High Court Punjab-Haryana High Court

Prempal Gandhi vs Commissioner Of Income Tax-I on 22 July, 2009

Punjab-Haryana High Court
Prempal Gandhi vs Commissioner Of Income Tax-I on 22 July, 2009
I.T.A. No. 353 of 2009 (O&M)                                      (1)

 IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                       I.T.A. No. 353 of 2009 (O&M)

                                       DATE OF DECISION: 22.7.2009


Prempal Gandhi                                      ..........Appellant

                          Versus

Commissioner of Income Tax-I, Aayakar               ..........Respondent
Bhagwan, Jalandhar


CORAM:- HON'BLE MR. JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS. JUSTICE DAYA CHAUDHARY

Present:-    Mr. S.K. Mukhi, Advocate
             for the appellant.

                          ****


ADARSH KUMAR GOEL, J. (Oral)

1. The assessee has preferred this appeal under Section 260A of

the Income Tax Act, 1961 (for short, “the Act”) against the order of Income

Tax Appellate Tribunal, Amritsar Bench, Amritsar dated 12.1.2009 passed

in ITA No. 383 (ASR)/2008 for the assessment year 1999-2000 , proposing

to raise following substantial questions of law:-

(i) “Whether, on the facts and circumstances of the case,

the Tribunal was justified in reversing the well versed

and speaking orders of the first appellate authority in

deleting the penalty so levied by the AO u/s 271(1)(c)

of the Income Tax Act, 1961?”

(ii)”Whether, on the facts and circumstances of the case,

the Tribunal was justified in reversing the well versed

and speaking orders of the first appellate authority by

holding that the revised return was filed after detection

of concealed income which is against the facts and

established principles of law that surrender/admission
I.T.A. No. 353 of 2009 (O&M) (2)

by filling revised return will not lead to concealment

wherein the surrender has been accepted as such

without making any further enquiries?”

(iii)”Whether, on the facts and circumstances of the

case, the Tribunal was justified in reversing the well

versed and speaking orders of the first appellate

authority by ignoring the established principles of law

as confirmed by Jurisdictional High Court as laid down

in the case of CIT Vs. Sudarshan Gupta, (2008) 10

DTR (P&H) 184 by holding that “The statement of

surrender has got to be accepted in toto or it has got

to be ignored?”

(iv)”Whether the order of the Tribunal is perverse and

against the provisions of law?”

2. The assessee derives income from property dealings. After

assessment was completed, it came to the notice of the Assessing Officer

that assessee had substantial transactions in bank which were not

disclosed. Proceedings were initiated for re-assessment. The assessee

filed revised return and offered the peak credits in the bank account and

interest thereon, with a condition that no penalty be imposed and he may

not be prosecuted. The Assessing Officer did not accept the conditions.

The Assessing Officer completed the assessment and also initiated

proceedings for penalty for the assessment years in question. After

following due procedure, penalty was imposed.

3. The CIT(A) accepted the plea of the assessee to the effect that

the assessee having filed higher return and surrendered the undisclosed

income, penalty was not leviable. Reliance was placed on the judgment of

Hon’ble Supreme Court in CIT Vs. Suresh Chandra Mittal 251 ITR 9.

4. The Tribunal reversed the view taken by the CIT(A) and
I.T.A. No. 353 of 2009 (O&M) (3)

maintained the order of penalty. It was observed:-

“We have heard both the parties and perused the

material placed on record. The question of concealment

of income or furnishing of inaccurate particulars of

income for the purpose of section 271(1)(c) of the

Income Tax Act, 1961 is to be determined with reference

to the original return. Even if the income is surrendered

in the revised return, the assessee still have to explain

why the income was not shown and why inaccurate

particulars of income were furnished in the original

return. In case of bonafide error or in case of technical

or venial breach of statutory provisions, the assessee

might not be held guilty of default u/s 271(1)(c) of the

Act, where the assessee has fully cooperated with the

Revenue authorities. On the other hand, when from the

very beginning, the assessee has intentionally

concealed income or furnished inaccurate particulars of

income, there is no question of assessee escaping

penalty on account of filling of revised return Blame-

worthiness attached to the assessee with reference to

the original return cannot be avoided by filling revised

return after concealment was detected by the Revenue

authorities. Where the concealment of Income made in

the original return or where the surrender of income

made was not voluntarily. But was as a result of

detection by the AO, filling of revised return of is no

consequence. Section 139(5) applies to limited

recourse of cases where in the original return, there was

any omission or any wrong statement and not to cases
I.T.A. No. 353 of 2009 (O&M) (4)

of concealment or false statement if a case does not fall

u/s 139(5) of the Act, the fact that revised’ return was

filed after any investigation was starred by the Income-

tax department will be of no consequence. In the

present case, admittedly, the assessee has not

disclosed the the impugned bank accounts where the

huge amounts were lying. There is no whisper about

these bank accounts in the original return. The

department detected these bank accounts and thereafter

issued notice u/s 148 of the Act.. After receipt of notice

u/s 148, the assessee filed the return and also filed a

letter that amount offered for taxation, no penalty

proceedings be initiated. In our opinion, the letter filed

by the assessee is of no consequence and that

surrender was made on detection of the bank accounts

by the department and it is not a voluntary disclosure.

Only because the assessee filed a letter stating that the

assessee offered additional income appearing in the

bank voluntary surrender. The assessee was forced to

surrender the income and the letter given by the

assessee that no penalty may be initiated was not

acceptable to the department and the AO has given a

letter to the assessee that he would not consider that

portion of the letter.” ……..

“7.1 But in the present case, the assessee has not

disclosed to impugned bank accounts to the department.

These accounts were disclosed by the assessee in the

revised return only after the detection by the department.

These accounts would not have been disclosed to the
I.T.A. No. 353 of 2009 (O&M) (5)

department, had the department not detected the same.

Further, in the case of K.P. Madhusudhanan Vs. CIT

251 ITR 99, (SC), it was held that it cannot be laid down

as a general prescription that no penalty can be levied

for agreed assessment; assessee having surrendered

the amount of unexplained credits for assessment

clearly admitting that entries were not recorded by him

on the correct dates and temporary loans obtained by

him were not recorded at all, he was liable to penalty u/s

271(1)(c) of Income Tax Act, read with explanation-1 of

the I.T. Act.

7.2 Further, in the present case, the assessee has not

been able to lead any evidence that the revised returns

were filed by the assessee merely the result of

inadvertent mistake of omissions. The assessee

furnished inaccurate particular of his income and also

concealed particulars of his income while filling the

original return and was not able to establish the

inadvertent mistake or omission in the original return,

when declared showing much larger income in the

revised return. Out view of this is supported by the

judgment of Hon’ble Supreme Court in the case of G.C.

Aggarwal Vs. CIT Assam, Nagaland, etc. 186 ITR 571,

where the Hon’ble Supreme Court confirmed the

judgment of Hon’ble Gauhati High Court in the case of

G.C. Agarwal Vs. CIT, Reported in 102 ITR 408.

7.3 Further, in the case of Rajesh Chawala Vs. CIT

reported in 203 CTR 209, the Hon’ble Punjab & Haryana

High Court has held that the assessee has filed the
I.T.A. No. 353 of 2009 (O&M) (6)

revised return surrendering the additional income only

on coming to know about the detection of concealment

by the department and that it is not a case of bona fide

voluntary disclosure, penalty u/s 271(1)(c) is leviable.

Hence, in our opinion, it is not possible to hold that in

every case mere surrender of income will foreclose any

action of concealment of income. The penalty is levied

on the basis of the relevant material and revised return

was filed on coming to know about the detection of the

concealment and the assessee cannot escape penalty

merely on the ground that he has surrendered the

impugned amount.”

5. We have heard learned counsel for the appellant.

6. The main contention raised by the learned counsel for the

appellant is that the assessee had plausible explanation to give and the

assessee having surrendered the income and no further enquiry having

been held, penalty was not justified.

7. Reliance has been placed on following judgments:-

(i) CIT Vs. Suresh Chandra Mittal (2001) 251 ITR 9

(SC)

(ii)CIT Vs. Kohinoor Impex P. Ltd., (2004) 270 ITR 381

(DEL)

(iii)CIT Vs. Beta Nepthol Ltd. 272 ITR 323

(iv)Dilip No. Shroff Vs. Joint CIT, 291 ITR 521

(v)T.Ashok Pai Vs. CIT, 292 ITR 11

(vi)CIT Vs. Rajnish Nath Aggarwal (2008) 8 DTR

(P&H) 253

(vii)CIT Vs. Shankerlal Nebhumal Uttamchandani

(2008) 4 DTR 238 (GUJ)
I.T.A. No. 353 of 2009 (O&M) (7)

(viii)CIT Vs. Oriental Power Cable Ltd., 9 DTR 309

(Raj)

(ix)CIT Vs. Smt. Sudershan Gupta 10 DTR 184 (P&H)

(x)CIT Vs. Rajiv Garg and others 18 DTR 152 (P&H)

(xi)CCE Vs. Adhunik Steels Ltd. 228 DTR 228 (P&H)

(xii)Harigopal Singh Vs. CIT 258 ITR 85 (P&H)

(xiii)CIT Vs. Union Electric Corporation 281 ITR 266

(GUJ)

(xiv)CIT Vs. Suraj Bhan 294 ITR 481 (P&H)

8. We do not find any merit in the contention raised. The

plausibility or otherwise the explanation of the assessee was a pure

question of fact. Admittedly, the assessee concealed transactions in the

bank account and when notice of re-assessment was issued, finding no

other way out, the assessee surrendered income, to avoid penal

consequences. In such a situation, it could not be held, as was held in the

cases relied upon, that the assessees wanted to buy peace of mind and

there was no evidence of concealment, which called for penalty. This is

not a case where penalty has been imposed only because assessee

disclosed higher income voluntarily but a case of clear concealment where

the assessee having found no other way out, was forced to surrender

undisclosed income. The judgments relied upon do not apply.

9. No substantial question of law arises. The appeal is dismissed.




                                            (ADARSH KUMAR GOEL)
                                                  JUDGE



July 22, 2009                               (DAYA CHAUDHARY)
pooja                                            JUDGE

Note:-Whether this case is to be referred to the Reporter …….Yes/No
I.T.A. No. 353 of 2009 (O&M) (8)