Delhi High Court High Court

Siya Nand Gola vs Cit on 13 July, 2005

Delhi High Court
Siya Nand Gola vs Cit on 13 July, 2005
Equivalent citations: 2006 154 TAXMAN 282 Delhi
Author: T Thakur


JUDGMENT

T.S. Thakur, J.

In this petition for a writ of Certiorari the petitioner has assailed the correctness of an order dated 24-10-2002 passed by the Commissioner of Income-tax whereby he has declined to exercise his revisional jurisdiction under Suction 264 of the Act and upheld the order of assessment made against the petitioner. The facts giving rise to the petition lie in a narrow compass and may, therefore, be set out as under :

2. The petitioner is engaged in the business of manufacture and sale of Polyester Buttons in the name and style of Glossy Polyester. In the course of assessment proceedings for the assessment year 1998-99, the assessing officer noticed that the petitioner had shown a sum of Rs. 2,76,033 towards Sundry Creditors. The assessing officer directed the petitioner to provide confirmation from the said creditors and to prove that the credits shown against them were genuine. Apart from the said direction, margin of the order sheet maintained by the assessing officer were sufficient to constitute a surrender of the amount and that the affidavit filed by the assessed setting out the circumstances in which the slid signatures were obtained could not be accepted. In so far as the responses received from the two parties referred to above, the Commissioner found that the responses received from them were contradictory hence unreliable. The Revision Petition was, in that view, dismissed. The present Writ petition, as noticed earlier, assails the correctness of the said order.

3. Learned counsel for the petitioner argued that the order of assessment made by the assessing officer proceeded entirely on the basis of the alleged surrender made by the petitioner. No such surrender was, according to the learned counsel, made at any stage nor could any such surrender be read in the signatures which the assessing officer had obtained on the margin of the order sheet. It was also contended that the assessing officer as also the Commissioner had fallen in error in holding that the responses received from Aero Enterprises and Mohan Chemicals, were in any way contradictory hence unreliable. The Commissioner had, according to the counsel for the petitioner failed to exercise his jurisdiction thereby rendering the order made by him liable to be set aside.

4. Mr. Jolly, counsel appearing for the revenue, on the other hand, submitted that the jurisdiction of the Commissioner under section 264 and so also that of this court under Article 226 of the Act was limited to finding out whether there was any error of jurisdiction or illegality in the impugned order. He urged that the Commissioner had, on evaluation of the material on record, come to the conclusion that there was a surrender made by the assessed and that the said finding could not be interfered with by us under Article 226.

5. The assessing officer has, as noticed earlier, proceeded mainly on the ground that the assessed had surrendered a sum of Rs. 3,59,509 for taxation or account of his inability to provide supporting material to show that the sundry creditors against whom the said amount was shown in his books were genuine. Mr. Jolly, in the course of the hearing before us, produced a xerox copy of the relevant record maintained by the assessing officer. From a perusal of the said record, we notice that the surrender allegedly made by the petitioner was on the basis of a letter said to have been filed by the assessed before the assessing, officer on 26-3-2001 erroneously recorded as 26-3-2000. No such letter was, however, admittedly available on record. This aspect was noticed even by the Commissioner of Income-tax in the course of the proceedings before him. If that be so as indeed it appears to us to be the case, the very basis for assuming that there was a surrender disappears. It is not, by reference to the signatures on the margin of the order sheet maintained by the assessing officer, that a surrender of the amount for taxation was being inferred. The record, on the contrary, refers to a formal letter surrendering the amount for taxation. If the said letter was non-existent, the assuming that any such surrender was made must also vanish. The Commissioner of Income-tax obviously failed to notice this aspect and thereby fell in error in holding that there was a surrender of the amount for taxation purposes. The result is that the order passed by the Commissioner is rendered unsustainable. On the analogy of the above reasoning, the order of assessment must also be held to be equally bad and unsustainable.

6. We accordingly allow this petition, set aside the order passed by the Commissioner as also the order passed by the assessing officer dated 28-3-2001 to the extent the said order has brought to tax a sum of Rs. 3,59,509 shown against 8 sundry creditors mentioned in the order., We further direct that the petitioner assessed shall appear before the assessing officer on the 22-8-2005. It shall have three weeks thereafter to produce any material in support of its claim that the 8 alleged sundry creditors mentioned were genuine. It is made clear that in case the petitioner fails to provide the requisite confirmation or produce evidence in support of his claim that the transaction in relation to the alleged 8 sundry creditors mentioned in the order are genuine, the assessing officer shall be free to pass a fresh order without offering any further opportunity to the petitioner.

Parties are left to bear their own cost.