Delhi High Court High Court

The Commissioner Of Income Tax … vs Mangla Marbles & Granite Pvt. Ltd on 12 August, 2008

Delhi High Court
The Commissioner Of Income Tax … vs Mangla Marbles & Granite Pvt. Ltd on 12 August, 2008
Author: Badar Durrez Ahmed
           THE HIGH COURT OF DELHI AT NEW DELHI

%                                  Judgment delivered on: 12.08.2008

+             ITA 953/2008

THE COMMISSIONER OF INCOME
TAX DELHI-II                                                ... Appellant

                                   - versus -

DEEPAK AGGARWAL                                             ... Respondent

AND

+ ITA 954/2008

THE COMMISSIONER OF INCOME
TAX DELHI-II … Appellant

– versus –

MANGLA MARBLES & GRANITE PVT. LTD … Respondent

Advocates who appeared in this case:

For the Appellant     : Mr R. D. Jolly with Mr Paras Chaudhary
For the Respondent    : Mr O. S. Bajpai

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether Reporters of local papers may be allowed to
see the judgment ? Yes

2. To be referred to the Reporter or not ? Yes

3. Whether the judgment should be reported in Digest ? Yes

BADAR DURREZ AHMED, J (ORAL)

1. These appeals have been filed by the revenue against the

common order passed by the Income Tax Appellate Tribunal on

30.11.2007 in IT (SS) A. No. 1/Del/2004 (in respect of the assessee —

ITA Nos. 953/2008 & 954//2008 Page No.1 of 5
Deepak Aggarwal) and IT (SS) A. No. 204/Del/2004 (in respect of

assessee – Mangla Marbles & Granite Pvt. Ltd). Sh. Deepak Aggarwal

is one of the directors in Mangla Marbles & Granite Pvt. Ltd.

2. The common issue that arises for consideration in these

appeals is with regard to the provisions of Section 158 BE, Explanation

2 read with Section 158 BE (1) (b). A search under Section 132 of the

Income Tax Act, 1961 (hereinafter referred to as the ‗said Act’) was

conducted as per warrant dated 31.10.2000. In view of the provisions

of Section 158BE (1)(b), the block assessment under Section 158 BC

ought to have been completed on or before 31.10.2002. However, it

was completed on 27.12.2002. The assessee’s stand was that this was

beyond the time prescribed under Section 158 BE (1) and, therefore,

the assessment was bad. The stand of the Department, on the other

hand, was that there was another panchnama, which had been drawn on

23.12.2000 and that this was the last panchnama and, therefore, the

two-year period has to be reckoned from the end of the month in which

this panchnama was drawn and executed. In other words, the period of

limitation would begin to run from 31.10.2000 and, consequently, time

was available for completion of the assessment up to 31.12.2002.

Since the assessment was completed on 27.12.2002, according to the

Department, the assessment was in time. It is also relevant to note that

on 31.10.2000 a prohibitory order under Section 132 (3) of the said Act

ITA Nos. 953/2008 & 954//2008 Page No.2 of 5
had also been passed in respect of the inventory of stock as per

Annexure-S to the original panchnama dated 31.10.2000. It is also

pertinent to note that this prohibitory order continued till it was

revoked on 23.12.2000. The revocation order makes interesting

reading and the same is as under:-

―23.12.2000
Revocation Order
The restraint placed u/s 132 (3) of the Income Tax Act,
1961 during the search operation on 31.10.2000 at room
located in Ward No. 1, House No. 6/4, Mehrauli, Delhi is
hereby revoked for the purpose of continuation of search.

The seals placed have been found intact.‖

3. The Tribunal, after considering the arguments advanced on

the part of the Department as well as the assessee and after considering

the decision of this Court in the case of CIT v. Sarb Consulate Marine

Products P. Ltd.: 294 ITR 444, concluded that the revocation order did

not amount to execution of a search as no asset was seized under that

order and what happened was only the revocation of the prohibitory

order passed earlier. The Tribunal found that in this situation, it could

not be said that there was an execution of a search on 23.12.2000 so as

to enable the reckoning of the period of limitation from the end of

December 2000. The assessment could, therefore, not be passed on

any date beyond 31.10.2002. The Tribunal concluded that since the

ITA Nos. 953/2008 & 954//2008 Page No.3 of 5
assessment order was passed on 27.12.2002, it was beyond time and

consequently, the assessee’s appeal was allowed.

4. The decision of this Court in Sarb Consulate (supra) is

applicable to the facts of the present case. In that case a similar

situation had arisen and the question before the Court was whether the

panchnama drawn on 06.11.1996 was the last panchnama or whether it

was the panchnama drawn on 14.09.1998 which was the last for the

purpose of reckoning the commencement of the limitation period. The

Court examined various decisions including Dr. C. Balakrishnan Nair

v. CIT: 237 ITR 70 (Kerala High Court) and CIT v. Mrs. Sandhya P.

Naik: 253 ITR 534 (Bombay High Court) and concluded as under:-

―A general consensus appears to have emerged
among the High Courts to the effect that a search
under Section 132 of the Act should be continuous
and if it is discontinued and thereafter resumed, then
there must be a valid explanation for the gap. Insofar
as the present case is concerned, the facts on record
show that prima facie there was absolutely no
justification for keeping the search pending for more
than one year and ten months without any semblance
of any activity by the Revenue.‖

It may be noted that in Dr. C. Balakrishnan Nair (supra) the gap was

only of 14 days. In the present case the gap between the search on

31.10.2000 and the purported last search on 23.12.2000 is

approximately 53 days. There is no explanation whatsoever with

ITA Nos. 953/2008 & 954//2008 Page No.4 of 5
regard to this period between the two intervening dates. In fact, the

revocation order does give an indication that the prohibitory order was

passed merely for continuing the search possibly for the purposes of

extending the limitation. The Tribunal has come to a conclusion of fact

that the second purported search on 23.12.2000 was not a search at all

and all that was required to be searched and seized had been concluded

on 31.10.2000 itself. In fact, there is no explanation forthcoming from

the revenue as to what transpired from 31.10.2000 to 23.12.2000 so as

to enable us to take a different view than what the Tribunal has taken.

In these circumstances we feel that the ratio of this Court in Sarb

Consulate (supra) squarely applies to the facts and circumstances

obtaining in the present case. The Tribunal has followed the said

decision and we find that there is no error in the Tribunal’s order. No

substantial question of law arises for our consideration. These appeals

are dismissed.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J
August 12, 2008
SR

ITA Nos. 953/2008 & 954//2008 Page No.5 of 5