High Court Kerala High Court

K.O. Daniel, Merchant, … vs Commissioner Of Income-Tax, … on 2 February, 1960

Kerala High Court
K.O. Daniel, Merchant, … vs Commissioner Of Income-Tax, … on 2 February, 1960
Equivalent citations: AIR 1960 Ker 329
Author: Ansari
Bench: M Ansari, T Raghavan


JUDGMENT

Ansari, J.

1. The assesses, who is a dealer in grocery, salt and jaggery, also owns an oil mill, which he had leased on vent to a partnership between himself and his two brothers; and his accounting year for the assessment year 1952-53 extended over the period of 191/2 months, i. e., from 16-8-1950 to 31-3-1952. He had, for the year, furnished return, showing a net income of Rs. 6,737; but the Income-tax Officer. Alleppey Circle, had added to it a further sum of Rs. 24,128-14-0 under the head ‘other sources of income’. This has been done because the said sum had been shown in the assessee’s personal account as cash credited on 3-9-1951; and the explanation for not treating it as part of the earlier income has been rejected. That explanation is that the entry was made in order to adjust what had been earlier shown as debits in the accounts of three fictitious persons. The assessee’s account books for the earlier year contained credit items of RS. 24.128-14-0 in favour of these three persons, these have been given in tabular form in the statement of the case and may be usefully quoted.

K. S. Baby (Ledger account)

Rs. 6,993-14-0

          (Anamath account)

Rs. 5,295, 0-0

Kuttil Varghese

Rs. 5,105- 0-0

K. S George

Rs. 6,735. 0-0

 

Rs. 24,128-14 -0

These accounts have Further shown withdrawals by the three persons, which were spread from 17-8-1950 to August 1951. To be more precise K. S George was shown to have withdrawn in three instalments what had been credited in his favour. K. S. Baby was shown to have reduced by four withdrawals in an year the credit item of Rs. 6993-14-0 to Rs. 3215; and to have exhausted in another year the balance. The same person was shown to have completely closed his ‘anamath’ account as well, and to have fully withdrawn Rs. 5295 through sis instalments. Lastly Kuttiyil Varghese was shown as having closed his account by steadily withdrawing from what had been credited in his favour, and another sum of Rs. 370/-. It is admitted that all these credits and debits items in favour of and by the aforesaid persons are not genuine, and RS. 24,128-14-0 was again shown as a credit item to bring back what was fictitiously shown to have been taken out by withdrawals.

The Income-tax Officer has rejected the explanation on the grounds that the assesses was in 1950 building an oil mill, was then drawing funds from his grocery account books, was running overdraft accounts and borrowing, and under these conditions he would (not?) have such a largo sum of idle cash in hand. The Appellate Assistant Commissioner had acted on certain statements alleged to have been made by the assessee’s representative before him, and also held that there was no reason why increase in the cash balance for the sum of Rs. 24.159 should be treated as the very amounts which had been debited earlier in the accounts of the three persons. The reasons, on which the Appellate Tribunal has dismissed the appeal are to be found in the following extracts of its order :

“Therefore it is clear that at one stage of the proceedings the representative urged before the Appellate Assistant Commissioner, that prior withdrawals had been spent away. There is strong ground to arrive at the conclusion that the prior withdrawals were not available with him. In fact we arc informed that during the prior accounting year when the withdrawn sums were allegedly available the assessee was running an overdraft account in the bank. No business man would borrow From the bank for fun of doing it when he had sufficient funds available for introduction into business lying idle at home”.

2. An application under Section 66(1) of the Income-tax Act having been rejected by the Tribunal, the assessee came to this court, and the following two questions were directed to be referred by the Division Bench, and have been so referred :

(1) Whether from the facts and circumstances proved or admitted in this case, an inference can be drawn that the amount of Rs. 24.128-14-0 credited to the personal account of the assessee on 3-9-1951 was income from ‘Other Sources”.

(2) Whether on the facts and circumstances there was an onus on the assessee to show that the said sum of Rs. 24.128-14-0 was not income from other sources and was covered by the prior assessment.

3. The assessee’s advocate has properly confined his argument to the short point of how far the rejection of the explanation was proper; for the legal position after the explanation be rejected has now been clarified by several decisions. In Govindaraiulu Mudaliar v. Commr. of Income-tax. 1958-34 ITR 807: (AIR 1959 SC 248), Venkatarama Aiyyar, J., has held that where an assesses fails to prove satisfactorily the source and nature of Certain amounts of cash received during the accounting year, the Income-tax Officer is entitled to draw the inference that the receipts arc of an assessable nature. Again a Division Bench of this Court in Kumaraswamy Reddiar v. Commr. of Income-tax, 1959 Ker LT 497: (AIR 1960 Kerala 9) has held that where the assesses gives no satisfactory explanation of a cash credit, the Income-tax Officer may legitimately hold that it represents an Income from an undisclosed source.

The aforesaid proposition, of law is not disputed: but what is urged is that the conclusions by the Tribunal, like conclusions of facts by other authority discharging judicial function, must be properly arrived at; and not vitiated because of having been reached on surmises and conjectures, or on evidence part of which is relevant and part irrelevant. We feel the necessity of referring to authorities on this point, because the Appellata Tribunal in the reference appears to think that its findings on fact are sacrosanct, and immune from the scrutiny of this court.

In Sree Meenakshi Mills Ltd v. Commr. of Income-tax, 1957-31 ITR 28: ((S) AIR 1957 SC 49) one of the propositions laid down by the Supreme Court is that a finding on a question of fact is open to attack under Section 66(1) as erroneous in law when there be no evidence to support it, or if it be perverse. Again it has been affirmed in Omar Salay Mohammed Sait v. Commissioner of Income-tax, 1959-37 ITR 151 : (AIR L959 SC 1238) that the conclusions reached by such Tribunal should not be coloured by any irrelevant considerations or matters of prejudice, and if there are any circumstances, which required to be explained by the assessee, the assessee must be given an opportunity of doing so.

It was further affirmed that on no account whatever should the Tribunal base findings on suspicions, conjectures or surmises; nor should it act on no evidence at all, or on improper rejection of material and relevant evidence, or partly on evidence and partly on suspicions, conjectures or surmises: and if if does anything of the sort, its findings even though on questions of fact will be liable to be set aside by the court. It is, therefore, clear that, the claims by the Tribunal in statements of case about a particular conclusion being of fact does not debar an assessee from challenging the finding in High Courts on the grounds enumerated above.

The assessee’s counsel has referred us to several decisions where mere rejections of the assessee’s claims have been held not sufficient for drawing inference against the assessee. One such case is N. J. Naidu v. Commr. of Income-tax, 1956-29 ITR 194: (AIR 1956 Nag 157) and the others are Mohammed Idrees Barry and Co, v. Commr. of Income-tax, 1957-32 ITR 180 (Lab) and Kanpur Steel Co. Ltd. v. Commissioner of Income-tax, 1957-32 ITR 56 (All). We think these are but illustrative of the rule as to when finding of facts by the Appellate Tribunal are not to be treated as conclusive, and the legal position, which the aforesaid decisions illustrate, is the one already stated. Therefore the answers to the questions referred to us must depend on determination of whether the conclusion of the. Appellate Tribunal is vitiated because of its having been reached on conjectures, surmises or on any other irrelevant evidence.

In this connection it is relevant to state that the assessee had in the accounting period for the earlier assessment year shown the sum of Rs. 24,128-14-0 not to be his own and that was in order to escape assessment. He had then failed, and the aforesaid sum had been treated as part o his income and liable to pay the tax. It follows that the assessee’s veracity stands discredited by his own conduct; and any explanation by him must be sufficiently supported before it can be accepted. The explanation that the credit item in the subsequent accounting year is in order to bring back the total of the debit entries in the names of the three persons rests on oral statement and the account books offer no link between the outgoing amounts and the new entry. Indeed the credit entry is on 3-9-1951, and it is not disputed that between that date and those of the last debits in favour of the fictitious customers there is a gap of some days.

The gap has been treated as sufficiently discrediting the assessee’s explanation, and we have not been convinced about its being incorrect. The Appellate Tribunal has evidently treated the debt items as expenditures, and has further supported its conclusion by the reasoning that no businessman would have overdraft account when large cash be lying idle at home. The assessee’s counsel has argued that these are pure conjectures, as there is no evidence to show the amount having been spent, and the assessee having overdraft account, is no ground for holding that he would not have cash at hand.

The latter part of the Tribunal’s finding perhaps is not sound: but to support the case of the credit entry being for purpose of bringing back the several withdrawals by the fictitious persons there must be something in the account books to connect them and the books offer no link. Indeed the Appellate Tribunal cannot be blamed, if it treats something as spent what the books show to be exhausted. That apart, with the credit amount standing on 3-9-1951, the gap offers a different conclusion, particularly when the source, from which the assessee had got the earlier amount has not been proved to have been closed.

The consequences are that the explanation is rightly rejected, and with such rejection adverse inference can be drawn against the assessee, The further ground taken by the Tribunal that the assessee’s being indebted preclude his having cash becomes unnecessary, and the argument about the ground being incorrect would not vitiate the main reasons on which the explanation has been rejected, which is the absence of any link between the new credit and the earlier debits entries, We therefore think that there is basis to support the Tribunal’s conclusions that the account books Having shown the earlier entry of Rs. 24.128-14-0 as having been spent, the fresh credit entry is the now income from other sources.

After all the crucial point is whether the explanation of the assessee should be accepted, and once it is rejected on rational basis certain legal consequences follow. We therefore hold that the answer of the first question should be in favour of the Department. We also think that the answer to the second question should be that the onus is on the assessee as his own account books clearly show the credit entry to be a new one, and he must prove what is contrary to his own books.

4. We would not conclude this judgment
without expressing our displeasure at the form in
which paragraphs 15 and 16 of the statement of
the case have been drawn. So far as the 15th
paragraph is concerned we do not think the Appellate Tribunal need point any decision on a question raised in the reference. That duty may with
advantage be left to the Department’s Pleader appearing before the Court. Nor do we think that
the Tribunal need state which question really arises
in a case; for this Court is alone qualified to as
certain which questions are relevant and should be
answered. We hope the statements of case by the
Appellate Tribunal in future would be properly
drawn. Let the answers be sent, but we would
not give the Department costs of this reference.

Reference answered accordingly.