High Court Kerala High Court

The Commissioner Of Income Tax vs M/S.Hotel Samrat on 25 November, 2009

Kerala High Court
The Commissioner Of Income Tax vs M/S.Hotel Samrat on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 1305 of 2009(C)


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. M/S.HOTEL SAMRAT, EDAKKARA,
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)

                For Respondent  :SRI.S.ARUN RAJ

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :25/11/2009

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                               V.K.MOHANAN, JJ.
               ....................................................................
              I.T. Appeal Nos.1305, 1066 & 1321 of 2009
               ....................................................................
              Dated this the 25th day of November, 2009.

                                      JUDGMENT

Ramachandran Nair, J.

Question raised in the connected appeals filed by the Revenue is

whether the Tribunal was justified in allowing the Miscellaneous

Petition to recall the earlier order and dismiss the appeals filed by the

Revenue. Respondent-assessee was engaged in the business of

running a Bar Hotel as a partnership firm. During survey conducted,

various records were recovered including the price list maintained by

the Bar Hotel for retail sale of liquor. Statements were recorded from

the Managing Partner, the Hotel Manager and also a supplier. The

Assessing Officer found from the recovered materials and the

statements that the gross profit conceded was incorrect and the gross

profit received by the assessee was 60% for the year 1997-98, 70% for

the year 1998-99 and 75% for the year 1999-2000. Assessments were

accordingly completed on an estimation basis under Section 144 of the

Income Tax Act. On appeal, the C.I.T. (Appeal) relying on the

2

judgment of this court in PAUL MATHEWS AND SONS VS.

COMMISSIONER OF INCOME-TAX reported in (2003) 263 ITR 101

held that the statements recorded under Section 133A(3)(iii) of the

Income Tax Act have no evidentiary value and therefore, he cancelled

the estimation made by the Assessing Officer and refixed the gross

profit at 35%. In the appeals filed by the department, the assessee did

not appear during hearing. The Tribunal, however, heard the appellant-

department, perused the records and partly allowed the appeals by

refixing gross profit at 40% for the first year, 45% for the next year and

at 50% for the last year. The assessee thereafter filed an application to

set aside the exparte order and for rehearing, which was allowed by the

Tribunal. However, after rehearing the party the Tribunal also

following the judgment of this court abovereferred recalled their earlier

order and dismissed the department appeals against which these

appeals are filed.

2. We have heard Standing Counsel appearing for the appellant

and Adv. Sri.V.S.Jayakumar appearing along with Adv. Sri.S.Arun Raj

for the respondent-assessee. During hearing, we felt that the decision

of this court in PAUL MATHEWS’ case abovereferred does not lay

3

down the correct position of law because in our view, statement

recorded under Section 133A(3)(iii), though cannot be treated as

independent evidence like evidence recorded under Section 132(4), has

corroboratory value in assessment and statement recorded under the

said provision can be even relied on by the assessee. In other words,

the decision of this court that the statement recorded under the above

provision does not have evidentiary value, in our view, does not lay

down the correct law. However, since counsel for the respondent-

assessee does not rely on the above decision, we proceed to consider

these cases on merits without referring the matter for consideration to

Full Bench because by the operation of the latter part of the Section,

such statement has relevance for assessment and other proceeding

under the Act.

3. This is a case where during survey the department recovered

certain account books, price list etc. Statements were also recorded

from the Managing Partner, from the Manager of the Hotel and also a

supplier, all of whom have confirmed to the department’s stand that

accounts written are not full and complete and do not reflect the actual

receipts on sales. Therefore, best judgment assessment under Section

4

144 was the only course open to the Assessing Officer. In fact, in

principle, even the first appellate authority who modified the

assessment has not directed acceptance of books of accounts. All what

he has done is to fix the gross profit at a uniform rate of 35% for all the

years. In doing so he has relied on the fact that in subsequent

assessments even in assessee’s own case gross profit assessed is only

upto 34% and in comparable cases gross profit adopted is not as high

as the percentage estimated for the three years in the assessee’s case.

We notice from the Tribunal’s first order that even though it was passed

without hearing the assessee, the Tribunal has elaborately considered

the documents produced and the statements recorded. However, the

Tribunal was in fact considerate in refixing the gross profit from 40%

to 50% for the three years. After going through the impugned order of

the Tribunal issued after filing of the Miscellaneous Petition, we feel

the Tribunal has based on the judgment of this court not only rejected

the statements as having no evidenciary value, but has not even

considered the contents of the documents seized by the department, the

most important of which is the price list. When the contents of the

documents seized are proved through corroboratory evidence of the

5

Managing Partner, the Manager and the sales boy, we see no reason to

reject it. However, at this distance of time remand again to the lower

authority will cause hardship to the assessee and also to the department.

For the sake of finality, we feel the gross profit estimated by the

Tribunal in the first round at 40% for the year 1997-98 can be applied

for all the years. Accordingly we allow the appeals in part by vacating

orders of the Tribunal and C.I.T.(Appeals) and by directing the

department to accept gross profit at 40% for all the years as fixed by

the Tribunal in the first round of appeals. The Assessing Officer will

revise the assessments accordingly.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms