Citation : 2017 Latest Caselaw 3837 Bom
Judgement Date : 1 July, 2017
osk Judgment-ITX-1-2015.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
INCOME TAX APPEAL NO. 01 OF 2015
The Commissioner of Income Tax-8, ]
]
Room No.214, Aayakar Bhavan,
]
M. K. Road, Mumbai - 400 020 ] Appellant
Versus
M/s. Oryx Finance and Investment Pvt. Ltd. ]
]
Lok Bharati Complex, Marol Maroshi Road, ]
]
Andheri (East), Mumbai - 400 059 ]
]
PAN : AAACO0662K ] Respondent
• Mr.Tejveer Singh for the Appellant.
• Mr.Vishnu S. Hadade for the Respondent.
CORAM : S.V. GANGAPURWALA AND
G.S. KULKARNI, JJ.
RESERVED ON : 15th JUNE, 2017.
PRONOUNCED ON : 01st JULY, 2017
JUDGDMENT (PER S.V. GANGAPURWALA, J.) :
1] Admit. Taken up for final hearing with the consent of the
learned counsel for the parties.
osk Judgment-ITX-1-2015.odt
2] The Revenue has assailed the judgment and order of the
Tribunal thereby partly allowing the appeal filed by the Revenue
against the judgment and order of the Commissioner (Appeals).
3] The Income Tax Return of the Respondent-Assessee was
processed under Section 143(1) of the Income Tax Act (for sake of
brevity hereinafter referred to as "the Act"), demand was raised for
Rs.1,64,90,573/- and penalty of Rs.1,19,30,677/- was imposed by
the Assessing Officer under Section 221(1) of the Income Tax Act for
default by Assessee in the payment of demand. Aggrieved thereby
the Assessee filed Appeal before the Commissioner of Income-Tax
(Appeals)-17, Mumbai [for short "CIT(A)"]. The CIT(A) under its
order dated 15/03/2010 deleted the penalty imposed by the
Assessing Officer holding that interest component has to be excluded
while levying penalty under Section 221(1) and since the penalty
levied exceeded the tax component, it set-aside the order levying
penalty. Aggrieved thereby the Department filed a appeal before the
Income Tax Appellate Tribunal, Mumbai [for short "ITAT"]. The
ITAT held that while levying penalty under Section 221(1) of the Act
osk Judgment-ITX-1-2015.odt
interest component is not to be considered and remitted the matter
to the Assessing Officer with the direction to quantify the amount of
penalty in accordance with provisions of Section 221(1) of the Act.
The Department has assailed the said order in the present appeal.
4] The Department has framed following questions
purportedly as substantial questions of law for consideration by this
Court.
1) Whether on facts and in the circumstances of the case and in law, the ITAT is justified in holding the penalty u/s.221(1) is to be imposed in respect of only the tax excluding interest u/s.234A, 234B & 234C without appreciating that section 221(1) does not contain any such condition that the penalty imposed under the said section should be a percentage of only the tax excluding the interest.
2) Whether on facts and in the circumstances of the case and in law, the ITAT is justified in deleting penalty imposed in respect of arrears of interest u/s.234A, 234B & 234C without appreciating that Section 221(1), the Assessing Officer is empowered to impose any amount of penalty 'so, however that the total amount of penalty does not exceed the amount of tax in arrears and thus the term used in the said section is tax in arrears and not 'tax', as erroneously
osk Judgment-ITX-1-2015.odt
held by the Hon'ble Tribunal.
3) Whether on facts and in the circumstances of the case and in law, the ITAT is justified in deleting the penalty levied u/s.221(1) in respect of arrears of interest u/s.234A, 234B & 234C, without appreciating that, as held by Hon'ble Supreme Court in the case of CIT vs. Anjum Ghaswala & Others and in the case of Karanvir Singh Gosssal vs. CIT and Another, interest u/s.234A, 234B & 234C is mandatory in nature and therefore by the ratio of the above cited decisions interest is an integral part of tax.
5] Mr.Tejveer Singh, the learned counsel for the Appellant
strenuously contends that the Commissioner (Appeals) and the
Tribunal have failed to consider Section 221(1) of the Income Tax
Act (herein referred to as "the Act") in its correct perspective. The
terminology "tax in arrears" would include the interest component
also. The payment of interest under Section 234(A), 234(B) and
234(C) is mandatory and the same would form part of the arrears of
tax. The learned counsel to substantiate his contention relies on the
judgment of the Apex Court in case of Commissioner of Income Tax
vs. Anjum M.H. Ghaswala & Ors., reported in (2001) 252 ITR
0001. No powers are given for waiver of the interest.
osk Judgment-ITX-1-2015.odt 6] According to the learned counsel for the Appellant, since
interest forms part of amount chargeable under Section 156 of the
Act, the penalty under Section 221(1) is also imposable. The order of
the Tribunal directing the Assessing Officer to restrict levy of penalty
only to the Tax component excluding the interest under Section
234(A), 234(B) and 234(C) of the Act is per-se erroneous.
7] Mr.Hadade, the learned counsel for the Respondent
supports the order of the Tribunal and submits that tax, interest and
penalty are separate components. The term "tax" does not include
penalty or interest. The learned counsel relies on the judgment of the
Hon'ble Apex Court in a case of Harshad Shantilal Mehta vs.
Custodian and others, reported in (1998) 231 ITR 871 and
another judgment of the Division Bench of this Court in case of
Commissioner of Income Tax vs. P.B. Hathiramani, reported in
(1994) 207 ITR 483.
8] We have considered the submissions canvassed by the
learned counsel for the respective parties, so also have gone through
osk Judgment-ITX-1-2015.odt
the orders passed by the Tribunal and the authorities.
9] Before we proceed to advert to the arguments of the
learned counsel, it would be appropriate to refer to the relevant
provisions of Section 2(43) and 221 of the Act.
Tax is defined under Section 2(43) of the Act.
"Tax" in relation to the assessment year commencing on the 1st day of April, 1965, and any subsequent assessment year means income-tax chargeable under the provisions of this Act, and in relation to any other assessment year income-tax and super-tax chargeable under the provisions of this Act prior to the aforesaid date [and in relation to the assessment year commencing on the 1 st day of April, 2006, and any subsequent assessment year includes the fringe benefit tax payable under section 115 WA.
Penalty payable when tax in default "221. (1) When an assessee is in default or is deemed to be in default in making a payment of tax, he shall in addition to the amount of the arrears and the amount of interest payable under sub-section (2) of section 220, be liable, by way of penalty, to pay such amount as the [Assessing] Officer may direct, and in the case of a continuing default, such further amount or amounts as the [Assessing] Officer may, from time to time, direct, so, however, that the total
osk Judgment-ITX-1-2015.odt
amount of penalty does not exceed the amount of tax in arrears:
Provided that before levying any such penalty, the assessee shall be given a reasonable opportunity of being heard: [Provided further that where the assessee proves to the satisfaction of the [Assessing] Officer that the default was for good and sufficient reasons, no penalty shall be levied under this section.] [Explanation--For the removal of doubt, it is hereby declared that an assessee shall not cease to be liable to any penalty under this sub-section merely by reason of the fact that before the levy of such penalty he has paid the tax.] (2) Where as a result of any final order the amount of tax, with respect to the default in payment of which the penalty was levied, has been wholly reduced, the penalty levied shall be cancelled and the amount of penalty paid shall be refunded."
10] The moot question for consideration in the present
matter is whether the phraseology "amount of tax in arrears" as
envisaged in Section 221 of the Act would in addition to the tax
include within its fold the interest component also.
11] The definition of the "Tax" u/Sec.2(43) read in its osk Judgment-ITX-1-2015.odt
entirety suggests that the "tax" means income-tax, super-tax and/or
the fringe benefit tax, as the case may be chargeable under the
provisions of the Act. The definition of tax does not take within its
fold the interest component.
12] The definition of "interest" as envisaged under Section
2(28-A) of the Act would not be relevant in the present matter. As
the said definition is restricted to the interest payable in respect of
any moneys borrowed or debt incurred.
13] It is the elementary rule of interpretation that when the
language of a statute is clear and unambiguous, the Courts are to
interpret the same in its literal sense and not to give a meaning that
would cause violence to the provisions of the statute. Each word in
the statute should be assign the meaning as per the context.
14] The provision imposing penalty will have to be strictly
construed. The statute being fiscal and the provisions of Section 221
dealing with imposition of penalty naturally shall have to be strictly
construed. Strict construction is a construction in which application
osk Judgment-ITX-1-2015.odt
of a provision used is limited by words used, so that anything which
is not clearly included within the scope of the language is treated as
excluded.
15] Reading Section 221 in its entirety, it is abundantly clear
that the aspect of default in payment of tax and the amount of
interest payable are treated as distinct and separate components. The
section categorically and specifically states that when an Assessee is
in default or is deemed to be in default in making payment of tax, he
shall in addition to the amount of arrears and the amount of interest
payable under Sub-Section 2 of Section 220, be liable, to pay
penalty, however the amount of penalty does not exceed the amount
of tax in arrears. The terminology "default in making a payment of
tax and amount of interest payable" are considered to be separate for
imposition of penalty and penalty is to be levied on account of
default in making a payment of tax. However, the total amount of
penalty shall not exceed the amount of tax in arrears. The said
penalty for non payment of the tax is in addition to the levy of
interest under Sub-Section 2 of Section 220. Under no principle of
interpretation, the arrears of tax as laid down in the said Section
osk Judgment-ITX-1-2015.odt
would include the amount of interest payable under Sub-Section 2 of
Section 220. The amount of penalty will have to be restricted on the
arrears of tax, which would not include the interest component
charged under Section 220(2) of the Act.
16] Reference can be had to Section 156 viz. notice of
demand. In Section 156 also tax, interest, penalty, fine are separately
referred to. Even a notice of demand issued under Section 156 in
'Form No.7' specifies tax and interest as separate components.
17] Second proviso to Section 221 and explanation would
also be relevant. The second proviso to Section 221(1) states that, if
the Assessee proves to the satisfaction of the Assessing Officer that
the default was for good and sufficient reason, no penalty shall be
levied under the said section. Sub-Section 2 further says that,
whereas result of final order, the amount of tax with respect to the
default in the payment of which penalty was levied has been wholly
reduced, the penalty levied shall be cancelled and the amount of
penalty paid shall be refunded. This would suggest that the payment
of penalty is directly commensurate with the default in payment of
osk Judgment-ITX-1-2015.odt
tax and not of interest. Reference can also be had to the judgment of
the Apex Court in a case of Harshad Shantilal Mehta vs. Custodian
and others (supra). In the said case, the Apex Court had framed
question No.5 as under;
"Question No.5 - Whether "taxes" under Section 11(2)(a) would include interest or penalty as well?"
18] While answering the said question, the Apex Court
observed thus;
"We are concerned in the present case with penalty and interest under the Income Tax Act. Tax, penalty and interest are different concepts under the Income Tax Act. The definition of "tax" under Section 2(43) does not include penalty or interest. Similarly, under Section 156, it is provided that when any tax, interest, penalty, fine or any other sum is payable in consequence of any order passed under this Act, the Assessing Officer shall serve upon the assessee a notice of demand as prescribed. The provisions for imposition of penalty and interest are distinct from the provisions for imposition of tax. The learned Special Court judge, after examining various authorities in paragraphs 51 to 70 of his judgment, has come to the conclusion that neither penalty nor interest can be considered as tax under Section 11(2)(a). We agree with the reasoning and conclusion drawn by the Special Court in this connection".
osk Judgment-ITX-1-2015.odt 19] The Apex Court observed that the definition of tax under
Section 2(43) does not include penalty or interest. Tax, penalty and
interest are different concepts under Income Tax Act. The provisions
for imposition of penalty and interest are distinct from provisions for
imposition of tax. The Apex Court agreed with the reasoning and the
conclusion drawn by the Special Court that neither penalty nor
interest can be considered as tax under Section 11(2)(a) of the
Special Court (Trial of Offences relating to transactions in Securities)
Act, 1992. The said section dealt with the priorities for distribution
and liability specified under Clause 'A' i.e. All Revenues, Taxes,
Cesses and rates due from persons notified. Even in case of
Commissioner of Income Tax vs. P.B. Hathiramani (supra), the
Division Bench of this Court relied on the judgment of the Calcutta
High Court in case of Shreeniwas and Sons vs. ITO, referred in
(1974) 96 ITR 562. Wherein it is held that under Section 221,
penalty can be imposed only when the Assessee is in default in
making payment of the tax. Since the expression tax has been
defined in Section 2(43) of the Act, there would be no scope for any
argument that interest is additional tax.
osk Judgment-ITX-1-2015.odt 20] The case of Commissioner of Income Tax vs. Anjum
M.H. Ghaswala, referred in (2001) 252 ITR 0001 relied by the
learned counsel for the Revenue would be of no assistance to him, as
it only dealt with the aspect that interest under Section 234(A),
234(B) and 234(C) is mandatory. The issue in the present case is in a
different context.
21] In view of the aforesaid discussion and on reading the
provisions of Section 221 conjointly with the definition of "tax" as
detailed under Section 2(43), the irresistible conclusion that can be
drawn is that the phraseology "tax in arrears" as envisaged in
Sec.221 of the Act would not take within its realm the interest
component. It would be abundantly clear that the Assessing Officer
can impose penalty for default in making the payment of tax, but the
same shall not exceed the amount of tax in arrears. Tax in arrears
would not include the interest payable under Section 220(2) of the
Act. In the result, the substantial question of law are answered
against the Appellant. The Appeal stands dismissed. However, no
order as to costs.
(G.S. KULKARNI, J.) (S.V. GANGAPURWALA, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!