High Court Madhya Pradesh High Court

Mrs. Sharada Pullela vs Commissioner Of Income Tax on 14 September, 1998

Madhya Pradesh High Court
Mrs. Sharada Pullela vs Commissioner Of Income Tax on 14 September, 1998
Equivalent citations: (1999) 153 CTR MP 27
Author: S Kulshrestha

ORDER

S.K. KULSHRESTHA, J.:

This petition has been filed challenging the order of the CIT (Annexure ‘G’), by which he has rejected the application of the petitioner for waiver of the penalty and the interest filed under s. 273A of the IT Act (hereinafter referred to as ‘the Act’).

2. Sec. 273A in the relevant year reads as under:

‘273A. Power to reduce or waive penalty etc. in certain cases.-(1)

Notwithstanding anything contained in this Act, the CIT may, in his discretion, whether on his own motion or otherwise.-

(i) reduce or waive the amount of penalty imposed or impassable on a person under cl. (i) of sub-s. (1) of s. 271 for failure, without reasonable cause, to furnish the return of total income which he was required to furnish under sub-s. (1) of s. 139; or

(ii) reduce or waive the amount of penalty impose d or impassable on a person under cl. (iii) of sub-s. (1) of s. 271; or

(iii) reduce or waive the amount of interest paid or payable under sub-s. (8) of s. 139 or s. 215 or s. 217 or the penalty imposed or impassable under s. 273;

if he is satisfied that such person-

(a) in the case referred to in cl. (i), has, prior to the issue of a notice to him under sub-s. (2) of s. 139, voluntarily and in good faith made full and true disclosure of his income;

(b) in the case referred to in cl. (ii), has, prior to the detection by the ITO, of the concealment of particulars of income or of the inaccuracy of particulars furnished in respect of such income, voluntarily and in good faith, made full and true disclosure of such particulars;

(c) in the cases referred to in cl. (iii), has, prior to the issue of a notice to him under sub-s. (2) of s. 139, or where no such notice has been issued and the period for the issue of such notice has expired, prior to the issue of notice to him under s. 148, voluntarily and in good faith made full and true disclosure of his income and has paid the tax on the income so disclosed.

and also has, in all the cases referred to in cls. (a), (b) and (c), co-operated in any enquiry relating to the assessment of his income and has either paid or made satisfactory arrangements for the payment of any tax or interest payable in consequence of an order passed under this Act in respect of the relevant assessment year.

Explanation L-For the purpose of this sub-section, a person shall be deemed to have made full and true disclosure of his income or of the particulars relating thereto in any case where the excess of income assessed over the income returned is of such a nature as not to attract the provisions of cl. (c) of sub-s. (1) of s. 271.

(2). Notwithstanding anything contained in sub-s. (1).-

(a) if in a case the penalty imposed or impassable under cl. (i) of sub-s. (1) of s. 271 or the minimum penalty impassable under s. 273 for the relevant assessment year, or, where such disclosure relates to more than one assessment year, the aggregate of the penalty imposed or impassable under the said clause or of the minimum impassable under the said section for those years, exceeds a sum of (one hundred thousand rupees); or

(b) if in a case falling under cl. (c) of sub-s. (1) of s. 271, the amount of income in respect of which the penalty is imposed or impassable for the relevant assessment year, or, where such disclosure relates to more than one assessment year, the aggregate amount of such income for those years, exceeds a sum of five hundred thousand rupees.

no order reducing or waiving the penalty under sub-s. (1) shall be made by the CIT except with the previous approval of the Board.

(3) Where no order has been made under sub-s. (1) in favour of only person, whether such order relates to one or more assessment years, he shall not be entitled to any relief under this section in relation to any other assessment year at any time after the making of such order.

(4) Without prejudice to the powers conferred on him by any other provision of this Act, the CIT may on an application made in this behalf by an assessee, and after recording his reasons for so doing, reduce or waive the amount of any penalty payable by the assessee under this Act or stay or compound any proceeding for the recovery of any such amount, if he is satisfied that-

(i) to do otherwise would cause genuine hardship to the assessee, having regard to the circumstances of the case; and

(ii) the assessee has co-operated in any enquiry relating to the assessment or any proceeding for the recovery of any amount due from him:

Provided that where the amount of any penalty payable under this Act or, where such application relates to more than one penalty, the aggregate amount of such penalties exceeds one hundred thousand rupees, no order reducing or waiving the amount or compounding any proceeding for its recovery under this sub-section shall be made by the CIT except with the previous approval of the Board.

(5). Every order made under this section shall be final and shall not be called into question by any Court or any other authority. ”

3. Sec. 273A itself contains criteria in cls. (a), (b) and (c) appearing in sub-s. (1) thereof for recording satisfaction about existence of the conditions contained therein and taking a decision in the matter. Learned the petitioner has produced the original copy of the impugned order as was received by the petitioner, which indicates that except for the first two pages and the last page of the impugned order reasons are contained in cyclostyled proforma inserted between these pages, which does not depict any application of mind to the requirement of s. 273A of the Act for the Revenue was unable to point out from the impugned order containing common reasons in similar applications filed by the petitioner in cyclostyled proforma that mind was applied by the leid CIT on the objective criteria laid down in the provisions in connection with each and every application to come to his independent conclusion thereon. The matter, therefore, deserves to be remanded to the leariwd CIT for his decision afresh on each application under s. 273A of the Act since separate application has been filed for each assessment year.

4. Consequently, this petition is allowed and the order (Annexure ‘C’) passed by the respondent is set aside and the respondent is now directed to consider and decide the applications under s. 273A of the Act in accordance with law. The amount of security deposit, if outstanding, be refunded to the petitioner. There shall be no order as to costs.