Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax And ... vs M/S Jubilant Organosys Ltd.
2015 Latest Caselaw 2364 ALL

Citation : 2015 Latest Caselaw 2364 ALL
Judgement Date : 17 September, 2015

Allahabad High Court
The Commissioner Of Income Tax And ... vs M/S Jubilant Organosys Ltd. on 17 September, 2015
Bench: Tarun Agarwala, Surya Prakash Kesarwani



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

AFR
 
 Court No.37
 

 
Income Tax Appeal  No.413 of 2010
 

 

 
The Commissioner of Income Tax & Anr.......... Petitioner
 

 
                                  Vs.
 

 
 M/s Jubilant Organosys Ltd.		  ........... Respondent
 
 
 

 

 
Hon'ble Tarun Agarwala, J.

Hon'ble Surya Prakash Keserwani, J.

(Per: Tarun Agarwala, J.)

We have heard Sri Shubham Agrawal, the learned counsel for the appellant and Sri R.S.Agrawal, the learned counsel with Sri Rupesh Jain, the learned counsel for the assessee.

The original assessment order was passed under Section 143(3) of the Income Tax Act (hereinafter referred to as the Act). Subsequently, proceedings under Section 148 of the Act were initiated and, after considering the matter, an assessment order was passed. The assessee, being aggrieved, filed an appeal, which was partly allowed. Thereafter, the assessee as well as the revenue filed an appeal before the Tribunal. The appeal of the assessee was allowed and the appeal of the revenue was dismissed. The Tribunal held that the jurisdictional condition for reopening the assessment beyond four years had not been fulfilled and that the assessment could not be reopened merely on change of the opinion without pointing out any failure on the part of the assessee to disclose fully and truly all material facts for the assessment. The revenue, being aggrieved by the order of the Tribunal, has filed the present appeal under Section 260-A of the Act.

Sri Shubham Agrawal, the learned counsel for the appellant contended that a question of law arises, namely, that the Tribunal had committed a manifest error in holding that the foundational requirement of Section 147 of the Act was lacking .

Reasons for initiating the proceedings under Section 148 of the Act as depicted in the assessment order is extracted hereunder:

"(i) The dividend income was assessed at Rs. 1,55,39,795/- under the head "Income from other sources" and deduction of the same amount was allowed u/s 80M. On a perusal of balance sheet for the period ending 31.03.1994, it is seen that there were secured loans as per details given here as under:

 
(a)Non-convertible debentures Rs.2391.64  lakhs
 

 
(b) Term loan                     Rs.   988,94 lakhs
 
                  Total                  Rs. 3380.58 lakhs
 

The assessee had also invested Rs. 793.11 lakhs in purchase of shares of UTI, Housing Development Finance Corpn. And India Glycols Ltd. as on 31.3.94. From the balance sheet, it is apparent that the assessee had made investments in these shares out of funds available after raising loans on non convertible debenture and term loan only. Investment in shares could not be made out of these two loans as one loan (cash credit) is meant for business only and unsecured loans could not be invested for long term period investments i.e. shares. It is, thus, apparent that the assessee had made investment in purchase of shares out of loan on debentures and term loans.

(ii) The assessee had paid interest on these two loans as under:-

On debentures                     Rs. 351.26 lakhs 
 
On Term loan                      Rs.    39.74 lakhs
 
					   Rs. 390.00 lakhs
 

Thus, the part of this interest pertains to the investment in shares on which the assessee earned dividend income and disclosed in the returned income and assessed. The proportionate amount of interest is deductible while computing the dividend income as laid down u/s 52(i) & (iii) of I.T.Act 1961 as under:-

3.90 x 7.93      Crores     =      0.91 crores
 
   33.81
 

 
(iii)    In view of the above facts, the dividend is assessable at Rs. 64 lakhs (1.55 -0.91 crores) and deduction u/s 80M was allowable at Rs. 63 lakhs (1.54-0.91 crores), which was allowed at Rs. 1.54 crores.  The income under the head "profit & gains" computed at Rs. 6.59,18,414/- as per order dated 28.1.98 is to be increased by Rs. 91 lakh and due to this, the assessee will be entitled for extra deduction u/s 80HH and 801 & 80 IA at Rs.84,92,766/-.  The deductions u/s 80M has been allowed in excess by Rs. 91 lakhs and assessee is entitled for further deduction of Rs. 53 lakhs, which resulted into under assessment by Rs. 36 lakh (91-55)."
 

 

The scope and effect of Section 147 of the Act as substituted with effect from 01.04.1989 and also Section 148 of the Act are substantially different from the provisions as they stood prior to such substitution. Clause (a) and (b) of Section 147 of the Act laid down the circumstances under which income escaped assessement could be assessed or reassessed. Section 147 contemplated two conditions which were required to be satisfied, namely, that the Assessing Officer must have reasons to believe that income, profit or gain chargeable to tax have escaped assessment, and secondly, he has reasons to believe that such escapement had occurred by reason of omission or failure on the part of the assessee to disclose fully or truly all material facts necessary for the assessment. Both these conditions are conditions precedent and are required to be satisfied before the Assessing Officer could assume jurisdiction under Section 148 of the Act read with Section 147 of the Act. After 01.04.1989 only the first condition is required, namely, "reasons to believe", but both the conditions are required to be fulfilled in the event the case falls within the ambit of the proviso to Section 148 of the Act. In the instant case, the case is covered by the proviso.

The "reasons to believe" as recorded by the Assessing Officer does not aver that the assessee had failed to fully and truly disclose all material facts necessary for the assessment, which is a condition precedent for reopening the assessment after four years. The reason to believe only indicates that the reasons for reopening is based on the assessment records and the balance sheet. In our view, the foundational requirement for reopening an assessment beyond four years had not been fulfilled, as per the proviso to Section 147, which is a condition precedent. Consequently, we are of the opinion that the notice issued for reopening the assessment was contrary to law since it did not meet with the foundational requirement of the proviso to Section 147. Similar view was held by this Court in ACI Oils P.Ltd. Vs. DCIT and Anr., 370 ITR 561 (All.), which is fully applicable in the present case.

The learned counsel for the appellant has placed reliance upon the decisions in Ema India Ltd. Vs. Assistant Commissioner of Income Tax, (2009) 226 CTR (All) 659 and in Nickunj Eximp Enterprises (P) Ltd. Vs. Assistant Commissioner of Income Tax & Anr.,(2014) 270 CTR (Bom) 494,which are not applicable.

In the light of the aforesaid, no substantial question of law arises for consideration. The appeal is dismissed.

Dt: 17.09.2015/-MAA/-

(Surya Prakash Kesarwani,J.) (Tarun Agarwala,J.)

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter