Gujarat High Court High Court

Commissioner vs On on 18 April, 2011

Gujarat High Court
Commissioner vs On on 18 April, 2011
Author: Akil Kureshi,&Nbsp;Ms Gokani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

TAXAP/1544/2009	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

TAX
APPEAL No. 1544 of 2009
 

 
 
=========================================================

 

COMMISSIONER
OF INCOME TAX-I - Appellant(s)
 

Versus
 

V
K PATEL & CO - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MANISH R BHATT Sr Advocate with Ms MAUNA M BHATT
for
Appellant 
RULE SERVED BY DS for
Opponent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI   18th April 2011
		
	

 

 ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE AKIL KURESHI)

Revenue
is in appeal against the judgment of the Tribunal dated 23rd
January 2009.

On
8th March 2011, prima facie finding that the
Tribunal’s Order was not a reasoned order, we had issued notice for
final disposal. Though served, no one appeared for the
respondent-assessee.

With
the assistance of the learned counsel for the Revenue, we had perused
the Tribunal’s order. We find that several issues were dealt with by
the Tribunal simply stating that the Tribunal finding no infirmity
with the order passed by the CIT [A]. For example, in paragraph 13 of
the impugned Order, the Tribunal considered the issue with
respect to additions of Rs. 32,85,996/= in the income of the assessee
on account of suppression of profits. After recording the
controversy, Assessing Officer’s view and CIT [A]’s observations, the
Tribunal gave its finding in the following manner :-

“13. We
have considered the rival submissions, perused the material placed
before us. We find that the CIT [A] has given detailed reason while
giving relief to the assessee, therefore, we do not find any
infirmity in the order of the CIT [A]. We accordingly confirm the
same. The ground no.2 raised by the revenue is therefore dismissed.”

Without
repeating similar observations of the Tribunal with respect to other
issues, we may only record that the Tribunal has in the similar
fashion, upheld the CIT [A]’s order on other issues also. To our
mind, the Tribunal’s conclusion cannot be said to be backed by
reasons. By a separate order today, we had highlighted the
requirement of giving reasons in Tribunal’s order, making following
observations :-

“As
a final fact finding authority, Tribunal’s factual conclusions hold
immense importance in Tax Appeal carried before us. Being a
specialized Tribunal, it’s appreciation on legal questions also holds
considerable importance to us. When a Tribunal’s judgment is bereft
of any discussion either on facts or in law, it besides being an
unreasoned order of a quasi judicial tribunal, also increases our
burden together facts from other record and to verify whether the
ultimate conclusion that the Tribunal arrived at, calls for any
interference or not. In absence of any discussion on facts or on law
by the Tribunal, we are left to imagine what must have weighed with
the Tribunal to arrive at a particular conclusion.

Requirement
of recording reasons by all authorities discharging judicial or quasi
judicial functions has been considered by the Apex Court in time
without numbers. In recent decision in case of Kranti
Associates Private Limited & Anr. Vs. Masood Ahmed Khan and Ors.,
reported in (2010) 9 SCC 496, the Apex Court referring to large
number of judgments on the point summarized the position as thus.

“47. Summarizing
the above discussion, this Court holds:

a.

In India the judicial trend has always been to record reasons, even
in administrative decisions, if such decisions affect anyone
prejudicially.

b. A
quasi-judicial authority must record reasons in support of its
conclusions.

c.

Insistence on recording of reasons is meant to serve the wider
principle of justice that justice must not only be done it must also
appear to be done as well.

d.

Recording of reasons also operates as a valid restraint on any
possible arbitrary exercise of judicial and quasi-judicial or even
administrative power.

e.

Reasons reassure that discretion has been exercised by the decision
maker on relevant grounds and by disregarding extraneous
considerations.

f.

Reasons have virtually become as indispensable a component of a
decision making process as observing principles of natural justice by
judicial, quasi-judicial and even by administrative bodies.

g.

Reasons facilitate the process of judicial review by superior Courts.

h.

The ongoing judicial trend in all countries committed to rule of law
and constitutional governance is in favour of reasoned decisions
based on relevant facts. This is virtually the life blood of judicial
decision making justifying the principle that reason is the soul of
justice.

i.

Judicial or even quasi-judicial opinions these days can be as
different as the judges and authorities who deliver them. All these
decisions serve one common purpose which is to demonstrate by reason
that the relevant factors have been objectively considered. This is
important for sustaining the litigants’ faith in the justice
delivery system.

j.

Insistence on reason is a requirement for both judicial
accountability and transparency.

k.

If a Judge or a quasi-judicial authority is not candid enough about
his/her decision making process then it is impossible to know whether
the person deciding is faithful to the doctrine of precedent or to
principles of incremental ism.

l.

Reasons in support of decisions must be cogent, clear and succinct. A
pretense of reasons or ‘rubber-stamp reasons’ is not to
be equated with a valid decision making process.

It
cannot be doubted that transparency is the sine qua non of restraint
on abuse of judicial powers. Transparency in decision making not
only makes the judges and decision makers less prone to errors but
also makes them subject to broader scrutiny.

(See
David Shapiro in Defence of Judicial Candor (1987) 100 Harward Law
Review 731-737).

n.

Since the requirement to record reasons emanates from the broad
doctrine of fairness in decision making, the said requirement is now
virtually a component of human rights and was considered part of
Strasbourg Jurisprudence. See (1994) 19 EHRR 553, at 562 para 29 and
Anya vs. University of Oxford, 2001 EWCA Civ 405, wherein the Court
referred to Article 6 of European Convention of Human Rights which
requires, “adequate and intelligent reasons must be given for
judicial decisions”.

o.

In all common law jurisdictions judgments play a vital role in
setting up precedents for the future. Therefore, for development of
law, requirement of giving reasons for the decision is of the essence
and is virtually a part of “Due Process”.

Under
the circumstances, the impugned order is set aside.
Proceedings are remanded to the Tribunal for fresh consideration and
disposal in accordance with law after giving its reasons. We have
not expressed any opinion on merits of the issue decided by the CIT
(A).”

In the result, we are of
the opinion that the appeal is required to be considered by the
Tribunal afresh.

For the above purpose,
the impugned Order dated 23rd January 2009 is
set-aside. Proceedings are placed back before the Tribunal for
consideration in accordance with law. Tax Appeal is disposed of
accordingly.

{Akil
Kureshi, J.}

{Ms.

Sonia Gokani, J.}

Prakash*

   

Top