JUDGMENT
1. The following questions of law have been referred for the opinion of this Court by the Income Tax Appellate Tribunal, Chandigarh Bench, Chandigarh, arising out of its order dated October 31, 1995, passed in W. T. A. Nos. 304 to 306 of 1983 in respect of the assessment years 1972-73 to 1974-75:
(i) Whether, on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the assessee’s appeals on the question of jurisdiction of the assessing officer were maintainable before the Commissioner of Wealth-tax (Appeals) ?
(ii) If the answer to the above question is in the affirmative, whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that (a) the order dated 21-12-1978, passed by the Commissioner of Income-tax under Section 127(1) read with Section 125(1) of the Income Tax Act was bad in law and (b) that the Inspecting Assistant Commissioner of Income-tax (Assessment), Patiala, had no jurisdiction over the wealth-tax cases of the assessee ?
2. The jurisdiction over the assessee under the Income Tax Act, 1961 (hereinafter referred to as, “the Income Tax Act”), was vested in the Income Tax Officer Central, Circle (1), Ludhiana, who was also the Wealth-tax Officer. The Commissioner of Income-tax, vide order dated 21-12-1978, under Section 127(1) of the Income Tax Act, directed that power conferred on the Income Tax Officer shall be exercised by the Inspecting Assistant Commissioner of Income-tax (Assessment) in respect of cases mentioned in the said order. There was, however, no order passed in respect of jurisdiction of the Wealth-tax Officers, Central Circle (1), Ludhiana, but the Inspecting Assistant Commissioner of Income-tax (Assessment) passed assessment orders under the Wealth Tax Act also in respect of the assessee. Since only specific cases could be transferred, no jurisdiction was conferred on the Inspecting Assistant Commissioner of Income-tax (Assessment) and exercise of jurisdiction under the Wealth Tax Act by the said officer was illegal. However, the assessee did not raise any objection to the assessment before the assessing officer but raised objection before the appellate authority which was upheld and the Tribunal dismissed the appeal of the revenue.
3. Learned Counsel for the revenue submitted that it was not open to the assessee to raise the plea of jurisdiction for the first time in appeal after the assessment as it was not a case of inherent lack of jurisdiction but a case where a particular officer exercised the jurisdiction when both the parties believed that the said officer had the jurisdiction.
4. Learned Counsel for the assessee, on the other hand, submitted that the objection as to the jurisdiction could be raised at any time and the Tribunal was, thus, justified in setting aside the assessment made and allowing objection as to the jurisdiction being raised at the appellate stage. He has referred to the following judgments:
(i) Rai Bahadur Seth Teomal v. CIT ;
(ii) Ajantha Industries v. CBDT ;
(iii) CIT v. Geeta Ram Kali Ram ;
(iv) CIT v. Amrit Sports Industries ;
(v) CIT v. K. C. P. Ltd. ;
(vi) Hindustan Transport Co. v. Inspecting Asstt. CIT of I. T. ;
(vii) Jaipur Udhyog Ltd. v. CIT ;
(viii) CIT v. Smt. Badhurani Deepinder Kaur ;
(ix) CIT v. Rane Brake Linings Ltd. ; and
(x) Smriti Properties P. Ltd. v. Settlement Commission (IT and WT) .
5. We have considered the rival submissions and perused the record as well as the decisions relied upon.
6. In Rai Bahadur Seth’s case , the question before the Hon’ble Supreme Court was whether the assessee could be allowed to question the jurisdiction of the assessing officer for the first time in appeal on the ground that the order of transfer of the assessing officer was not valid and such officer did not acquire jurisdiction to make assessment. The question was answered against the assessee, the following judgment of the Federal court in Wallace Brothers and Co. Ltd. v. CIT (1945) 13 ITR 39 at page 45, wherein it was observed as under (page 18):
These provisions clearly indicate that the matter is more one of administrative convenience than of jurisdiction and that in any event it is not one for adjudication by the court…. This confirms us in the view that the scheme of the Act does not contemplate an objection as to the place of assessment being raised on an appeal against the assessment after the assessment has been made. As we have already pointed out, the objection was not raised in the present case even before the Appellate Income Tax Officer but only before the Appellate Tribunal.
7. In Ajanta Industries’ case (1976) 102 ITR 281 (SC), the question was as to the legality of the order of transfer without complying with the provisions of Section 127 of the Act. The assessee challenged the order in a writ petition before the High Court but the writ petition was dismissed. The hon’ble Supreme Court held that non-communication of the reasons vitiated the order of transfer.
8. In Geeta Ram Kali’s case (1980) 121 ITR 708 (All) (FB) the question was about the scope of an appeal under Section 246 of the Act and it was held that appeal being available on specified grounds, other grounds could not be raised.
9. In Amrit Sports Industries’ case (1984) 145 ITR 231 (P & H), the question was validity of acquisition under Section 269C of the Act. It was held that the objection as to invocation of jurisdiction for acquisition could be raised at any time.
10. In CIT v. K. C. P. Limited , the question before the court was whether development rebate reserve transferred to the general reserve was to be excluded from other reserves for computation of capital base under the provisions of the Companies (Profits) Surtax Act, 1964.
11. In Jaipur Udhyog Limited’s case , the assessee participated in the hearing of the appeal and subsequently sought to raise an objection as to the maintainability of the appeal. It was held that such an objection could not be allowed to be raised. The relevant observations are as under (page 285):
It is well-settled that a person who does not raise an objection with regard to jurisdiction of a Tribunal and permits the Tribunal to adjudicate under the hope that the decision may be in his favour cannot be permitted to assail the said decision when it goes against him. The said principle would be applicable with greater force to a case like the present one where a party invites the Tribunal to entertain the appeal and seeks to challenge the order when it goes against it. The assessee having invited the Appellate Assistant Commissioner to entertain the appeal against the order of the Income Tax Officer cannot be permitted to assail the order passed by the Appellate Assistant Commissioner on the said appeal on the ground that the Appellate Assistant Commissioner had no jurisdiction to entertain the appeal.
12. In Smt. Badhurani Deepinder Kaur’s case (2003) 262 ITR 403 (P & H), the question before the court was about the meaning of the word “belonging” in Section 2(m) of the Wealth Tax Act, 1957. We are of the opinion that the said judgment has no application for the issue involved herein.
13. In Rane Brake Linings Limited’s case (2005) 272 ITR 405 (Mad), it was observed that adding of a sum representing sales tax liability to the income of the assessee being illegal, could be set aside even without filing of an appeal.
14. In Smriti Properties’ case (2005) 278 ITR 274 (Cal) jurisdiction for rectification by a different Bench was held to be not permissible and it was held that mere participation in the hearing did not debar the assessee from raising such an objection.
15. The above discussion shows that as far as the judgments in Rai Bahadur Seth’s case (1959) 36 ITR 9 (SC) and Jaipur Udhyog Limited’s case (1992) 198 ITR 282 (Raj) are concerned, instead of advancing the case of the assessee, go against the plea raised by the assessee. As regards other judgments, the same are distinguishable being in different context.
16. A distinction has to be made between a situation when there is inherent lack of jurisdiction and a situation where jurisdiction is irregularly assumed and plea of want of jurisdiction can be waived by a party. In the latter situation, the question arises whether party who could waive the plea of jurisdiction, raised such a plea and whether such a party had been prejudiced on account of erroneous assumption of jurisdiction. The present case, in our view, falls in the second category. The assessee participated in assessment proceedings by the assessing officer to whom assessment proceedings under the Income Tax Act were transferred and who exercised jurisdiction to assess wealth-tax also with the participation of the assessee without any objection by the assessee. If the assessee had raised an objection, the proceedings could have been transferred back to the concerned Wealth-tax Officer. The assessing officer having proceeded further and assessment having been finalised, plea of lack of jurisdiction could not be raised for the first time in appeal, without showing error in the order on the merit and without showing any prejudice to the assessee by exercise of jurisdiction by the assessing officer.
17. In Hira Lal Patni v. Kali Nath, , the hon’ble Supreme Court observed (page 200):
4. The validity of a decree can be challenged in execution proceedings only on the ground that the court which passed the decree was lacking in inherent jurisdiction in the sense that it could not have seizin of the case because the subject matter was wholly foreign to its jurisdiction or that the defendant was dead at the time the suit had been instituted or decree passed, or some such other ground which could have the effect of rendering the court entirely lacking in jurisdiction in respect of the subject matter of the suit or over the parties to it. But in the instant case there was no such inherent lack of jurisdiction.
The decision of the Privy Council in the case of Ledgard v. Bull (1885-86) 13 Ind. App. 134 is an authority for the proposition that consent or waiver can cure defect of jurisdiction but cannot cure inherent lack of jurisdiction. In that case, the suit had been instituted in the court of the subordinate judge, who was incompetent to try it. By consent of the parties, the case was transferred to the court of the district judge for convenience of trial. It was laid down by the Privy Council that as the court in which the suit had been originally instituted was entirely lacking in jurisdiction, in the sense that it was incompetent to try it, whatever happened subsequently was null and void because consent of parties could not operate to confer jurisdiction on a court which was incompetent to try the suit. That decision has no relevance to a case like the present where there could be no question of inherent lack of jurisdiction in the sense that the Bombay High Court was incompetent to try a suit of that kind. The objection to its territorial jurisdiction is one which does not go to the competence of the court and can, therefore, be waived. In the instant case, when the plaintiff obtained the leave of the Bombay High Court on the original side, under Clause 12 of the Letters Patent, the correctness of the procedure or of the order granting the leave could be questioned by the defendant or the objection could be waived by him. When he agreed to refer the matter to arbitration through court, he would be deemed to have waived his objection to the territorial jurisdiction of the court, raised by him in his written statement. It is well settled that the objection as to local jurisdiction of a court does not stand on the same footing as an objection to the competence of a court to try a case. Competence of a court to try a case goes to the very root of the jurisdiction, and where it is lacking, it is a case of inherent lack of jurisdiction. On the other hand, an objection as to the local jurisdiction of a court can be waived and this principle has been given a statutory recognition by enactments like Section 21 of the Code of Civil Procedure. Having consented to have the controversy between the parties resolved by reference to arbitration through court, the defendant deprived himself of the right to question the authority of the court to refer the matter to arbitration or of the arbitrator to render the award. It is clear, therefore, that the defendant is estopped from challenging the jurisdiction of the Bombay High Court to entertain the suit and to make the reference to the arbitrator. He is equally estopped from challenging the authority of the arbitrator to render the award.
18. We are also of the view that the principle of de facto doctrine will be attracted to the present case.
19. In Gokaraju Rangaraju v. State of A. P., AIR 1981 SC 1473, the hon’ble Supreme Court observed as under (page 1475):
The doctrine is now well established that ‘the acts of the officers de facto performed by them within the scope of their assumed official authority, in the interest of the public or third persons and not for their own benefit, are generally as valid and binding, as if they were the acts of officers de jure’ (Pulin Behari v. King Emperor (1912) 15 Cal LJ 517 at page 574). As one of us had occasion to point out earlier ‘the doctrine is founded on good sense, sound policy and practical expedience. It is aimed at the prevention of public and private mischief and the protection of public and private interest. It avoids endless confusion and needless chaos. An illegal appointment may be set aside and a proper appointment may be made, but the acts of those who hold office de facto are not so easily undone and may have lasting repercussions and confusing sequels if attempted to be undone. Hence the de facto doctrine.
20. It may also be appropriate to refer to the judgment of the hon’ble Supreme Court in State of Punjab v. Gurdev Singh Ashok Kumar (1991) 79 FJR 471 : AIR 1991 SC 2219 wherein it was observed as under (page 475):
7. Apropos to this principle, Prof. Wade states : ‘the principle must be equally true even where the “brand” of invalidity’ is plainly visible ; for there also the order can effectively be resisted in law only by obtaining the decision of the court (see Administrative Law 6th Edition page 352). Prof. Wade sums up these principles:
The truth of the matter is that the court will invalidate an order only if the right remedy is sought by the right person in the right proceedings and circumstances. The order may be hypothetically a nullity, but the court may refuse to quash it because of the plaintiff’s lack of standing, because he does not deserve a discretionary remedy, because he has waived his rights, or for some other legal reason. In any such case the “void” order remains effective and is, in reality, valid. It follows that an order may be void for one purpose and valid for another, and that it may be void against one person but valid against another.
21. The assessee having not raised objection as to the jurisdiction before the assessing officer, was debarred from raising the same before the appellate authority and the appeal filed by the assessee on the question of jurisdiction was not maintainable.
22. Question No. (i) is, thus, answered in favour of the revenue and against the assessee.
23. In view of the above, question No. (ii) has been rendered academic and need not be gone into.
24. Reference is disposed of accordingly.