High Court Kerala High Court

M/S.Panchaman Traders vs The Commissioner Of Income Tax on 30 October, 2009

Kerala High Court
M/S.Panchaman Traders vs The Commissioner Of Income Tax on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1223 of 2006()


1. M/S.PANCHAMAN TRADERS,KALARICKAL,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF INCOME TAX,
                       ...       Respondent

2. THE INCOMETAX OFFICER, WARD-1,

                For Petitioner  :SRI.P.BALAKRISHNAN (E)

                For Respondent  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :30/10/2009

 O R D E R
                                                              C.R.
                 C .N. RAMACHANDRAN NAIR &
                         V.K. MOHANAN, JJ.
                 --------------------------------------------
                       W.A. No. 1223 OF 2006
                 --------------------------------------------
               Dated this the 30th day of October, 2009

                              JUDGMENT

Ramachandran Nair, J.

Writ Appeal is filed against the judgment of the learned single

Judge who upheld the suo motu orders issued by the Commissioner

directing revision of appellant’s income tax assessment for the year

1992-93 to determine taxable income, consistent with the decision of

the Supreme Court in UNION OF INDIA V. A. SANYASI RAO, 219

ITR 330 (SC).

2. The appellant-assessee was engaged in arrack business during

the previous year relevant for the assessment year 1992-93. Even

though Profit and Loss account filed along with the income tax returns

showed net income of Rs. 10,53,607/- the assessee returned income

from arrack business only at Rs. 5,25,645/-, which was income

assessable under Section 44AC of the I.T. Act. The assessment was

completed ignoring the higher income shown in the P & L account as

2

income from arrack business, but by accepting the income under

Section 44AC of the Act. The original assessment was completed on

7.2.1995. The assessee filed appeal against the assessment before the

CIT (Appeals) on some other issues pertaining to addition made of the

amount shown in the capital account of other partners. The CIT

(Appeals) by order dated 13.12.1995 set aside the assessment and

remanded the case back to the assessing officer for the purpose of

reconsidering the additions contested by the assessee in appeal. It is

thereafter that the Supreme Court pronounced the judgment in

SANYASI RAO’s case referred above on 13.2.1996 holding that

income from liquor business also should be computed in accordance

with Sections 28 to 43C like any other business income and the

provisions of Sections 44AC and 206 are only machinery provisions.

Therefore it was the duty of the assessing officer to have noticed the

judgment of the Supreme Court and made assessment in respect of

income from arrack business based on P & L account filed by the

assessee. However, while revising the assessment based on the orders

in appeal, the assessing officer did not consider the decision of the

Supreme Court above referred, but retained the income assessed in

3

respect of arrack business under Section 44AC in the revised

assessment completed on 6.3.1998. The Commissioner of Income tax

on noticing the irregularity committed by the assessing officer, leading

to evasion of tax, initiated suo motu revision proceedings under Section

263 of the Act and passed orders on 30.3.2000 directing revision of

assessment on income from arrack business based on income disclosed

in P & L account and in terms of declaration of law by the Supreme

Court in SANYASI RAO’s case above referred. Even though statutory

appeal was available against Section 263 order, the assessee

approached this Court in writ proceedings contending that the order is

without jurisdiction mainly because it is time-barred. The learned

single Judge upheld the order both on merit as well as on the question

of limitation raised by the appellant. This Appeal is against the said

judgment and we have heard Sri. P. Balakrishnan, counsel appearing

for the appellant and standing counsel appearing for the respondent.

3. The first question raised is against the finding of the learned

single Judge that the order passed by the Commissioner under Section

263 of the IT Act is within time. The case of the appellant-assessee is

that the issue decided by the Officer and which was subject matter of

4

revision by the Commissioner under the impugned order issued under

Section 263 is with regard to computation of business income from

arrack under Section 44AC in the original assessment, which should

have been made based on P & L account filed by the assessee, which

showed higher income from business than the income assessable under

Section 44AC. Even though appeal was filed against original

assessment completed on 7.2.1995, this was not the subject matter of

appeal and therefore it was open to the Commissioner to revise the

original assessment on this issue within two years from the date of

original order which was not done in this case. According to counsel

since the issue was not subject matter of appeal, the Commissioner

should have revised the assessment even during the pendency of appeal

before the first appellate authority or after the first appellate authority

disposed of the appeal. The specific case of the assessee therefore is

that suo motu revisional order issued on 30.3.2000 is time barred

because limitation with regard to suo motu revision power under

Section 263 has to be considered with reference to original assessment

completed on 7.2.1995. On the other hand, standing counsel appearing

for the respondent contended that suo motu revision power under

5

Section 263 should be considered with reference to revised order issued

based on orders in appeal, if the issue raised by the Commissioner

under Section 263 was not raised or considered by the appellate

authority. In this particular case, the specific case of the department is

that the Commissioner (Appeals) had in fact set aside the original

assessment in appeal and so much so, there was no order available to

the Commissioner for revision under Section 263 until the Officer

revised the assessment. According to standing counsel, revised

assessment was issued by the assessing officer on 6.3.1998 without

considering the law declared by the Supreme Court in SANYASI

RAO’s case and therefore the order prejudicial to the interest of

revenue is revised order issued on 6.3.1998 by the assessing officer

ignoring the judgment of the Supreme Court above referred and so

much so limitation available for revision of order under sub-section (2)

of Section 263 is upto two years from the end of the financial year in

which revised order is passed..

4. Learned counsel for the appellant-assessee has relied on the

decision of the Supreme Court in CIT V. ALAGENDRAN FINANCE

LTD., 293 I.T.R. 1 (SC), and contended that under explanation C to

6

Section 263(1) there is no merger of the assessment pertaining to

income from arrack business in the appellate order and so much so, the

Commissioner was free to revise the original assessment under section

263 on this issue even during the pendency of the first appeal before

the first appellate authority. We are unable to accept this contention for

more than one reason. In the first place, assessment on computation of

income from arrack business originally made on 7.2.1992 became an

order prejudicial to the interest of revenue by virtue of declaration of

law by the Supreme Court vide judgment in SANYASI RAO’s case

dated 13.2.1996. Therefore Commissioner could not have been

expected to pass orders under Section 263 until the Supreme Court

pronounced the judgment. Further, if the assessing officer had taken

note of the judgment of the Supreme Court he himself could have

corrected the mistake in the revised assessment either by invoking the

power under Section 154 or by resort to Section 147. Secondly the

Commissioner in exercise of his jurisdiction under Section 263 can

revise the assessment found to be prejudicial to the interest of the

revenue within two years from the end of the financial year in

which such order is passed. In this case, the order sought to be revised

7

was set aside in appeal; by the first appellate authority for redoing the

assessment with specific reference to the issues raised in the appeal. In

fact it is pertinent to note that under Section 251 (1)(a) Commissioner

(Appeals) has authority even to enhance assessment which was the

subject matter of appeal before him. The powers of Commissioner

(Appeals) under Section 251(1)(a) are similar to the power of regular

Commissioner who exercises supervisory jurisdiction over the

assessing officers under Section 263 to correct orders prejudicial to the

interest of the revenue. Therefore once the appeal is filed by the

assessee on any ground, it was open to the Commissioner (Appeals) to

consider whether the impugned assessment order is otherwise

prejudicial to the interest of the revenue and to order revision of

assessment to make up for the omissions made or to rectify the

mistakes or to bring to tax the income that has escaped assessment

which in other words means that orders prejudicial to the interest of the

revenue should be ordered to be corrected by the first appellate

authority as well. Therefore there is nothing wrong in the

Commissioner, exercising supervisory powers over the assessing

officers, to wait for the orders in appeal and then to revise the

8

assessment on matters which are not considered in appeal by the first

appellate authority. If the result of appeal is setting aside the

assessment though for limited purposes, still in our view no order

survives to be revised by the Commissioner under Section 263 on any

point originally decided. In fact, as already found by us, even after

setting aside the assessment, the assessing officer has ample powers

under Section 154 as well as under Section 147 to correct his own

mistakes in the original assessment so that revised order issued by him

consistent with the orders in appeal will be an order not prejudicial to

the interest of the revenue. It is only when the first appellate authority

omits to correct orders prejudicial to the interest of the revenue and

only if the assessing officer also fails to correct his mistakes in the

original assessment while issuing revised orders giving effect to the

order in appeal, the Commissioner needs to exercise his supervisory

jurisdiction under Section 263 of the Act and so much so the

Commissioner has jurisdiction to revise the revised assessment on

matters concluded by the assessing officer in the original assessment

which are again incorporated in the revised order. We have in this

case already found that limitation does not apply because in first

9

appeal, the first appellate authority set aside the assessment within the

period of limitation available to the Commissioner for issuing orders

under Section 263 and once assessment is set aside, revised order is a

new proceeding against which also powers under Section 263 are

available to the Commissioner. Admittedly impugned order of the

Commissioner under Section 263 issued on 30.3.2000 is within two

years from the end of the financial year in which the revised assessment

is issued, that is on 6.3.1998. Therefore we confirm the order of the

learned single Judge holding that the proceedings impugned in the

WPC is within time. However, we make it clear that if the CIT

(Appeals) had not set aside the original assessment in appeal, limitation

for revision under Section 263 has to be worked out from the date of

original assessment and in that event revisional order by the

Commissioner would be time barred. In other words, limitation for

revision under Section 263 on any matter concluded in the original

assessment with reference to revised order issued after appeal arises

only when the CIT (Appeals) sets aside the assessment in appeal within

the period for revision available to the Commissioner for revision

under Section 263 against original assessment.

10

5. So far as the challenge against merit of the impugned order is

concerned, we find that the assessing officer passed the revised

assessment after declaration of law by the Supreme Court in SANYASI

RAO’s case, but by ignoring it which led to escapement of assessment

of substantial amount of income because income returned by the

assessee in the arrack business in the P & L Account was almost double

the income returned under Section 44AC and originally assessed by the

assessing officer. In fact, if the assessing officer had noted the decision

of the Supreme Court which was already published much before

revision of assessment, he himself would have corrected the omission

in the original assessment in the course of revision of assessment based

on orders in appeal. Therefore there is no substance in the challenge

against the merit of the impugned order as well.

Consequently we dismiss the writ appeal.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V.K. MOHANAN)
Judge.

kk

11