JUDGMENT
Arijit Pasayat, C.J.
1. Pursuant to the direction given by this court, the following question has been referred for the opinion of this court under section 256(2) of the Income-tax Act, 1961 (in short, the “Act”), by the Income-tax Appellate Tribunal, Delhi Bench “A”, New Delhi (in short, “the Tribunal”) :
“Whether, on the facts and in the circumstances of the case, the Income-tax Officer was justified in the course of reassessment proceedings initiated under section 147(a) for including the tax paid by the employer
as part of the assessed’s income to revise also the rate of assessment on the footing that the assessed had not filed the declaration under section 113(3)?”
2. By a common statement of case, the Tribunal has referred the question for the opinion of this court relating to several assesseds. The factual position is similar in all the cases. The assesseds were employees of the British Council during the assessment years 1962-63 and 1963-64. While completing the original assessments, the Income-tax Officer had not included the tax paid on their behalf by the employer in the total income. In order to bring such amount to tax by including it in the respective total incomes, notices were issued under section 147 read with section 148 of the Act. At the time of completion of reassessments, it was noticed that in the original assessments tax was levied on the assesseds at the rates applicable to their total income even though they were residents but not ordinarily residents and no declaration had been filed in terms of section 113(3) of the Act. Accordingly, tax was levied at the rates applicable under section 113(1) of the Act, Though the assesseds did not challenge the reopening of the assessments, they questioned the legality of levy of tax under section 113(1) of the Act. According to them, reassessment proceedings having been initiated on one ground, it was not open to the Assessing Officer to take into consideration any other material even though it related to application of proper levy of tax. This plea was not accepted by the Appellate Assistant Commissioner (in short, “the AAC”), before whom the appeals had been filed. The matter was carried in further appeals before the Tribunal by the assesseds. The Tribunal held that once the matter was before the Assessing Officer on reopening, the entire gamut of assessment was available to be gone into.
3. The assesseds filed applications under section 256(1) of the Act, which were rejected thereafter. On being moved, directions were given, as aforesaid, for referring a case.
4. We have heard learned counsel for the assesseds and learned counsel for the Revenue. The primary stand of the assesseds is that reopening having been done on one ground, it was not open to take into account another ground for the purpose of reassessment. Learned counsel for the Revenue, on the other hand, submitted that the course adopted by the Assessing Officer is legal and proper. Once an assessment is reopened under section 147(a) of the Act, the entire assessment was thrown upon.
5. A similar question was considered by the apex court in ITO v. Mewalal Dwarka Prasad [1989] 176 1TR 529 and V. Jaganmohan Rao v. C1T/CEPT . It was, inter alia, observed that once an assessment is reopened, the Income-tax Officer proceeds de novo under relevant sections of the statute and proceeds to assess the assessed. Once valid proceedings are started under the relevant provisions, the Income-tax Officer
has not only the jurisdiction but also it is his duty to levy tax on the entire income that had escaped assessment during the year. That being the position, we answer the question referred in the affirmative, in favor of the Revenue and against the assessed.
6. This reference is accordingly disposed of.