Bombay High Court High Court

Commissioner Of Income-Tax, … vs Mangilal Dhanraj on 21 August, 1984

Bombay High Court
Commissioner Of Income-Tax, … vs Mangilal Dhanraj on 21 August, 1984
Equivalent citations: (1984) 42 CTR Bom 365, 1985 155 ITR 71 Bom, 1985 20 TAXMAN 128 Bom
Author: Bharucha
Bench: Bharucha, S Desai


JUDGMENT

Bharucha, J.

1. At the stage when the assessment of the assessee for assessment year 1969-70 was pending, the Customs authorities carried out a search of his residence and seized 98 gold bars and some currency notes. Information in this regard was passed on to the ITO concerned. The Income-tax Appellate Tribunal found that the correspondence between the ITO and the Directorate of Inspection showed that the assessee had stated before the ITO that some gold and currency had been seized from him. The correspondence also showed that the ITO had been asked to examine the papers seized and to ask the assessee to explain the source of the seized goods. The ITO, however, made the assessment for the assessment year 1969-70 without such enquiries and without making any addition to the income on account of the seized goods. The ITO then decided to reopen the assessment for the assessment year 1969-70 stating that information had been received of the seized goods and he had reason to believe that some income had escaped assessment.

2. The Tribunal held, having regard to the facts found by it, that the assessee had disclosed to the ITO the relevant facts. The ITO was satisfied with the information received and he made the original assessment without any addition to the income. The Tribunal allowed the assessee’s appeal and declined to refer the following questions :

“(a) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in cancelling the reassessment under section 147(a) of the Income-tax Act, 1961, on the ground that the Income-tax Officer had no reason to believe that any income had escaped assessment due to omission or failure of the assessee to disclose fully and truly all material facts necessary for his assessment year 1969-70 ?

(b) Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that the assessee had disclosed fully and truly all material facts regarding location and ownership of primary gold seized from the assessee’s premises on 24th January, 1969 ?”

3. We cannot accept Mr. Jetly’s submission that there was no full and true disclosure of material facts by the assessee. The assessee had told the ITO about the primary fact of seizure. The ITO chose not to act upon it. He was, therefore, not justified in reopening the assessment.

4. Accordingly, the rule is discharged. No order as to costs.