Supreme Court of India

Commnr. Of Income Tax, Indore vs Pawan Kumar Laddha on 6 April, 2010

Supreme Court of India
Commnr. Of Income Tax, Indore vs Pawan Kumar Laddha on 6 April, 2010
Author: ………………….J.
Bench: S.H. Kapadia, Swatanter Kumar
                                IN THE SUPREME COURT OF INDIA

                     CIVIL APPELLATE JURISDICTION

                 CIVIL APPEAL NOS.8914-8922 OF 2003


Commissioner of Income Tax, Indore                     ...Appellant(s)


                                    Versus


Pawan Kumar Laddha                                    ...Respondent(s)



                             J U D G M E N T

S.H. KAPADIA,J.

At the hearing of the appeal filed by the assessee
before the Income Tax Appellate Tribunal against the order
under Section 158BC of the Income Tax Act, 1961, the Revenue
raised a preliminary objection as to the maintainability of
the appeal on the ground that the assessee having not paid
the admitted tax before filing the appeal, the appeal
preferred by him should be dismissed as not maintainable. In
this connection, reliance was placed by the Department in
support of it’s preliminary objection on Section 249(4)(a) of
the Income Tax Act, 1961 [`1961 Act’, for short]. The
Revenue invited the attention of the Income Tax Appellate
Tribunal [`Appellate Tribunal’, for short] to letter dated
19th October, 2001, wherein it was stated that the assessee
had paid a sum of Rs.22,63,600/- before filing of the appeal
…2/-

– 2 –

out of Rs.26,47,800/- payable by the assessee in terms of his
Block Returns. Before the Appellate Tribunal, the assessee
objected to the above contention of the Department on the
ground that Section 249(4) of 1961 Act cannot be read into
Section 253(1)(b) which deals with the Appeals to the
Appellate Tribunal and which falls in Chapter XX(B).
According to the assessee, Section 249, which deals with
Appeals to the Commissioner (Appeals), falls in Chapter
XX(A), whereas Appeals to the Appellate Tribunal under
Section 253(1)(b) falls in Chapter XX(B).

After going through the provisions of Section
249(4)(a) and Section 253(1)(b) of 1961 Act, which, at the
relevant time, dealt with an order passed by the Assessing
Officer under Section 158BC(c) of 1961 Act, the Appellate
Tribunal held that one cannot read Section 249(4)(a) into the
provisions of Section 253(1)(b) of 1961 Act; that while
Section 253(1) was an enabling provision giving right of
appeal to the assessee to file an appeal to the Appellate
Tribunal, there was no provision similar to Section
249(4)(a), which fell in Chapter XX(A) in Section 253(1)(b),
hence, it was not a condition mandatory to the filing of the
appeal to the Appellate Tribunal to pay undisputed tax amount
as condition precedent. Consequently, according to the
Appellate Tribunal, there was no merit in the contention of
the Department that an assessee must pay the admitted tax due
before or at the time of filing of the appeal before the
Appellate Tribunal.

Aggrieved by the decision of the Appellate Tribunal
on the preliminary objection raised by the Department, the
matter was carried in appeal under Section 260A of 1961 Act
…3/-

– 3 –

by the Department to the High Court of Madhya Pradesh, Indore
Bench, which has affirmed the view of the Appellate Tribunal.
Hence, these civil appeals.

At the outset, we may state that, in these civil
appeals, we are concerned with Block Period 1986-1987 to 14th
September, 1995. This aspect is important because the law
has since undergone several changes, particularly after 1st
October, 1998, in the matter of grant of stay by the
Appellate Tribunal under Section 253(7) of 1961 Act, which
sub-section did not exist during the relevant period. Hence,
this judgement is confined to the period prior to 1st October,
1998.

None appears for the assessee, though served.
The basic argument advanced by Shri V. Shekhar,
learned senior counsel appearing on behalf of the Department,
before us, was that Section 249(4), inter alia, states that
no appeal under this Chapter [i.e., Chapter XX] shall be
admitted unless at the time of filing of the appeal, the
assessee has paid the admitted tax due on the income returned
by him. According to the learned counsel, the present case
is covered by Section 249(4)(a) of 1961 Act inasmuch as the
assessee, in the present case, did file his Block Return in
which he declared his undisclosed income of Rs.26,47,800/-.
The assessee, as stated above, however, paid only
Rs.22,63,600/- and not the full amount of Rs.26,47,800/-,
hence, according to the Department, the appeal preferred by
the assessee was not maintainable. In this connection,
learned counsel submitted that Chapter XX of 1961 Act dealt
with Appeals and Revision. That Chapter had different Heads
at the relevant time in the form of Appeals to Commissioner
…4/-

– 4 –

(Appeals) [Heading `A’], Appeals to the Appellate Tribunal
[Heading `B’], Reference to High Court [Heading `C’], Appeals
to the Supreme Court [Heading `D’] and Revision by the
Commissioner [Heading `E’] etc. According to the learned
counsel, in Section 249(4), the words used are “no appeal
under `this Chapter’ shall be admitted unless at the time of
filing of the appeal, the assessee has paid the tax due on
the income returned by him”. The learned counsel emphasised
the words “this Chapter” in Section 249(4) to mean the whole
of Chapter XX and not Chapter XX(A) alone and, consequently,
every appellant at the time of filing of appeal under Section
253(1) to the Appellate Tribunal was required to pay the
admitted tax due on the income returned by him in terms of
Section 249(4)(a) of 1961 Act as condition precedent failing
which his appeal was not maintainable. Consequently,
according to the learned counsel, in the present case, since
the assessee had failed to pay the tax due on the income
returned by him, his appeal to the Appellate Tribunal under
Section 253(1)(b) should have been dismissed as not
maintainable.

We find no merit in the above arguments. At the
outset, we may reiterate that, in these civil appeals, we are
concerned with the period prior to 1st October, 1998. This
judgment is confined strictly to the Block Period 1986-1987
to 14th September, 1995.

Chapter XX deals with “Appeals and Revisions”.
Chapter XX is divided into Headings `A’ to `F’. Section 246
enumerates a list of Orders of the Assessing Officer against
which appeal(s) would lie. In that list of Orders, an appeal
to the Appellate Tribunal under Section 253(1) is not
…5/-

– 5 –

mentioned. This is a very important indicia to show that
each Heading in Chapter XX deals with a different subject-
matter and one cannot read the words in Chapter XX(A) into
the words used in Chapter XX(B). Chapter XX(A) deals with
Appeals to the Deputy Commissioner and Commissioner (Appeals)
whereas Chapter XX(B) deals with Appeals to the Appellate
Tribunal. Similarly, Reference to the High Court lies under
Chapter XX(C). It is for this reason that we have come to
the conclusion that each Heading is a stand-alone item and,
therefore, one cannot read the provision of Section 249(4)(a)
into Section 253(1)(b) of 1961 Act. If the argument of the
Department is to be accepted, then, in that event, no appeal
or Reference could lie even to the High Court without
complying with the provisions of Section 249(4)(a) of 1961
Act. This cannot be the Scheme of Chapter XX of 1961 Act.
There is one more reason why we are of the view that Section
249(4)(a) cannot be read into Section 253(1)(b) of 1961 Act.
Section 253(1)(b) refers to an assessee filing an appeal to
the Appellate Tribunal against an order passed by an
Assessing Officer under Section 158BC(c) of 1961 Act. Sub-
section (b) came to be inserted into Section 253(1) by the
Finance Act, 1995, and, that too, with effect from 1st July,
1995. The very concept of Block Assessment came to be
inserted in the Income Tax Act, 1961, vide Finance Act, 1995,
with effect from 1st July, 1995, whereas the words “this
Chapter” in Section 249(4) came to be inserted in the Income
Tax Act, 1961, vide Taxation Laws (Amendment) Act, 1975, with
effect from 1st October, 1975. This is one more reason to
confine the expression “this Chapter” in Section 249(4) to
…6/-

– 6 –

Chapter XX(A) without it being extended to Section 253(1)(b)
which is there in Chapter XX(B). Further, under the Scheme
of Chapter XX, as stated above, no appeal under Section
249(4)(a) in Chapter XX(A) was admissible without the
assessee having paid the admitted tax due on the income
returned by him. It appears that once Section 249(4)(a) is
treated as a mandatory condition for filing an appeal before
Commissioner of Income Tax (Appeals) and once that condition
stood satisfied at the time of his filing an appeal to
Commissioner of Income Tax (Appeals), then, there was no
necessity for the assessee to once again pay the admitted tax
due as a condition precedent to his filing the appeal before
the Appellate Tribunal under Section 253(1)(b) of 1961 Act.
Lastly, one must keep in mind the principle that the doctrine
of incorporation cannot be invoked by implication. A
provision which insists on the assessee satisfying a
condition of paying the admitted tax as condition precedent
to his filing of appeal under Section 253(1)(b) of 1961 Act
is a dis-enabling provision. Such a dis-enabling provision
must be clearly spelt out by the Legislature while enacting
the statute. The Courts have to be careful in reading into
the Act such dis-enabling provisions as that would tantamount
to judicial legislation which the Courts must eschew. It is
for the Parliament to specifically say that no appeal shall
be filed or admitted or maintainable without the assessee(s)
paying the admitted tax due. That has been done only in the
case of an appeal under Section 249(4)(a) of 1961 Act. We
cannot read such a dis-enabling provision into Section
253(1)(b) of 1961 Act. If we do so, we are judicially
legislating
…7/-

– 7 –

by reading something into the Act which is not there. In
such a case, the question would also arise as to why the
Appellate Tribunal should not be given the power to dispense
with or waive such a condition? All this would come in the
realm of legislation which can be done only by the
Legislature. Hence, we find no merit in these civil appeals
filed by the Department.

We are informed by the learned counsel appearing on
behalf of the Department that, since the question of
preliminary objection raised by the Department was pending
determination in this Court, the Appellate Tribunal, Indore
Bench, has, till date, not disposed of the appeal, bearing
No.IT(SS) No.13/IND/1996, preferred by the assessee before
it. If that is so, we direct the Appellate Tribunal to
dispose of the assessee’s appeal, bearing No.IT(SS)
No.13/IND/1996, as expeditiously as possible, on merits,
within a period of three months from today. The period of
three months shall be counted from the date when the
Appellate Tribunal receives this order. We direct the
Registry to immediately send the original record and
proceedings to the Appellate Tribunal. We express no opinion
on the merits of the case.

Accordingly, these civil appeals filed by the
Department are dismissed with no order as to costs.

………………….J.

[S.H. KAPADIA]

………………….J.

[SWATANTER KUMAR]
New Delhi,
April 06, 2010.