Supreme Court of India

Tanna And Modi vs C.I.T. Mumbai Xxv And Ors on 17 May, 2007

Supreme Court of India
Tanna And Modi vs C.I.T. Mumbai Xxv And Ors on 17 May, 2007
Author: S Sinha
Bench: S.B. Sinha, P.K. Balasubramanyan
           CASE NO.:
Appeal (civil)  2696 of 2007

PETITIONER:
Tanna and Modi

RESPONDENT:
C.I.T. Mumbai XXV and Ors.

DATE OF JUDGMENT: 17/05/2007

BENCH:
S.B. Sinha & P.K. Balasubramanyan

JUDGMENT:

JUDGMENT

S.B. SINHA, J.

1. Leave granted.

2. Interpretation and application of the provisions of Voluntary Disclosure
of Income Scheme falls for our consideration in this appeal which arises
out of the judgment dated 19.7.2005 passed by the High Court of Judicature
at Bombay in Writ Petition (Civil) No. 918 of 2005 dismissing the writ
petition filed by the appellant herein, questioning the correctness of an
Order dated 13.5.2004 passed by the Commissioner of Income Tax, Mumbai City
XXV refusing to entertain an application under voluntary disclosure scheme.

3. Appellant is a firm registered under the Indian Partnership Act, 1932.
It is also registered under the Income Tax Act, 1961. A search and seizure
proceeding was conducted against three individuals Smt. Kuntalaxmi Tanna,
Shri Kashyap Tanna and Shri Kauntey Tanna. Office of the appellant was also
situate at the same premises where the search and seizure was conducted. A
voluntary disclosure by the firm was made in respect of the assessment year
1994-1995 for a sum of Rs. 2,45,420/- for the assessment year 1994-1995 and
Rs. 2,05,470/- for the assessment year 1995-1996 under the Voluntary
Disclosure of the Income Scheme, 1997.

4. By an Order dated 30.12.1997, the said declaration was accepted.

5. Requisite amount of tax was also paid. A certificate was issued by the
Commissioner of Income Tax having satisfied himself with the various
requirements of the Scheme. Additions made in respect of the assessment
years 1994-1995 and 1995-1996 were directed to be deleted by the
Commissioner of Income Tax on 29.1.2003 and 24.2.2003 respectively opining
that the firm became entitled to the immunity being inherent in the Scheme.

6. However, an Order was passed by the Commissioner of Income Tax on
8.4.2003 declaring the said certificate to be null and void under Section
64(2) of the Voluntary Disclosure of Income Scheme, 1997 stating;

“Subsequent to the filing of declaration and issue of certificate u/s.
68(2) of the VDIS 97, it has been brought out that search & seizure action
was carried out in respect of the assessee on 18/4/1997 relating to the
assets declared by the assessee in the VDIS application filed on 30/12/1997
and this fact was not disclosed by the assessee while filing the VDIS
declaration on 30/12/1997. As the assets declared by the assessee under
VDIS’ 97 had been discovered earlier by the Income Tax Department during
the course of Search & Seizure action, the VDIS’97 certificate issued u/s.
68(2) of the VDIS’97 and as such, the certificate u/s. 68(2) of the VDIS’97
dated 10/3/98 issued by the Commissioner of Income Tax (Central) II is held
to be null and void.”

7. Appellant contended that the said Order having been passed without
complying with the principles of natural justice and behind its back was
illegal. A Writ Petition was filed before the Bombay High Court and by an
Order dated 4.2.2004, the matter was directed to be considered de novo by
the Commissioner of Income Tax, whereupon, again by reason of an Order
dated 13.5.2004, the Commissioner of Income Tax inter alia opined that as a
partner is an intrinsic part of a firm, only because no specific search
warrant was issued in the name of the assessee firm, the same would not
entitle it to take benefit of the 1997 Scheme.

It was held;

“The partner of the firm, Mr. Kauntey M. Tanna was searched and he answered
the questions asked of him, as partner of this concern, admitting to the
receipt of on money. The figures available from the diaries found at the
time of the search show that for F.Y., 93-94, relevant to A.Y. 94-95, total
on money received was Rs. 16,36,128/- as per diary No. A-2 written by Shri
Kauntey M. Tanna. It is exactly this figures which has been offered by the
assessee as the gross receipts of on money under the V.D.I.S. declaration.
Therefore, the assessee’s claim before the Assessing Officer that the diary
and the loose papers were in no way connected with him was patently
incorrect. Similarly for the A.Y. 95-96 the diaries found during the course
of the search form the basis of the declaration made by the assessee firm.

It is pertinent to note that during the course of the search, the partner,
Shri Kuntey M. Tanna, had admitted to the on money received by the assessee
firms on the basis of the seized documents referred to in the assessment
order. It is only subsequently that a retraction was made. The assessee had
denied at the time of the assessment proceedings only (and not at the time
of search proceedings) that the loose papers relied upon by the Assessing
Officer written in the partner’s hand, did not belong to them and yet it is
these papers and loose paper which form the basis of the V.D.I.S.
declaration made by them. Therefore, the assessee has falsely claimed
before the assessing officer that the papers did not relate to them.

Moreover, from the facts given above it is very clear that the income
disclosed by the assessee firm under the V.D.I.S. 97 was already in the
knowledge of the Department as a result of the search and seizure action
and that the assessee deliberately with held this fact from the C.I.T.,
Central II at the time of filing the V.D.I.S. declaration.

The assessee has sought to escape through a procedural loophole by
emphasizing that no search warrant was executed in the name of M/s. Tanna
and Modi and therefore there was no search and seizure action in the case
of the firm, and hence the declaration made by it under the V.D.I.S. was
valid.”

It was further held;

“…The V.D.I.S. 97 laid down certain parameters which were to be fulfilled
before the assessee can take benefit of the immunity given by the scheme.
The broad conditions were that the assessee should make a full and true
disclosure and that the information should not be in the prior knowledge of
the Department. Neither, of these two conditions have been met by the
assessee in this particular case. At the time of the V.D.I.S. declaration
the assessee should have informed the C.I.T. Central II that there was a
search and seizure operation and that the document on which basis the
declaration was being made was seized at the time of the search operation.
To the contrary the assessee has deliberately tried to mislead the C.I.T.
Central II by stating that the V.D.I.S. declaration was on the basis of the
decision of the Hon’ble I.T.A.T. The assessee failed to mention in his
declaration that the information of the on money taken by it on the sale of
flat/shop was already with the Department as a result of the search
proceedings, therefore the assessee failed to make a full and true
disclosure as envisaged in the V.D.I.S. 97.

Moreover, there is no denying that the information relating to the on money
received by the assessee firm was available with the Department prior to
the V.D.I.S. 97 declaration made by him and that in fact the Departments
had been questioning the assessee firm and asking them to explain exactly
these entries. Instead of explaining these entries, the assessee firm
denied that the documents found belonged to them thereby attempting to
subvert the due process of law and deny its genuine tax liability as well
as to save itself from further proceedings that it was liable to.”

8. Writ Petition filed thereagainst by the appellant has been dismissed by
reason of the impugned judgment.

9. The learned counsel appearing on behalf of the appellant inter alia
would submit that:

(i) The order passed under Section 64(2) issuing a valid certificate
issued by the Commissioner of Income Tax could not have been revoked as by
reason thereof full immunity had been granted to the declarant under the
Scheme

(ii) Once a declaration is made under the Scheme, there being no search
and seizure on its premises nor any warrant having been issued, the
proceedings could not have been initiated for revoking the certificate by
the Commissioner of Income Tax.

(iii) A firm for the purpose of applicability of the provisions of the
Income Tax Act is a distinct and separate entity vis-a-vis its partners and
in the event if it is held that an action on the part of a partner would
not bind the firm, the impugned orders cannot be sustained.

(iv) In any event the partner having retracted his admission, the
question of taking any action on the basis thereof would not arise.

(v) The circulars by the Central Board of Direct Taxes binding on the
department where the search warrant having been issued and executed in the
name of an individual and the fact that he was a partner of the firm being
known to the department, no further information was necessary to be
supplied.

10. Mr. Vikas Singh, learned Additional Solicitor General appearing on
behalf of the respondent, on the other hand, would submit that in this
case, the parties not only had a common office but what was declared by the
partner of the firm was the very same amount representing the income of the
firm and even the source thereof was the same and, thus, a clear case of
misrepresentation and unfair disclosure has been made out.

11. A Scheme known as Voluntary Disclosure of Income Scheme, 1997 was made
by the Parliament under the Finance Act of 1997.

12. Relevant provisions of the said Scheme, before we embark upon the rival
contentions of the parties as noticed herein before, may be noticed by us:

Section 63(a) – “declarant” means a person making the declaration under
sub-section (1) of section 64;

Section 64(1) – Subject to the provisions of this Scheme, where any person
makes, on or after the date of commencement of this Scheme but on or before
the 31st day of December, 1997, a declaration in accordance with the
provisions of section 65 in respect of any income chargeable to tax under
the Income-tax Act for any assessment year-

(a) for which he has failed to furnish a return under section 139 of
the Income -tax Act;

(b) which he has failed to disclose in a return of income furnished by
him under the Income-tax Act before the date of commencement of this
Scheme.

(c) which has escaped assessment by reason of the omission or failure
on the part of such person to make a return under the Income-tax Act or to
disclose fully and truly all material facts necessary for his assessment or
otherwise.

then, notwithstanding anything contained in the Income-tax Act or in any
Finance Act, income-tax shall be charged in respect of the income so
declared (such income being hereinafter referred to as the voluntarily
disclosed income) at the rates specified hereunder, namely –

(i) in the case of a declarant, being a company or a firm, at the
rate of 35 per cent of the voluntarily disclosed income;

(ii) in the case of a declarant, being a person other than a
company or a firm, at the rate of 30 per cent of the voluntarily
disclosed income.

(2) Nothing contained in sub-section (1) shall apply in relation to –

(i) the income assessable for any assessment year for which a
notice under section 142 or section 148 of the Income-tax Act has
been served upon such person and the return has not been furnished
before the commencement of this Scheme;

(ii) the income in respect of the previous year in which a search
under section 132 of the Income-tax Act was initiated or
requisition under section 132A of the Income-tax Act was made, or
survey under section 133A of the Income-tax Act was carried out or
in respect of any earlier previous year.

68(1) – The amount of the voluntarily disclosed income shall not be
included in the total income of the declarant for any assessment year under
the Income-tax Act, if the following conditions are fulfilled, namely :-

(i) the declarant credits such amount in the books of account, if
any, maintained by him for any source of income or in any other
record, and intimates the credit so made to the Assessing Officer;
and

(ii) the income-tax in respect of the voluntarily disclosed income
is paid by the declarant within the time specified in section 66 or

67.

13. The Central Board of Direct Taxes in exercise of its power conferred
upon it under sub-Sections (1) and (2) of Section 71 of the Finance Act,
1997 made rules known as Voluntary Disclosure of Income Rules, 1997 (the
Rules).

Rule 10 of the Rules reads as under:-

“10. The particulars furnished by a declarant shall be kept secret and
shall be treated as confidential. No court or any other authority shall be
entitled to require any officer of the Income-tax Department or the
declarant himself to produce before it any such declaration or to give
evidence before it in this regard. Further, nothing contained in any
declaration shall be admissible as evidence against the declarant for the
purpose of any proceeding relating to imposition of penalty or launching of
prosecution under the Income-tax Act, the Wealth-tax Act, the Foreign
Exchange Regulation Act, 1975, or the Companies Act, 1956.

14. It appears that as there remained certain doubts in regard to the
applicability of the said Scheme, inter alia in relation to the partners of
a firm vis–vis firm , some questions were posed which were sought to be
answered by issuance of a circular letter No. 754 dated 10.6.1997 by CBDT.

Question No. 5 : If the firm had concealed income, can the partners
file, declaration in respect of such concealed income?

Answer : The declaration will be by the firm verified by the
managing partner. If there is no managing partner, then by one of the
partners. The partners need not make declaration regarding their respective
share of income.

Question No. 7 : Where a private limited company has not filed
return of income for assessment year 1990-91 in respect of its income as
per books of account, can it file a declaration under the scheme and pay
tax at 35 per cent?

Answer : Yes

Question No. 13 : Immunity should also be granted to directors of a
company, partners of the firm and members of the AOP which makes a
declaration under the scheme.

Answer : As far as firms and AOPs are concerned, it is enough if
firm and AOPs declare. There is no need for partners and members to declare
separately in respect of the income declared by the firm or AOP. In respect
of disclosure by the company, no director of the company shall be
prosecuted.

15. There cannot be any doubt that under the Income Tax Act, a firm whether
registered or not under the provision of the Indian Partnership Act is
treated as a separate assessee. An Order of assessment is passed on the
basis of income derived by a person. His total income may consist of his
share of profit out of the income of the firm.

16. It may be true that in that view of the matter, assessment of a firm
and assessment of a partner would stand on different footings.

17. For the purpose of the application of the provisions of the Income Tax
Act, 1961 and the Voluntary Disclosure of Income Scheme, 1997, a firm and
its partner may have to be treated differently as a partner of a firm may
have income other than his share of profits from the firm.

18. We would also accept and particularly having regard to a large number
of decisions of this Court operating in the field that executive
construction is ordinarily allowed to prevail and shall be binding on the
authorities under the Act. A’ fortiori, clarificatory circulars issued by
the Central Board of Direct Taxes may also be taken into consideration for
the purpose of construction of the statute.

19. It is, however, also well settled that fraud vitiates all solemn acts.
Fraudulent actions shall render the act a nullity. It would be non est in
the eyes of law. Acts of a firm vis–vis its partners, however, as is
understood in common parlance or in terms of the provisions of the
Partnership Act, 1932, in a case of this nature, may have to be taken into
consideration for judging the validity of action. Under the Partnership
Act, a partner represents a firm. He has an implied authority in terms of
Section 19 thereof and, thus, any action taken by a partner of a firm
vis–vis. the firm, unless otherwise specific binds the firm itself. It is
one thing to say that for the purpose of invoking the provisions of the
Indian Income Tax Act and other taxation laws of a firm and its partners
are treated to be separate entities but while construing a statute
involving immunity from certain penal actions, in our opinion, the
provisions thereof should not ordinarily be judged on the touchstone of the
provisions of the 1961 Act, only because the 1997 Scheme has a direct nexus
therewith.

20. It may be necessary for the aforementioned purpose to bear in mind that
the immunity granted pursuant to acceptance of a declaration made under the
voluntary taxation scheme or Kar Vivad Samadhan Scheme, 1998 does not lead
to a total immunity. Immunity granted under the Scheme has its own
limitations. The Scheme must be applied only in the event the conditions
precedent laid down therefor are applicable. See State, CBI v. Sashi
Balasubramanian & Anr.,
[2006] 10 SCALE 541 and Alpesh Navinchandra Shah v.
State of Maharashtra and Ors.,
[2007] 2 SCC 777.

21. A raid was conducted in the premises of the firm. Search warrant might
have been issued in the name of a partner of the firm. The partner made
certain statements. The search revealed some undisclosed income. The firm
has a separate legal entity, it could have made a declaration, but it was
done in respect of the same amount regarding the partner of the firm made
disclosures. What would be the effect of his subsequent retraction is not a
matter which we are required to deal with herein. It is one thing to say
that when a firm has concealed income, each partner need not make a
declaration but it would be another thing to say that when a search has
been made on the premises of the firm and the books of accounts of the firm
are inspected, on the strength of a search warrant issued in the name of
one of the partners thereof, a declaration can be made by the firm so as to
cover the loopholes. In a case where sub-section (2) of Section 64 is
applied, sub-section (1) thereof would not apply inasmuch as it starts with
the term “nothing contained” in sub-section (1) shall apply in relation to.
What are the conditions which would make sub-section (1) of Section 64
inapplicable is the income assessable for any assessment year for which a
notice under Section 142 or 148 of the Income Tax Act has been served upon
such person and the return has not been furnished before commencement of
the Scheme and upon strict construction, it is possible to argue that the
word “such person” must relate to that declarant which being a firm would
not include within its purview its partners. But, in a case of this nature
where fraud is alleged, we cannot be oblivious of the fact that each firm
acts through its partner. A firm is the conglomeration of its partners, and
is not a juristic person. In the instant case, the purported disclosure
made by the firm relates to the same amount which has been disclosed by the
partner. Even the source of income was found to be the same. As the income
of a firm vis–vis its partners have a direct co-relation, in our opinion,
while construing a statute granting immunity, it should not be construed in
such a manner so as to frustrate its object. Keeping in view the purport
and object which the 1997 Scheme seeks to achieve, we are of the opinion
that in the place of literal interpretation, the rule of purposive
construction should be applied.

22. In Francis Bennion’s Statutory Interpretation, purposive construction
has been described in the following manner:

“A purposive construction of an enactment is one which gives effect to the
legislative purpose by-

(a) following the literal meaning of the enactment where that meaning is in
accordance with the legislative purpose (in this Code called a purposive-
and-literal construction), or

(b) applying a strained meaning where the literal meaning is not in
accordance with the legislative purpose (in the Code called a purposive-
and-strained construction).”

[See also Bombay Dyeing and Mfg. Co. Ltd. v. Bombay Environmental Action
Group and Ors.,
[2006] 3 SCC 434 and National Insurance Co. Ltd. v. Laxmi
Narain Dhut,
[2007] 4 SCALE 36.

23. In any event, it is not a fit case where we should invoke our extra-
ordinary jurisdiction under Article 136 of the Constitution of India. It is
now well settled that this Court does not exercise its jurisdiction only
because it is lawful to do so. It, for the purpose of doing complete
justice to the parties, not only may or may not interfere with the impugned
judgment but also issue directions for the purpose of doing complete
justice to the parties in terms of Article 142 of the Constitution of
India.

24. Applying the aforementioned principles, and particularly having regard
to the nature of fraud practiced upon the statutory authorities, we are of
the opinion that no case has been made out for invoking our jurisdiction
under Article 136 of the Constitution of India. The appeal is dismissed.