Bombay High Court High Court

Multiscreen Media Private … vs The Union Of India on 17 February, 2010

Bombay High Court
Multiscreen Media Private … vs The Union Of India on 17 February, 2010
Bench: Dr. D.Y. Chandrachud, J.P. Devadhar
                                           1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                          CIVIL APPELLATE JURISDICTION




                                                                               
                         WRIT PETITION NO.8721 OF 2009




                                                      
    Multiscreen Media Private Limited,                               )
    a company incorporated under the Companies                       )
    Act, 1956 having their office at Interface Building              )
    7, 4th floor, Off. Malad Link Road, Malad (West),                )




                                                     
    Mumbai- 400064.                                                  )..Petitioner.

                 V/s.

    1.    The Union of India, Through the Secretary                  )




                                         
          Ministry of Finance, Government of India                   )
          North Block,New Delhi-110 101.
                          ig                                         )
                                                                     )
    2.    The Assistant Commissioner of Income-Tax                   )
          Range 11(1), Aayakar Bhavan, Maharishi                     )
          Karve Marg, Mumbai - 400 020.                              )..Respondents.
                        
    Mr. Percy J. Pardiwala, senior Advocate with Prakash Shah & Sumeet
    Raghani i/b. PDS Legal for petitioner
      


    Mr. Vimal Gupta for respondents.
   



                                       CORAM : DR. D.Y.CHANDRACHUD
                                               AND J.P.DEVADHAR, JJ.





                                       DATED : 17TH FEBRUARY, 2010


    JUDGMENT (PER DR. D.Y. CHANDRACHUD, J.)

1) Rule, by consent and on the request of Counsel made

returnable forthwith. Counsel for the respondents waives service. With the

consent of counsel, the petition is taken up for final hearing.

2) The petitioner is engaged inter alia in the business of providing

audiovisual television Software (‘content’), films, events and other like

::: Downloaded on – 09/06/2013 15:37:28 :::
2

activities. Subscription income is received from distribution of channels. The

petitioner also receives income from advertisements, sales and agency fees

from marketing of airtime. As a content provider, the petitioner develops the

content in-house or gets it developed from other software production houses

under its supervision and control. The major source of income is stated to be

the subscription income received by the petitioner for the distribution of

television channels. The petitioner also acts as an agent for foreign

television companies for canvassing the sale of airtime for channels for

which it receives agency fees.

3) The bone of contention in the present case relates to the

reopening of assessment for assessment year 2004-05. For assessment

year 2004-05, the petitioner claimed a deduction in respect of certain

expenditure pertaining to advertisements, sales promotion, market research

and publicity expenses on the ground that it was wholly and exclusively

incurred for the purpose of business under Section 37(1) of the Income Tax

Act, 1961. The return of income for assessment year 2004-05 was taken up

for scrutiny assessment. The assessment proceedings were concluded on

22nd December, 2006. The Assessing Office allowed to the petitioner a

deduction on account of expenditure incurred towards advertisements,

publicity and market research.

4) On 25th March, 2009 the Assessing Officer issued a notice

under Section 148 proposing to reopen the assessment proceedings for

assessment year 2004-05 on the ground that he had reason to believe that

::: Downloaded on – 09/06/2013 15:37:28 :::
3

the income of the petitioner chargeable to tax had escaped assessment. On

8th July, 2009, the Assessing Officer communicated his reasons for

reopening the assessment. The reasons recorded by the Assessing Officer

state that during the course of assessment proceedings of the subsequent

assessment year, 2005-06, the Assessing Officer had made a specific

addition under the head of advertisements, sales promotion and market

research expenses, wherein an amount of Rs.32.49 crores was added back

to the income of the assessee. The reasons which have been recorded by

the Assessing Officer while reopening the assessment for assessment

2005-06 have been adverted to. The Assessing officer on the reasons

recorded for the subsequent assessment year held that a similar issue in

regard to advertisement and publicity expenses is raised in assessment year

2004-05. During the assessment year, the petitioner debited an amount of

Rs.26,75 crores under the head of advertisement and publicity expenses, Rs.

2.83 crores for market research expenses and Rs.6.42 crores to dealer’s

incentives. Consequently, selling and distribution charges amounting in all to

Rs.26.01 crores had been debited. During the course of scrutiny

assessment, since the assessee had not made any specific representation in

that regard, the Assessing Officer had no occasion to take any opinion on

whether a disallowance was called for. The Assessing Officer recorded that

expenses amounting to 81.25% of the aforesaid sum debited need to be

disallowed in accordance with the findings of the Assessing Officer for

assessment year 2005-06. On this basis, he formed a reason to believe, that

taxable income of the assessee had escaped assessment and reopened the

assessment under Section 147.

::: Downloaded on – 09/06/2013 15:37:28 :::
4

5) Learned counsel appearing on behalf of the petitioner in support

of the challenge to the validity of the notice under Section 148, submitted that

during the course of scrutiny assessment, a query was raised by the

Assessing Officer on 7th September, 2006 by which the petitioner was called

upon to disclose the nature of the business and details of expenses debited

inter alia towards market research. In pursuance thereto, the petitioner

submitted a reply on 22nd November, 2006 explaining the nature of its

business and furnished a break-up of market research expenses.

Thereupon, by a communication dated 15th November, 2006, the Assessing

Officer called upon the assessee to furnish details / break-up of

advertisement and sales promotion expenses together with a justification for

the claim. This was replied to by the petitioner on 29th November, 2006.

The petitioner submitted that it incurred the advertisements and sales

promotion expenses in the normal course of its business of, inter alia,

distribution of TV channels and canvasing for airtime of TV channels in India.

These expenses were with a view to increase the turnover of the company

which in turn has increased its profitability. On the basis of this material, it

was submitted that an order of assessment was passed under section

143(3). The Assessing Officer was, therefore, not within his jurisdiction to

issue a notice of reassessment under Section 148 on the basis of the same

facts. Undoubtedly, the Assessing Officer had for assessment year 2005-06

made a disallowance of the expenditure incurred on advertisements and

sales promotion, save and except to the extent of 18.75% but this would not

justify the Assessing Officer in seeking to reopen assessment for assessment

::: Downloaded on – 09/06/2013 15:37:28 :::
5

year 2004-05, there being no fresh material for the Assessing Officer to do

so. In the absence of fresh material, it is urged that the action of the

Assessing Officer would only amount to a change of opinion, which is not

permissible under the substantive provisions of Section 147.

6) Section 147 enables the Assessing Officer to assess or

reassess any income chargeable to tax which he has reason to believe has

escaped assessment for an assessment year. The proviso to Section 147

imposes certain additional requirements where an assessment inter alia is

sought to be opened beyond a period of four years from the end of the

relevant assessment year. In the present case, the exercise of power is

within a period of four years and, therefore, the requirements of the proviso

are not attracted. Explanation 2 to Section 147 provides a deeming fiction of

cases were income chargeable to tax would be treated to have escaped

assessment. Among them in clause (c) of Explanation 2 are cases where an

assessment has been made, but (i) income chargeable to tax has been

under-assessed; or (ii) such income has been assessed at too low a rate; or

(iii) such income has been made the subject of excessive relief under the Act;

or (iv) excessive loss or depreciation allowance or any other allowance under

the Act has been computed. Where the Assessing Officer purports to

exercise power under Section 147 within a period of four years of the end of

the relevant assessment year, the condition precedent to the exercise of the

power, is the existence of a reason to believe that any income chargeable to

tax has escaped assessment. The expression ‘reason to believe’ must

obviously be that of a prudent person and it is on the basis of the reasons

::: Downloaded on – 09/06/2013 15:37:28 :::
6

recorded by the Assessing Officer that the question as to whether there was

a reason to believe that income has escaped assessment, has to be

determined. At the same time, the sufficiency of the reasons for reopening

an assessment does not fall for determination, at the stage of a reopening of

assessment. When the Court is concerned with a challenge to a notice

under section 148, the issue is not as to whether it can be conclusively

demonstrated that income had escaped assessment, but whether as a matter

of fact, there was a reason to believe that this was so, to justify a recourse to

the power under Section 147. The power under section 147 cannot be

exercised on a mere change of opinion. The requirement that reasons be

recorded in Section 148 is a safeguard that ensures against an arbitrary

exercise of power. Similarly, judicially evolved doctrine asserts that a mere

change of opinion cannot justify recourse to the power under Section 147.

This is intended to ensure that the power is exercised for valid reasons when

there is tangible material for the Assessing Officer to do so. The test of

‘tangible material’, it may be noted, has been enunciated in a judgment of the

Supreme Court in Commissioner of Income Tax V/s. Kelvinator of India

Ltd.1, wherein the Hon’ble Mr. Justice S.H. Kapadia, speaking for a Bench of

the Supreme Court held thus :-

” …one needs to give a schematic interpretation to the words “reason
to believe” failing which, we are afraid, section 147 would give
arbitrary powers to the Assessing Officer to reopen assessments on
the basis of “mere change of opinion”, which cannot be per se reason
to reopen. We must also keep in mind the conceptual difference
between power to review and power to reassess. But reassessment
has to be based on fulfilment of certain pre-conditions and if the
concept of “change of opinion” is removed, as contended on behalf of
the Department, then, in the garb of reopening the assessment, review

1 [2010] 320 ITR 561 (SC)

::: Downloaded on – 09/06/2013 15:37:28 :::
7

would take place. One must treat the concept of “change of opinion”
as an in-built test to check abuse of power by the Assessing Officer.
Hence, after 1st April, 1989, the Assessing Officer has power to

reopen, provided there is “tangible material” to come to the conclusion
that there is escapement of income from assessment. Reasons must
have a link with the formation of the belief…. ”

7) In the present case, recourse to the provisions of Section 147

has been taken on the ground that during the course of assessment

proceedings for the next assessment year, namely assessment year

2005-06, the Assessing Officer specifically made a disallowance in respect of

a part of the expenditure claimed to have been incurred by the assessee

towards advertisements and publicity expenses. The Assessing Officer while

seeking to reopen an assessment under Section 147 is not precluded upon

relying on an order of assessment passed for a subsequent assessment

year, where additional material has emerged before the Assessing Officer to

lead to the formation of a belief that income chargeable to tax had escaped

assessment. In Srikrishna Pvt. Ltd. V/s. Income Tax Officer2, in his return

of income filed for assessment year 1959-60, the Assessee had shown

certain Hundi loans which were stated to have been taken from a number of

persons. The Assessing Officer accepted the averment and made an

assessment. During assessment proceedings for the successive year,

1960-61, the assessee again showed Hundi loans in a sum exceeding Rs.17

lacs. The Assessing Officer made an inquiry and found that many of the

loans were bogus and that some of the alleged loans were by erstwhile

directors and shareholders of the assessee. Loans of approximately Rs.

11.15 lacs were not established to be genuine and the amount was added

2 221 ITR 538

::: Downloaded on – 09/06/2013 15:37:28 :::
8

back as income from undisclosed sources. On that basis, notice was issued

under Section 148 seeking to reassess the income for assessment year

1959-60. A Single Judge of the Calcutta High Court allowed the petition filed

by the assessee and quashed the validity of the notice, but on appeal, the

Division Bench set aside the judgment of the Single Judge. The Supreme

Court confirmed the judgment of the Division Bench of the Calcutta High

Court. The Supreme Court held that at that stage it was only a reopening of

an assessment and while it was true that the Assessing Officer could have

investigated the truth of the assertion of the assessee, which he actually did

in the subsequent assessment year, the question as to whether the loan

alleged to have been taken by the assessee was true or false, was a material

fact and not a mere inference to be drawn from given facts. The Supreme

Court held that this would furnish a reasonable ground to the Assessing

Officer to form a belief that on account of the failure of the assessee to

disclose all material facts, income had escaped assessment. The Court

emphasised that at that stage, it was only required to consider whether there

are reasonable grounds for the Assessing Officer to believe and not whether

escapement of income had been established. In a subsequent judgment of

the Supreme Court in Ess Ess Kay Engineering Co. P. Ltd. V/s.

Commissioner of Income Tax3, which was a Civil Appeal from the judgment

of the Punjab & Haryana High Court in an Income Tax Reference, the

Supreme Court held that there was material on the basis of which the

Assessing Officer can proceed to reopen the case and it was not a case of a

mere change of opinion. Merely because the case of the assessee was

accepted as correct in the original assessment for the assessment year in

3 (2001) 248 I.T.R. 818

::: Downloaded on – 09/06/2013 15:37:28 :::
9

question, that would not preclude the Income Tax Officer to reopen the

assessment for an earlier year on the basis of a finding of fact made on the

basis of fresh material in the course of an assessment for the next

assessment year. The judgment in Ess Ess Kay Engineering (supra) hence

lays down the principle of law that it would be open to the Assessing Officer

to reopen an assessment, based on a finding of fact made on the basis of

fresh material gathered in the course of assessment for a subsequent

assessment year. The test in these cases, as the subsequent judgment in

Kelvinator (supra) lays down is whether there is tangible material for the

Assessing Officer to do so.

8) In a judgment of a Division Bench of this Court in Anusandhan

Investments Ltd. V/s. M.R. Singh, Deputy Commissioner of Income Tax4,

one of us (Mr. Justice J.P. Devadhar) speaking for a Division Bench noted

that it is a well established position in law that an assessment can be

reopened on the basis of information contained in an assessment of a

subsequent year. In that case, the question was whether reopening of

assessment for assessment year 1992-93 was justified. In the assessment

order for assessment year 1993-94, the Assessing Officer held that the sale

of shares in pursuance to an agreement dated 3rd January, 1992 took place

on the same day and capital gains in respect thereof were leviable for

assessment year 1992-93. The issue regarding capital gains arising from

the sale of shares pursuant to the agreement was however neither raised nor

discussed in the assessment order for assessment year 1992-93.

Consequently reopening of assessment based on assessment year 1993-94,

4 [2006] 287 I.T.R. 482 (Bom)

::: Downloaded on – 09/06/2013 15:37:28 :::
10

wherein it was held that a relationship of a 100 per cent holding subsidiary

company was acquired only with the intention of evading capital gains could

not be faulted.

9) In the judgment of a Division Bench of this Court in Siemens

Information System Ltd. V/s. Assistant Commissioner of Income Tax &

Ors.5, an assessment was sought to be reopened for assessment year

2001-02 on the basis of an assessment order that was passed for

assessment year 2003-04. The Division Bench noted that the reason to

believe that income had escaped assessment was based on the finding that

losses incurred in units which were not eligible for deduction under Sections

10A & 10B had to be first set off against the profits of the units which are

eligible for deduction and only the balance profits were eligible for deduction

under Section 10A. The Division Bench held that while furnishing those

reasons, the Assessing Officer had in assessment year 2003-04 merely

disagreed with the approach of the Assessing Officer who made an

assessment for assessment year 2001-02. The Division Bench clarified that

this was not a case where any other material had been disclosed or where

new material had come to attention or where this Court or the Supreme Court

had taken a view on the issue. The Division Bench held that merely because

the second Assessing Officer differs with the opinion of the earlier Assessing

Officer on the interpretation of the statutory provision without any additional

material, that would not justify recourse to the provisions of Section 147 and

a mere change of opinion on an interpretation of a provision by itself without

anything more, cannot give rise to ‘reason to believe’. The judgment of the

5 (2007) 295 I.T.R. 333 (Bom.)

::: Downloaded on – 09/06/2013 15:37:28 :::
11

Division Bench in Siemens Information Ltd. (supra), therefore, does not state

as an absolute principle of law that an Assessing Officer would not be entitled

to seek recourse to the power to reopen an assessment under Section 147

on the basis of an assessment made for a subsequent assessment year,

The judgment of the Division Bench cannot be construed to lay down a

proposition of law inconsistent with the law down by the Supreme Court in Sri

krishna Pvt. Ltd. (supra) and Ess Ess Kay Engineering (supra). In fact, as

already noted earlier, the judgment in Ess Ess Kay Engineering held that the

Assessing Officer is not precluded from reopening the assessment of an

earlier assessment year on the basis of his finding of fact made, on the basis

of fresh material in the course of an assessment in the next assessment year.

The judgment of the Division bench in Siemens Information (supra) when

properly considered, involved a case where recourse to the provision for

reopening an assessment was taken in the absence of any additional

material. The Supreme Court in Kelvinator (supra) observed that tangible

material and not merely a change of opinion can entitle the Assessing Officer

to take recourse to the power to reopen assessment. The emphasis is on

‘mere’ in the phrase ‘mere change of opinion’. A mere change of opinion is

not enough. A change of opinion, in other words, is permissible, provided it is

grounded on additional or tangible material. In the absence of any other

fresh material, a change of opinion would amount to an exercise of a power

akin to a review or re-appreciation and would be no more that what is

described as a mere change of opinion.

10) In this background, the facts of the present case would have to

::: Downloaded on – 09/06/2013 15:37:28 :::
12

be considered. During the course of proceedings for assessment year

2004-05, a query was addressed by the Assessing Officer on 7th September,

2006 inter alia requiring the assessee to make a disclosure of the nature of

its business and details of the expenses towards market research. On 15th

November, 2006, the assessee was directed to furnish a justification and

details of expenditure towards advertisements and sales promotion

expenses. The assessee furnished the break-up of the expenses incurred

towards advertisements and sales promotion and an order of assessment

was passed under Section 143(3). When the assessment proceedings for

assessment year 2005-06 were taken up, the Assessing Officer by his letter

dated 21st August, 2007 called up the assessee to furnish the ledger extracts

of advertisements and sales promotion expenses / market research

expenses. On 26th November, 2008 a notice was issued to the assessee

under Section 142(1). The Annexure to the notice drew the attention of the

assessee to the fact that the assessee had debited advertisements and sales

promotion expenses of Rs.39.99 crores; dealer’s incentives of Rs.50.89

crores and market research expenses of Rs.2.73 crores. The Assessing

Officer noted that considering the fact that the programmes are aired by the

channel, any ‘upside’ in the revenues shall accrue to the Channel Company.

The assessee was asked to explain why this amount should be allowed in

the light of the absence of business expediency. The assessee was called

upon to file a detailed explanation along with supporting documents. In the

course of the assessment proceedings for assessment year 2005-06, the

assessee had filed a detailed explanation before the Assessing Officer on

11/12/2008. The assessee set out its case in regard to the allowability of its

::: Downloaded on – 09/06/2013 15:37:28 :::
13

advertisements and sales promotion expenses and dealer’s incentives

expenses together with market research expenses under section 37(1). The

case of the assessee was that the entire expenses were incurred wholly and

exclusively for the purpose of its business and it was essential for the

assessee to incur the expenses so as to increase its own income by way of

sale of content, distribution income, advertisements as well as agency fees.

The case of the assessee, therefore, was that the entire expenditure should

be allowed as deduction under Section 37(1) even though a third party,

namely a Channel Company may have benefited from the same to a certain

extent. The Assessing officer while passing the order of assessment for

assessment year 2005-06 came to the conclusion after considering the

submissions of the assessee that of the total expenses that were incurred,

18.75% would be allowed in the hands of the assessee while the balance

shall be held as expenditure incurred on the behalf of the foreign principal of

the assessee and was liable to be disallowed in the hands of the assessee.

In the present case, we are not concerned with the merits of the claim of the

assessee in regard to whether the expenditure that was incurred was wholly

and exclusively for the purpose of the business of the assessee. What is

material is that on the basis of a detailed inquiry which took place during the

course of assessment year 2005-06, the claim of the assessee of deduction

of the entire expenses was not accepted and disallowance was made to the

extent of expenditure incurred over and above 18.75%. The Assessing

Officer did so on the basis of fresh material which came before him in view of

the notice dated 26th November, 2008 in pursuance to which the assessee

filed a detailed representation elucidating the relevant particulars of the

::: Downloaded on – 09/06/2013 15:37:28 :::
14

business of the assessee and the reasons for the expenditure. Whether the

Assessing Officer was justified in the decision which he took for assessment

year 2005-06 is again not a matter to be considered at this stage of the

proceedings. The point is that on the basis of the additional material which

was available on record, the Assessing officer issued a notice for reopening

the assessment for assessment year 2004-05. In our considered view, the

Assessing officer did have tangible material to reopen the assessment under

Section 147 of the Act and to form a reason to believe that income had

escaped assessment. Clause (iv) (c) of Explanation 2 to Section 147 creates

a deeming fiction where though the assessment has been made, income

chargeable to tax is under assessed. In such a case, law deems that income

chargeable to tax has escaped assessment. For these reasons, we are of

the view that recourse to the provisions of Section 147 cannot be faulted.

11) While concluding, we would however reiterate that the question

as to whether the assessee would be entitled to a deduction in respect of the

entire expenses claimed under Section 37(1) would be a matter which would

fall for determination on merits according to law and the observations

contained in this judgment should not be considered as an expression of any

opinion on the merits of that issue.

12) For all the aforesaid reasons, we are of the view that the

exercise of writ jurisdiction would not be warranted. The petition is dismissed.

There shall be no order as to costs.

    (J.P.DEVADHAR, J.)                             (DR. D.Y.CHANDRACHUD, J.)




                                                      ::: Downloaded on - 09/06/2013 15:37:28 :::