Calcutta High Court High Court

Income-Tax Officer vs Smt. Bhiki Bhaiya. on 3 February, 1986

Calcutta High Court
Income-Tax Officer vs Smt. Bhiki Bhaiya. on 3 February, 1986
Equivalent citations: 1986 17 ITD 510 Cal


ORDER

1. These four appeals filed by the department relate to the same assessee. Hence, they are heard together and disposed of by this common order for the sake of convenience.

2. The assessee is an individual. The appeals are concerned with the assessment years 1975-76 to 1978-79. The original assessments were made for these four years allowing the municipal taxes as claimed by the assessee while determining her income from house property. Subsequently, the ITO reopened the assessments under section 147(a) of the Income-tax Act, 1961 (the Act), on the ground that the assessee had paid a smaller amount of municipal tax than claimed by her at the time of original assessments. In course of the assessment proceedings, the assessee urged that she had concealed no material particulars necessary for the assessments and so the reopening of the assessments under section 147(a) was bad in law. The ITO recorded in his order sheet dated 16-4-1983 as below for all the four years under consideration :

“As per the A. R.s version and verification of the records, it is found that all material facts have been disclosed regarding provision of municipal taxes and the actual amount paid. So the reopening under section 147(a) was wrongly made. And for limitation of time, the case could not be reopened under section 147(b) as under excess relief of tax given. But it is found in the decision of two High Courts. A. P. and Punjab High Court that once the reopening has been made under section 147(a) as well items under section 147(b) can be taken as included validly.

Decision – Pulavarthi Viswanadhan v. CIT (1963) 50 ITR 463 (AP), CWT v. Subakaran Gangabhishan [1980] 121 ITR 69 (AP) (FB) and CIT v. Jagan Nath Maheshwary [1957] 32 ITR 418 (Punj.)

With these above views, now it is decided to include these items under section 147(b) as excess relief given. The A. R. to give his contention on 2-5-1983″.

The ITO proceeded to make the reassessments by withdrawing a portion of the municipal tax allowed in the original assessments on the ground that the assessee subsequently paid smaller amounts than those which were allowed in the original assessments. He made the reassessments under section 147(b) relying on the three decision stated in his order Pulavarthi Viswanadhan v. CIT (1963) 50 ITR 463 (AP), CWT v. Subakaran Gangabhishan (1980) 121 ITR 69 (AP) (FB) and CIT v. Jagan Nath Maheshwary (1957) 32 ITR 418 (Punj.).

3. The assessee appealed to the AAC and contended that the reassessment made by the ITO were bad in law. It was urged that the reopening under section 147(a) could not be sustained in the eye of law because the assessee had not failed to disclose fully and truly all the materials necessary for completing her assessments. The municipal taxes provided for in the accounts in accordance with the demands raised at the relevant time together with the resultant loss computed under the income from house property were furnished to the ITO for all the four years under consideration. As the reopening was made under section 147(a) it was urged that the reopening was invalid. The three cases relied upon by the ITO were cases where the reponding under section 147(a) was validly made and so it was urged that those cases did not apply to the facts of this case. On the other hand reliance was placed on the decision in the case of CIT v. Onkarmal Meghraj, HUF (1974) 93 ITR 233 (SC) for the proposition that if an assessment has already because time barred, the same cannot be brought to life by reopening under the Act. Further, it was urged that if an assessment is not validly reopened under section 147(a), then no reassessment could be made on the basis of such invalid assumption of jurisdiction. The ACC agreed with the contentions of the assessee and quashed the four reassessments made by the ITO under section 147(b).

4. Shri B. B. Kundu, the learned representative for the department, urged before me that the AAC erred in her decision. He urged that the reopening was validly made as the assessee did not disclose all the material facts fully and truly including the fact that she had over provided for municipal taxes. He also urged that the decision in the case of Onkarmal Meghraj (supra) did not apply to the facts of this case. According to him, the AAC should have correct the mistake in the reassessment orders and should have declared the reassessments as having been made under section 147(a). In any case, he urged that the reassessments should have been set aside by the AAC and the ITO should have been directed to make fresh assessments in accordance with law. He relied on the decision in the case of ITO v. Sudhir Kumar Bose [1972] 84 ITR 60 (Cal.) for the proposition that if there is a failure to disclose material facts necessary for the assessment, section 147(a) applies. It is not necessary at the time of reopening the assessment to record a finding that income chargeable to tax had actually escaped assessment. In this connection, he referred to Explanation 2 to section 147 which states that production before the ITO of account books or other evidence from which material evidence could with due diligence have been discovered by the ITO will not necessarily amount to disclosure.

5. Shri J. Pathak, the learned representative for the assessee, on the other hand, supported the order of the AAC. He stated that the aforesaid Explanation 2 does not apply to this case because the assessee had filed the returns and the computation sheets in which the amounts provided for municipal taxes were clearly stated. It was not a case of producing some account books and taking is away after the hearing. Referring to the order sheet entry dated 16-4-1983, he urged that the ITO himself admitted that there was no non-disclosure of material facts and so the reassessment had been made under section 147(b). He strongly contended that the learned departmental representative cannot rewrite reassessment orders and make out and an entirely new case for the department which is not on record. He referred to the decision in the case of Indra Co. Ltd. v. ITO [1971] 80 ITR 559 (Cal.) for the proposition that if a notice for reassessment is issued in the absence of the conditions precedent to its issue, then such a notice is liable to be quashed. His point was that there is no question of asking the ITO to make a fresh assessment and that the only order that the AAC could have passed was to annul the reassessments and nothing else. In this connection, he also referred to the decision of the Bombay High Court in the case of New Kaiser-I-Hind Spg. & Wvg. Co. Ltd. v. CIT [1977] 107 ITR 760 wherein it has been held that even it proceedings under section 147(a) have been validly initiated (which is not the case before us), the ITO could not add back items which would be governed by the limitation under section 147(b). Next, he referred to the decision in the case of Onkarmal Meghraj (supra) and pointed out that the reassessments for the first two years. out of the four years under consideration were already barred by limitation when the reassessments were taken in March 1982. He urged that this is an additional reason for quashing the assessments for the first two years.

6. I have considered the contentions of both the parties as well as the facts on record. I find force in the contentions raised for the assessee. In March 1982, the time allowed for reopening the assessments for the assessments years 1975-76 and 1976-77 under section 147(b) had already expired. Hence, respectfully following the decision in the case of Onkarmal Meghraj (supra), I sustain the quashing of the reassessment orders by the AAC for these two years on this ground alone. Further, there is enough force in the other contentions raised by the assessee in respect of all the four years under consideration. As is clear from the order sheet entry dated 16-4-1983 as well as the reassessment orders passed by the ITO, the ITO has clearly admitted that the conditions for assuming jurisdiction under section 147(a) were not fulfilled in this case, and so he made the reassessments under section 147(b). The procedure adopted by the ITO is clearly not tenable in the eye of law. The assessments have not been validly reopened under section 147(a) and so they have been rightly quashed by the AAC. I agree with the learned representative for the assessee that an entirely new case could not be made out by the learned departmental representative which is not borne out by the facts on record, and is contrary to the stand taken by the ITO himself. As has been held by the Calcutta High Court in the case of Indra Co. Ltd. (supra), if the ITO attempts to assume jurisdiction when he has none, the result of his action has to be quashed or declared as null and void, as has been done by the AAC. I do not see any scope for asking the ITO to do the assessments again, as the very reopening of the assessments has been admitted by him and, in my opinion, rightly so, to be invalidly done under section 147(a). For the above reasons, I uphold the order of the AAC.

7. In the result, the four appeals are dismissed.