Citation : 2025 Latest Caselaw 345 Cal/2
Judgement Date : 9 July, 2025
1
2025:CHC-OS:115-DB
OD - 4
IN THE HIGH COURT AT CALCUTTA
SPECIAL JURISDICTION [INCOME TAX]
ORIGINAL SIDE
PRESENT :
THE HON'BLE CHIEF JUSTICE T.S SIVAGNANAM
And
THE HON'BLE JUSTICE CHAITALI CHATTERJEE (DAS)
ITAT/70/2025
IA NO: GA/2/2025
PRINCIPAL COMMISSIONER OF INCOME TAX 1 KOLKATA
VS
M/S BRITANNIA INDUSTRIES LTD
For Appellant : Mr. Amit Sharma, Advocate
For Respondent : Mr. J.P. Khaitan, Senior Advocate
Mr.Pratyush Jhunjhunwala, Advocate Ms. Sretapa Sinha, Advocate
Heard on : July 8 & 9, 2025
Judgment on : July 9, 2025
T.S. SIVAGNANAM, CJ : This appeal filed by the revenue under Section 260A
of the Income Tax Act, 1961 (the Act) is directed against the order dated March 6, 2024
passed by the Income Tax Appellate Tribunal, A - Bench, Kolkata (the Tribunal) in
ITA/462/Kol/2023 for the assessment year 2018-19.
The revenue has raised the following substantial questions of law for
consideration :
2025:CHC-OS:115-DB
"(i) Whether on the facts and in the circumstances of the case, the Learned Tribunal was justified in law to quash the order under Section 263 of the Income Tax Act, 1961 when it is apparent from the records that the assessment order is erroneous and prejudicial to the interest of the Revenue inasmuch as the same has been passed by the assessing officer without making due and proper enquiry and without verification of the issues raised by the PCIT-1, Kolkata?
ii) Whether on the facts and in the circumstances of case, the Learned Tribunal was justified in law to quash the order passed under section 263 of the Income Tax Act, 1961 by holding that the jurisdiction has been invoked by the PCIT-1, Kolkata at the instance of the Assessing Officer, when it is clearly discernable form the records that the PCIT-1, Kolkata has passed the order after calling for and examining the assessment record of the assessee?
iii) Whether on the facts and in the circumstances of the case, the Learned Tribunal was justified in law to decide the issue relating to application of Section 56(2)(x) of the said Act on acquisition of leasehold property by, not considering that Section 56(2)(x) of the Act (introduced in Finance Act, 2017) was applicable from A.Y. 2018-19 wherein it has been specifically stated that any immovable property acquired by an assessee shall be chargeable to tax under the head "Income from Other Sources" where Stamp Duty value exceeds Rs.50,000/ to the value of consideration, and as such provisions of Section 56(2)(x) of the Act is clearly applicable in the instant case as there is a difference of Rs.89,30,47,350/- in value of acquisition and stamp duty value?
iv) Whether on the facts and in the circumstances of the case, the Learned Tribunal was justified in law to decide the issue relating to excess claim of deduction under Section 43B of the Act by reversal entry inasmuch as under Section 43B of the Act it has been specifically stated that certain deductions are allowable only on actual payment and whereas the assessee has disclosed in Form 3CA with its return of income that an amount of Rs.10,80,71,268/ was actually paid towards sales tax and other taxes creating a
2025:CHC-OS:115-DB
provision of disallowance to the tune of Rs. 14,47,32,736/ under Section 43B of the Income Tax Act, 1961?
We have heard Mr. Amit Sharma, learned standing counsel appearing for the
appellant/revenue and Mr. J.P. Khaitan, learned senior advocate appearing for the
respondent/assessee.
The assessment for the year under consideration, AY 2018-19, was a scrutiny
assessment under the E-assessment Scheme 2019 on various issues and an assessment
order dated 22.3.2021 was drawn. The Principal Commissioner of Income Tax, Kolkata -
1, [PCIT] invoked his power under Section 263 of the Act and issued show cause notice
dated 30.11.2022 calling upon the assessee to show cause as to why assessment order
under Section 143(3) of the Act dated 27.2.2021 should not held as erroneous in so far as
it is prejudicial to the interest of the revenue. Totally there were three issues which were
raised in the show cause notice of which we are concerned only with two issues in this
appeal, namely, no.(i) applicability of Section 56(2)(x) on the acquisition of leasehold
land and building and (ii) disallowance of claim under Section 43B in relation to
reversal or write back of provision for liabilities. The assessee submitted their reply
dated 13.3.2023 after which the PCIT passed an order under Section 263 dated 29.3.2023
setting aside the assessment order passed under Section 143(3) of the Act and directed
the assessing officer to pass a fresh assessment order after considering the issues which
were discussed in his order dated 29.3.2023. Challenging the said order, the assessee
preferred appeal before the learned Tribunal which was allowed by the impugned
order and the revenue being aggrieved has preferred the present appeal.
2025:CHC-OS:115-DB
The first aspect to be considered is whether the power under Section 263 of the
Act could have been invoked. A reading of section 263 of the Act would clearly show
that unless and until the twin conditions are satisfied that the assessment order should
be erroneous and it should be prejudicial to the interest of revenue, the power under
Section 263 of the Act cannot be invoked. Apart from that, the statute mandates that the
PCIT should inquire and be satisfied that the case warrants exercise of its jurisdiction
under Section 263 of the Act and such satisfaction should be manifest in the show-cause
notice which is issued under the said provision. The Tribunal considered the factual
position and found that out of the five issues which were raised in the show-cause
notice issued under Section 263 of the Act, except for three issues the explanation
offered by the assessee in respect of the other issues were accepted by the PCIT.
Furthermore, on facts it is clear that the PCIT invoked its jurisdiction under Section 263
of the Act at the instance of the Assessing Officer, which was incorrect. In this regard,
there are several decisions, some of which have also been referred to by the learned
Tribunal and as the legal position is well settled, we refrain from referring such
decisions. Therefore, the finding of the learned Tribunal that the PCIT could not have
invoked its power under Section 263 of the Act solely based upon the reference made by
the Assessing Officer is well founded.
With regard to the valuation of the property and whether section 56(2)(x) of the
Act would apply, we are required to examine the facts. The assessee acquired
leasehold/freehold land and building from Bombay Dyeing and Manufacturing
2025:CHC-OS:115-DB
Company Limited, a listed Company pursuant to an agreement for sale dated
31.12.2016 since approval was required from the Maharashtra Industrial Development
Corporation, the deed of assignment was registered on 27.3.2018, that is, during the
assessment year under consideration. The freehold land and building situated at
Ranjangaon, Maharashtra so far acquired for an aggregate consideration of
Rs.168,85,00,000/- which consideration was calculated on the basis of valuation report
from the registered Valuer, who had valued the land based on the Direct Comparison
Method and the building based on Depreciated Replacement Cost Method. The
freehold land was registered with the local authority, who valued the leasehold land
and building at Rs.211,63,11,850/- [for leasehold interest in land] and Rs.147,57,26,950/-
[for leasehold interest on building] aggregating to Rs.364,80,38,000/-. The freehold land
was acquired for a consideration to Rs.13,56,79,600/- by an agreement to sell dated
6.9.2017 and the deed of conveyance was registered on 29.6.2017, where the value
assessed by the Stamp Valuation Authority was Rs.30,00,33,000/- and according to the
valuation report the fair market value of the property was Rs.12,75,00,000/-. The land
and building was acquired for setting up of a mega industrial unit and the Government
of Maharashtra had sanctioned several incentives which includes 100% reimbursement
made by the assessee company. Therefore, the assessee had not gained in any manner
whatsoever from value of the property at a lower value than the value adopted by the
Stamp Duty Authority. Further, it is seen that the property was valued on scientific
basis after conducting due diligence by a registered valuer. That apart, the property was
not fully developed and has uneven surfaces and the assessee had to spent substantial
2025:CHC-OS:115-DB
money to enable setting up of a mega industrial unit. It is not in dispute that all these
facts were placed before the NFAC and they were also disclosed in the notes of the tax
audit report and the notes to the computation of income filed along with the return of
income and those were scrutinised by the Assessing Officer. In fact, the learned
Tribunal has extracted the relevant portion of the notes filed by the assessee before the
Assessing Officer. Therefore, it cannot be stated that the Assessing Officer did not take
into account all the factors and had accepted the plea of the assessee and completed the
assessment. Therefore, the PCIT to invoke its power under Section 263 of the Act has to
apply its mind to the audit report and record its satisfaction that the twin conditions
required to be complied with under Section 263 of the Act have not been satisfied. That
apart, the Income Tax Act has a provision for full value and consideration in certain
cases in section 50C of the Act. The very existence of such a provision is a clear
indication that the valuation adopted by the Stamp Authorities is not always sacrosanct
and power has been given for reference to the valuation authority where the assessee
would also be entitled to contest such valuation as the said authority is being treated as
an expert on the said subject. Therefore, the Tribunal was fully justified in holding that
the PCIT could not have invoked its power under Section 263 of the Act. Though in the
show-cause notice it is alleged that these aspects were not taken into consideration by
the Assessing Officer, curiously enough in the order passed under Section 263 of the Act
dated 29.3.2023 the PCIT states that the Assessing Officer has not considered these
aspects during the course of assessment; he has not made any inquiry on the issue nor
did he issue any questionnaire in this regard and also held that the assessee in its reply
2025:CHC-OS:115-DB
dated 13.3.2023 did not contradict these facts. This finding rendered by the PCIT in its
order dated 29.3.2023 is factually incorrect and the outcome of total non application of
mind. Therefore, the finding rendered by the learned Tribunal is fully justified. That
apart, while submitting the reply to the show-cause notice the assessee has pointed out
section 56(2)(x) of the Act would not apply as the property was acquired by the assessee
pursuant to an agreement for sale dated 31.12.2016 and on the said date section 56(2)(x)
was not in the statute book as it was inserted with effect from 1.4.2017. Hence, the order
passed under Section 263 of the Act was thoroughly failed.
On the second issue namely, with regard to disallowance of claim under Section
43B in relation to reversal or write back of provision for liability, the assessee in its reply
dated 13.1.2023 to the show-cause notice issued under Section 263 of the Act after
giving all the relevant facts contended that the reversal of a provision which was not
allowed as an expense when created by virtue of section 43B of the Act, cannot now be
brought to tax upon its reversal/write back and such an action would effectively
amount to double addition of the said sum, which is wholly impermissible under law.
Therefore, the PCIT was required to consider the explanation offered and take a
decision in the matter. On the contrary, PCIT, while passing the order under Section 263
of the Act dated 29.3.2023, miserably failed to render any finding despite the fact that
the assessee placed reliance on the decision in the case of PCIT vs. Eveready Industries
India Limited, ITAT/96/2017 dated 29.11.2021 and, accordingly, set aside the order
passed by the Assessing Officer with a direction to the Assessing Officer to examine
2025:CHC-OS:115-DB
whether the decision in the case of Eveready Industries India Ltd. would be applicable
to the case of the assessee or not after giving due opportunity of being heard to the
assessee. The manner in which the PCIT has dealt with this issue is wholly untenable
and, therefore, the learned Tribunal was justified in setting aside the order passed by
the PCIT on that score.
Thus, for all the above reasons, we are of the clear view that the learned Tribunal
was right in allowing the assessee's appeal and setting aside the order passed by the
PCIT. In the result, the appeal fails and the same is dismissed and the substantial
questions of law are answered against the revenue.
Consequently, the application/GA/2/2025 also dismissed.
(T.S SIVAGNANAM) CHIEF JUSTICE
I agree.
(CHAITALI CHATTERJEE (DAS), J.)
S.Das/PKD/SM.
AR[CR]
2025:CHC-OS:115-DB
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!