in the case of CIT vs. Arvind Jewellers (IT Ref. No. 174 of 1989) in which the assessee was a partnership firm. Today we have disposed of that reference filed by the Revenue against the order of the Tribunal in the case of Arvind Jewellers’ case (supra), and in the said order we have upheld the order of the Tribunal and decided the reference in favour of the assessee.

Since the identical issue is involved and since the Tribunal has referred to the order of the present assessee while disposing of the appeal of Arvind Jewellers, we are of the view that the reference would meet with the same fate.

4. Following our decision in Arvind Jewellers’ case (supra), we are of the view that the Tribunal was right in setting aside the order under Section 263 of the Act. We are also of the view that even if there is an omission or mistake with regard to certain items, it was not proper as found in the assessment order to set aside the whole assessment,

In this view of the matter, we answer both the questions referred to us in the affirmative i.e., in favour of the assessee and against the Revenue.

5. The reference is disposed of accordingly with no order as to costs.