Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hindalco Industries Ltd vs Union Of India And Another
2024 Latest Caselaw 1084 Bom

Citation : 2024 Latest Caselaw 1084 Bom
Judgement Date : 17 January, 2024

Bombay High Court

Hindalco Industries Ltd vs Union Of India And Another on 17 January, 2024

Author: K.R. Shriram

Bench: K. R. Shriram, Neela Gokhale

2024:BHC-OS:1094-DB
                                                   1/13              905-wp-59&597-23.doc



                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               ORDINARY ORIGINAL CIVIL JURISDICTION
                                        WRIT PETITION NO.569 OF 2023
                                                    WITH
                                        WRIT PETITION NO.597 OF 2023

            Hindalco Industries Limited                     )
            A company incorporated under the Companies )
            Act, 1956, A company having its office at Ahura )
            Centre, 1st Floor, B Wing, Mahakali Caves Road, )
            Coldongri, Andheri (East), Mumbai - 400 093 ) ....Petitioner
                          V/s.
            1. Union of India                               )
            Through the Under Secretary, Department of )
            Revenue, Ministry of Finance, Government of )
            India                                           )
            2. Principal Chief Commissioner of Income Tax, )
            Central Circle - 1, 10th Floor, Pratishtha )
            Bhawan, M.K. Road, Mumbai - 400 020             ) ....Respondents
                                                 ----
            Mr. Naresh Jain a/w. Mr. Mahaveer Jain and Mr. Anand Kanse i/b. Agrud
            Partners for Petitioner.
            Mr. Akhileshwar Sharma for Respondents-Revenue.
                                                 ----
                                                  CORAM : K. R. SHRIRAM &
                                                           DR. NEELA GOKHALE, JJ.
                                                  DATED : 17th JANUARY 2024

            ORAL JUDGMENT (PER K.R. SHRIRAM, J.) :

WRIT PETITION NO.569 OF 2023

1 Petitioner is impugning an order dated 6th March 2019 rejecting

petitioner's application under Section 264 of the Income Tax Act 1961 (the

Act) on two grounds, namely; there was a substantial delay in filing the

application and second, that the intimation under Section 143(1) of the Act

was not an assessment order.





            Meera Jadhav





                                      2/13               905-wp-59&597-23.doc



2      Petitioner during AY 2009-10 had filed its return of Fringe Benefit Tax

(FBT) amounting to Rs.10,23,47,059/- under Section 115WD(1) of the act

showing the value of chargeable fringe benefits at Rs.30,11,09,327/-

alongwith the return of income tax. Assessee company also annexed by way

of note with FBT return that certain sums were included as chargeable to

FBT out of abandunt caution and that the same should not be chargeable to

FBT. Similar claim was made for AY-2007-08. For AY-2007-08, the Assessing

Officer (AO) did not allow these claims. On appeal, the Commissioner of

Income Tax (Appeals) (CIT)(A), by an order dated 31 st August 2016,

allowed those claims of assessee. Since the CIT(A) allowed those claims,

petitioner filed an application under Section 264 of the Act for refund of the

FBT return. On the issue of delay, it is petitioner's case that there was no

delay because only when the CIT(A) allowed the appeal, it was ascertained

that the amounts included in the FBT returns were not chargeable to FBT.

The fact that CIT(A) took almost 5 or 6 years to decide assessee's appeal,

cannot be held to the prejudice of assessee. It was also submitted that

application for condonation of delay should be liberally considered. It was

submitted by Mr. Jain that a litigant does not stand to benefit by lodging the

appeal or an application late and refusing to condone the delay can result

in a meritorious matter being thrown out at the very threshold and cause of

justice being defeated. Mr. Jain submitted that against this, when the delay

is condoned, the highest that can happen is that a case would be decided on

Meera Jadhav

3/13 905-wp-59&597-23.doc

merits after hearing the parties. Relying on judgment of the Apex Court in

Collector, Land Acquisition vs Mst. Katiji 1, Mr. Jain submitted that the

authority should not take a pedantic approach and the doctrine must be

applied in pragmatic manner. Mr. Jain submitted that when substantial

justice and technical considerations are pitted against each other, cause of

substantial justice deserves to be preferred, for the other side cannot claim

to have vested right in injustice being done because of a non-deliberate

delay.

3 Per contra, Mr. Sharma submitted that even if the application filed

under Section 264 of the Act, there are no explanations given for delay, save

and except quoting headnote of judgment of Madras High Court in Subuthi

Finance Limited Vs. Commissioner of Income Tax 2 . Mr. Sharma stated that

petitioner ought to have articulated the reason for delay. Therefore, the

observation by the commissioner that assessee has not given any reason for

the said inordinate delay, except mention in the petition "condonation of

delay", cannot be faulted with.

4 Mr. Jain responded in rejoinder that during the personal hearing

petitioner made detailed submissions and post personal hearing also filed

written submissions in which, all what was submitted in court today has

been explained. Mr. Jain also submitted that copies of the judgments were

also tendered.



1   (1987) 167 ITR 471(SC)
2   (2012) 20 taxmann.com 838 (mad)


Meera Jadhav





                                       4/13               905-wp-59&597-23.doc



5       On the issue of condonation of delay in an application filed under

Section 264 of the Act, this court and many other courts including the Apex

Court have held that authorities should not take a pedantic approach but

should be liberal. The courts have held that the words 'sufficient cause'

should be given a liberal construction so as to advance substantial justice

when no negligence nor inaction nor want of bonafide is imputable to

assessee. The courts have held that the principle of advancing substantial

justice is of prime importance and while considering the question of

condonation, the revisional authority is not all together excluded from

considering the merits of the revision petition.

6 It is also note worthy to mention that under Section 264 of the Act,

the Commissioner is empowered either on his own motion or on an

application made by assessee to call for the record of any proceedings under

the Act and pass such order thereon not being an order prejudicial to

assessee and this power has been conferred upon the Commissioner in

order to enable him to give relief to the assessee in cases of over-

assessment. As observed by the Hon'ble Gujarat High Court in Digvijay

Cement Co. Ltd. vs. CIT 3, the power conferred on commissioner is wider in

terms. The revisional power is coupled with a duty to exercise it in the

interests of justice of the parties and the revisional authority must act

according to the rules of reason and justice.




3   (1994) 210 ITR 797 (Guj)


Meera Jadhav





                                                     5/13                         905-wp-59&597-23.doc



7       It will be useful to reproduce paragraphs 9 and 10 of an order of this

court in Octra Health Private Limited Vs. Additional Commissioner of

Income Tax (HQ) Pune & Ors.4, which read as under:

9. While considering the genuine hardship, the PCCIT was not expected to consider a solitary ground as to whether the assessee was prevented by any substantial cause from filing the corrections within a due time. Other factors also ought to have been taken into account.

The phrase "genuine hardship" used in Section 119(2)(b) of the Act should have been construed liberally. The Legislature has conferred the power to condone the delay to enable the authorities to do substantial justice to the parties by disposing the matters on merits. The expression 'genuine' has received a liberal meaning in view of the law laid down by the Apex Court and while considering this aspect, the authorities are expected to bear in mind that ordinarily the applicant, applying for condonation of delay, does not stand to benefit by lodging erroneous returns. Refusing to condone the delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this, when delay is condoned, the highest that can happen is that a cause would be decided on merits after hearing the parties. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred, for the other side cannot claim to have vested right in injustice being done because of a non- deliberate action. There is no presumption that a delay in correcting an error or responding to a notice of invalid return received under Section 139(9) of the Act is occasioned deliberately or on account of culpable negligence or on account of mala-fides. A litigant does not stand to benefit by resorting to delay. In fact, he runs a serious risk. The approach of authority should be justice-oriented so as to advance cause of justice. If the case of an applicant is genuine, mere delay should not defeat the claim. We find support for this view in Sitaldas K. Motwani v. Director General of Income-tax (International Taxation), New Delhi [2010 (87) taxman.com 44 (Bombay)], relied upon by Mr. Walve, where paragraph nos. 13 to 17 read as under :

"13. Having heard both the parties, we must observe that while considering the genuine hardship, Respondent No. 1 was not expected to consider a solitary ground so as to whether the petitioner was prevented by any substantial cause from filing return within due time. Other factors detailed hereinbelow ought to have been taken into account.

14. The Apex Court, in the case of B.M. Malani v. CIT [2008] 10 SCC 617, has explained the term "genuine"

in following words:

4 Writ Petition No.15544 of 2023 dated 19th December 2023 (unreported)

Meera Jadhav

6/13 905-wp-59&597-23.doc

"16. The term 'genuine' as per the New Collins Concise English Dictionary is defined as under :

'Genuine' means not fake or counterfeit, real, not pretending (not bogus or merely a ruse)'.

17. ******

18. The ingredients of genuine hardship must be determined keeping in view the dictionary meaning thereof and the legal conspectus attending thereto. For the said purpose, another well-known principle, namely, a person cannot take advantage of his own wrong, may also have to be borne in mind....." (p.

624).

The Gujarat High Court in the case of Gujarat Electric Co. Ltd. (supra) was pleased to hold as under:

"... The Board was not justified in rejecting the claim for refund on the ground that a case of genuine hardship was not made out by the petitioner and delay in claiming the relief was not satisfactorily explained, more particularly when the returns could not be filed in time due to the ill health of the officer who was looking after the taxation matters of the petitioner...." (p. 737).

The Madras High Court in the case of R. Seshammal (P.) Ltd. (supra), was pleased to observe as under:

"This is hardly the manner in which the State is expected to deal with the citizens, who in their anxiety to comply with all the requirements of the Act pay monies as advance tax to the State, even though the monies were not actually required to be paid by them and thereafter, seek refund of the monies so paid by mistake after the proceedings under the Act are dropped by the authorities concerned. The State is not entitled to plead the hypertechnical plea of limitation in such a situation to avoid return of the amounts. Section 119 of the Act vests ample power in the Board to render justice in such a situation. The Board has acted arbitrarily in rejecting the petitioner's request for refund." (p.187)

15. The phrase "genuine hardship" used in section 119(2)(b) should have been construed liberally even when the petitioner has complied with all the conditions mentioned in Circular dated 12-10-1993. The Legislature has conferred the power to condone delay to enable the authorities to do substantive justice to the parties by disposing of the matters on merit. The expression "genuine" has received a liberal meaning in view of the law laid down by the Apex Court referred to hereinabove and while considering

Meera Jadhav

7/13 905-wp-59&597-23.doc

this aspect, the authorities are expected to bare in mind that ordinarily the applicant, applying for condonation of delay does not stand to benefit by lodging its claim late. Refusing to condone delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this, when delay is condoned the highest that can happen is that a cause would be decided on merits after hearing the parties. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done because of a non- deliberate delay. There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides. A litigant does not stand to benefit by resorting to delay. In fact he runs a serious risk. The approach of the authorities should be justice-oriented so as to advance cause of justice. If refund is legitimately due to the applicant, mere delay should not defeat the claim for refund.

16. Whether the refund claim is correct and genuine, the authority must satisfy itself that the applicant has a prima facie correct and genuine claim, does not mean that the authority should examine the merits of the refund claim closely and come to a conclusion that the applicant's claim is bound to succeed. This would amount to prejudging the case on merits. All that the authority has to see is that on the face of it the person applying for refund after condonation of delay has a case which needs consideration and which is not bound to fail by virtue of some apparent defect. At this stage, the authority is not expected to go deep into the niceties of law. While determining whether refund claim is correct and genuine, the relevant consideration is whether on the evidence led, it was possible to arrive at the conclusion in question and not whether that was the only conclusion which could be arrived at on that evidence.

17. Having said so, turning to the facts of the matter giving rise to the present petition, we are satisfied that respondent No. 1 did not consider the prayer for condonation of delay in its proper perspective. As such, it needs consideration afresh."

10. This was followed by this Court in Artist Tree (P.) Ltd. v. Central Board of Direct Taxes [2014] 52 taxmann.com 152 (Bombay), relied upon by Mr. Walve, where paragraph nos. 19, 21 and 23 read as under

"19. The circumstance that the accounts were duly audited

Meera Jadhav

8/13 905-wp-59&597-23.doc

way back on 14 September 1997, is not a circumstance that can be held against the petitioner. This circumstance, 8 pton the contrary adds force to the explanation furnished by the petitioner that the delay in filing of returns was only on account of misplacement or the TDS Certificates, which the petitioner was advised, has to be necessarily filed alongwith the Return of Income in view of the provisions contained in Section 139 of the said Act read alongwith Income Tax Rules, 1962 and in particular the report in the prescribed Forms of Return of Income then in vogue which required an assessee to attach the TDS Certificates for the refund being claimed. The explanation furnished is that on account of shifting of registered office, it is possible that TDS Certificates which may have been addressed to the earlier office, got misplaced. There is nothing counterfeit or bogus in the explanation offered. It cannot be said that the petitioner has obtained any undue advantage out of delay in filing of Income Tax Returns. As observed in case of Sitaldas K. Motwani (supra), there is no presumption that delay is occasioned deliberately or on account of culpable negligence or on account of mala fides. It cannot be said that in this case the petitioner has benefited by resorting to delay. In any case when substantial justice and technical consideration are pitted against each other, the cause of substantial justice deserves to prevail without in any manner doing violence to the language of the Act.

21. We find that the impugned order dated 16 May 2006 of the CBDT also seeks to reject the application for condonation of delay on account of delay from the date of filing the Return of Income, i.e., 14 September 1999 upto 30 April 2002. This was not the ground mentioned in notice dated 7 February 2006 given to the petitioner by the CBDT for rejecting the application for condonation of delay. Thus the petitioner had no occasion to meet the same. It appears to be an afterthought. However, as pointed out in paragraph 20 hereinabove, the delay in filing of an application if not coupled with some rights being created in favour of others, should not by itself lead to rejection of the application. This is ofcourse upon the Court being satisfied that there were good and sufficient reasons for the delay on the part of the applicant.

23. In light of the aforesaid discussion, we are of the opinion that an acceptable explanation was offered by the petitioner and a case of genuine hardship was made out. The refusal by the CBDT to condone the delay was a result of adoption of an unduly restrictive approach. The CBDT appears to have proceeded on the basis that the delay was deliberate, when from explanation offered by the petitioner, it is clear that the delay was neither deliberate, nor on account of culpable negligence or any mala fides.



Meera Jadhav





                                              9/13                    905-wp-59&597-23.doc


Therefore, the impugned order dated 16 May 2006 made by the CBDT refusing to condone the delay in filing the Return of Income for the Assessment Year 1997-98 is liable to be set aside. Consistent with the provisions of Section 119(2)(b) of the said Act, the concerned I.T.O. or the Assessing Officer would have to consider the Return of Income and deal with the same on merits and in accordance with law."

8 It will be also useful to reproduce paragraphs 11 and 12 of M/s EBR

Enterprises & Anr. Vs. Union of India through Secretary & Ors. 5 , which read

as under:

"11. Coming back to the impugned Order, the Commissioner has observed there are binding decisions which require each and every day's delay to be explained. The Commissioner has made a reference to a decision of the Apex Court in the case of Collector, Land Acquisition vs. Mst. Katiji & Others. However, the Commissioner has ignored the ratio of the said decision. In paragraph 4 of the said decision, the Apex Court has held thus :

"4. And such a liberal approach is adopted on principle as it is realized that :

1. Ordinarily, a litigant does not stand to benefit by lodging an appeal late.

2. Refusing to condone delay can result in a meritorious matter being thrown out at the very threshold and cause of justice being defeated. As against this, when delay is condoned, the highest that can happen is that a cause would be decided on merits after hearing the parties.

3. "Every day's delay must be explained" does not mean that a pedantic approach should be made. Why not every hour's delay, every second's delay? The doctrine must be applied in a rational common sense and pragmatic manner.

4. When substantial justice and technical considerations are pitted against each other, the cause of substantial justice deserves to be preferred, for the other side cannot claim to have vested right in injustice being done because of a nondeliberate delay.

5. There is no presumption that delay is occasioned deliberately, or on account of culpable negligence, or on account of mala fides. A litigant does not stand to benefit by resorting to delay. In fact, he runs a serious risk."

12. In view of the law laid down by the Apex Court, it was not

5 2017(12) TMI 425 Bombay High Court

Meera Jadhav

10/13 905-wp-59&597-23.doc

necessary for the petitioner to have explained each and every day's delay. On the contrary, the Apex Court held that when substantial justice and technical considerations are pitted against each other, the cause of substantial justice is to be preferred. The Apex Court also held there is no presumption that delay is intentional and deliberate, as normally a litigant does not stand to benefit by resorting to delay. As stated earlier, in the application dated 20 th March, 2014 seeking invocation of the power under Section 264, the delay has been adequately explained."

9 Therefore, the commissioner having been conferred the power to

condone the delay to do substantial justice to parties by disposing the

matter on merits should have, considering the facts and circumstances of

the case, in particular that it took a long time for the CIT(A) to dispose

petitioner's appeal, ought to have condoned the delay.

10 On the second part of the impugned order that intimation under

Section 143(1) of the Act is not an assessment order, this court in Smita

Rohit Gupta Vs. Principal Commissioner of Income Tax-1 & Ors. 6 held in

paragraphs 6 to 10 as under:

6. Mr. Manwani relying upon judgment of the Hon'ble Apex Court in ACIT v Rajesh Jhaveri Stock Brokers (P) Ltd. (161 taxmann 316 (SC) submitted that since Petitioner had filed returns under Section 139 and that was processed under Section 143(1) of the Act, that processing order will not be an order and, therefore, Respondent No.1 was justified in not entertaining application under Section 264 of the Act.

7. In our view, judgment of the Hon'ble Apex Court in Rajesh Jhaveri (Supra) will not be applicable to the facts and circumstances of the case because that was a case where the Court was considering the provisions of Section 147 for re-opening the assessment. The Court was considering whether the question of change of opinion would arise when an order under Section 143(1)(a) of the Act had been passed.

6 2023 SCC online Bom 1861

Meera Jadhav

11/13 905-wp-59&597-23.doc

8. The provisions of Section 264 and the power available to the Commissioner to exercise under Section 264 of the Act came up for consideration before the Division Bench of this Court in Hindustan Diamond Company Pvt. Ltd. v. CIT [(2003) 175 Taxation 91 (Bom)]. The Division Bench was pleased to observe that exercise of power under Section 264 was not subject to the power of the Assessing Officer to make adjustment under Section 143(1) of the Act. The Court held that power of the Commissioner under Section 264 is rather wide and even the errors committed could be rectified. Paragraph 6 of the Hindustan Diamond Company Pvt. Ltd. (Supra) reads as under:

"6. Having heard the Counsel on both sides, we are of the opinion that the Commissioner was not justified in rejecting the revision application of the assessee. As rightly contended by Mr. Inamdar, Section 264 confers wide jurisdiction on the Commissioner. Proceedings under Section 264 are intended to meet the situation faced by an aggrieved assessee who is unable to approach the appellate authority for relief and has no other alternate remedy available under the Act. In the light of the decision of the Apex Court in the case of Bharat Earth Movers (supra), the provision for Leave Encashment being a current liability the assessee is entitled for deduction of that amount. The Assessing Officer had accepted the return, ignoring the request of the assessee for deduction of the above amount. Therefore, the relief which was not granted by the Assessing Officer could be granted by the Commissioner under Section 264. Before allowing such deduction if any further enquiry was required to be done, the Commissioner could have either himself enquired or directed the Assessing Officer to do the needful. However, the Commissioner has declined to exercise power under Section 264 because of amendment to Section 143(1) by Finance Act, 1999. Powers of the Assessing Officer to make prima facie adjustments under Section 143(1), done away with by Finance Act, 1999 (with effect from 1st June, 1999) does not in any way effect the right of the Commissioner under Section 265 of the Act to grant relief to the assessee if available to the assessee as per the decision of the Apex Court. Exercise of powers under Section 264 is not subject to the power of the Assessing Officer to make adjustments under Section 143(1) of the Income-tax Act. Therefore, relief can be granted to the assessee under Section 264 even if the power of adjustment under Section 143(1) is taken away from the Assessing Officer." (emphasis supplied)

Meera Jadhav

12/13 905-wp-59&597-23.doc

9. Section 264 of the Act also came up for consideration before the Hon'ble Delhi High Court in Vijay Gupta v CIT Delhi-III [2016] 68 taxmann.com 131 (Delhi) where paragraph 35 reads as under:

"35. From the various judicial pronouncements, it is settled that the powers conferred under Section 264 of the Act are very wide. The Commissioner is bound to apply his mind to the question whether the petitioner was taxable on that income. Since Section 264 uses the expression "any order", it would imply that the section does not limit the power to correct errors committed by the subordinate authorities but could even be exercised where errors are committed by assessees. It would even cover situations where the assessee because of an error has not put forth a legitimate claim at the time of filing the return and the error is subsequently discovered and is raised for the first time in an application under Section 264." (emphasis supplied)

10. In the circumstances, it is well settled that powers conferred under Section 264 of the Act are very wide. Commissioner is bound to apply his mind to the question whether Petitioner's income was taxable and to what extent. Admittedly, amount payable under the IDS has been paid. Section 188 of the IDS provides that the amount of undisclosed income declared in accordance with 183 shall not be included in total income of the declarant for any assessment year for the Income-tax Act, if the declarant makes the payment of tax and surcharge referred to in Section 184 and the penalty referred to in Section 185, by the date specified under Sub-section 1 of Section 187. Petitioner having paid the tax and surcharge and the penalty with interest, amount of undisclosed income cannot be included in the income of the declarant/petitioner. Therefore, in our view, Commissioner should have exercised his power under Section 264 of the Act and decide the matter on merits."

11 In the circumstances, we allow the petition in terms of prayer clauses

(a) and (b) which read as under:

"(a) that this Hon'ble Court be pleased to issue a writ of certiorari or a writ in the nature of certiorari or any other appropriate writ under Article 226 of the Constitution of India to quash and set aside the impugned order dated 06.03.2019 passed by Respondent No.2 (being Exhibit I hereto)

(b) that this Hon'ble court be pleased to issue the direction to the Respondent No.2 to condone the delay and hear the petition on merits."

Meera Jadhav

13/13 905-wp-59&597-23.doc

12 Respondent no.2 is directed to consider petitioner's application under

Section 264 of the Act on merits and pass order in accordance with law. The

order shall be a reasoned order to be passed on or before 31 st May 2024.

Before passing the order, a personal hearing shall be given, notice whereof

shall be communicated atleast 7 working days in advance. Should petitioner

wish to file any written submissions to record what transpired during the

personal hearing, the same to be filed within three working days of the

conclusion of the personal hearing.

13 Petition disposed.

14 We clarify that we have not made any observation on the merits of

the application under Section 264 of the Act.

WRIT PETITION NO.597 OF 2023

15 Mr. Jain states that finding in Writ Petition No.569 of 2023 will

squarely apply to this petition as well. Mr. Sharma agrees.

16 Therefore, this petition is also disposed accordingly with same

directions as contained in Writ Petition No.569 of 2023.

(DR. NEELA GOKHALE, J.)                               (K. R. SHRIRAM, J.)




Meera Jadhav





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter